Bombay High Court High Court

Marg vs Bar Council Of India on 16 December, 2009

Bombay High Court
Marg vs Bar Council Of India on 16 December, 2009
Bench: J.P. Devadhar
                           1                               Judgment - W.P.1526/1995

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                              
                   ORDINARY ORIGINAL CIVIL JURISDICTION




                                                      
                        WRIT PETITION NO.1526 OF 1995



    LAWYERS COLLECTIVE, a Society registered




                                                     
    under the Societies Registration Act and under
    the Bombay Public Trusts Act, having its office
    at 4th Floor, Jalaram Jyot, 63, Janmabhoomi




                                        
    Marg, Fort, Bombay - 400 001 (India)                    ......Petitioners


                 V/s.
                        
                       
    1.    Bar Council of India, established under
          the provisions of the Advocates Act 1961,
          and having its office at 21 Rouse Avenue,
      


          Deendayal Upadhyaya Marg,
   



          New Delhi - 110 002/


    2.    Bar Council of the State of Maharashtra





          and Goa having its Office at High Court
          Extension, Bombay - 400 032.


    3.    Bar Council of the State of Delhi, having





          its address at High Court Building,
          New Delhi - 110 003.


    4.    Bombay Incorporated Law Society, having
          its office at High Court New Building, North
          Wing, Bombay - 400 001.


    5.    Bar Association of the Supreme Court of
          India, having its office at Supreme Court


                                                      ::: Downloaded on - 09/06/2013 15:25:34 :::
                             2                                Judgment - W.P.1526/1995

          of India, Tilak Marg, New Delhi - 110 001.




                                                                                
    6.    Bar Association of India, having its office




                                                        
          at 93, Lawyers Chambers, Supreme Court
          of India, Tilak Marg, New Delhi - 110 001.


    7.    Union of India,




                                                       
    8.    Reserve Bank of India, being a body
          constituted under the provisions of the




                                        
          Reserve Bank Act, 1934 having its
          principal office at Horniman Circle,
                        
          Bombay - 400 023.
                       
    9.    Directorate of Enforcement, Reserve Bank
          of India, having its office at Janmabhoomi
          Chambers, New Marine Lines, Bombay.
      


    10.   Central Board of Direct Taxes, Ministry
   



          of Finance, North Block, New Delhi.
    11.   Chief Commissioner of Income Tax,
          Aaykar Bhavan, New Marine Lines, Bombay ‫ز‬





    12.   White & Case, a firm of lawyers having
          its head office at 1155 Avenue of the
          Americans, New York, New York 10036,





          United States of America and with offices
          at the Nirmal Building, Nariman Point,
          Mumbai - 400 021.


    13.   Chadbourne & Parke, a law firm having
          its head office at Rockefeller Plaza, New
          York, New York 11012-0127, United States
          of America and with offices at Hotel Maurya
          Sheraton, new Delhi and/or at A-168,


                                                        ::: Downloaded on - 09/06/2013 15:25:34 :::
                            3                               Judgment - W.P.1526/1995

          Anand Niketan, New Delhi - 110 021.




                                                                              
    14.   Ashurst Morris Crisp having its principal




                                                      
          office at Broadwalla House, 5, Apollo Street,
          London EC 2A- 2HA and with offices at
          6, Aurangazeb Road, D-202 Chanakyapuri,
          New Delhi - 110 011 India




                                                     
    15.   Society of India Law Firms,
          S-454, Greater Kailash, Part - II,




                                        
          New Delhi 11- 048                                 ......Respondents.
                         
    Mr.Chander Uday Singh, Senior Advocate with Mr.Anand Grover with
    Ms.Firdaus Moosa for the petitioner.
                        
    Mr.A.G. Damle for Respondent No.2.

    Mr.P.A. Jani i/by Vigil Juris for Respondent No.4.
      

    Mr.S.U. Kamdar, Senior Advocate with Mr.Sandeep Mahadik i/by M/s.Bhasin
    & Co., for Respondent No.6.
   



    Mr.Rajinder Singh, Senior Advocate, Mr.Deobia, Senior Advocate, Mr.R.V.
    Desai, Senior Advocate, Mr.M.I. Sethna, Senior Advocate with Mr.A.M.
    Sethna and Mr.Vinod Joshi for respondent No.7,9, 10 and 11.





    Mr. A.Y. Sakhare, Senior Advocate with Mr. N.H. Munjjee & Mr.Rajesh
    Talekar i/by M/s.K. Ashar & Co. for respondent No.8.

    Mr. N.H. Seervai, senior Advocate with Mr. Firdosh Pooniwala i/by M/s. Little
    & Co. for respondent No.12.





    Mr.Shiraz Rustomji with Anil Agarwal for respondent No.13.

    Mr.I.M. Chagla and Mr.D.H. Khambata, Senior Advocates with Mr.Simil
    Purohit i/by M/s.Kanga & Co. for respondent No.14.

    Mr.S.N. Fadia i/by Mr.Naresh Fadia for Respondent No.15.

    Mr.Venkatesh Dhond with Mr.Prashant Beri i/by M/s.Beri & Co. for Applicants
    (Intervenors)




                                                      ::: Downloaded on - 09/06/2013 15:25:34 :::
                             4                            Judgment - W.P.1526/1995

                  CORAM : SWATANTER KUMAR, C.J. & J.P. DEVADHAR, J.
                  Judgment reserved On        : 4TH DECEMBER, 2009

                  Judgment delivered On       : 16TH DECEMBER, 2009




                                                    
    ORAL JUDGMENT (Per J.P. Devadhar, J.)




                                                   

1. Basically two questions are raised in this petition. They are,

firstly, whether the permissions granted by the Reserve Bank of India to the

respondent Nos.12 to 14 foreign law firms to establish their place of

business in India (liaison office) under Section 29 of the Foreign Exchange

Regulation Act, 1973 are legal and valid ? Secondly, assuming such

permissions are valid, whether these foreign law firms could carry on their

liaison activities in India only on being enrolled as advocates under the

Advocates Act, 1961 ? To be specific, the question is, whether practising in

non litigious matters amounts to ‘practising the profession of law’ under

section 29 of the Advocates Act, 1961 ?

2. The Parliament has enacted the Advocates Act, 1961 (‘1961

Act’ for short) to regulate the persons practising the profession of law. To

ensure the dignity and purity of the noble profession of law, the 1961 Act

provides for establishment of the State Bar Councils and the Bar Council of

India. The Bar Councils have been created at the State level as also at the

Central level not only to protect the rights, interests and privileges of its

members but also to protect the interest of the general public by ensuring

them that the professionals rendering the legal services maintain high and

noble traditions of the profession.

::: Downloaded on – 09/06/2013 15:25:34 :::

5 Judgment – W.P.1526/1995

3. A person can be said to be practising in litigious matters when

he renders legal assistance by acting, appearing and pleading on behalf of

another person before any Court or authority. Similarly, a person can be

said to be practising in non litigious matters, when he represents to be an

expert in the field of law and renders legal assistance to another person by

drafting documents, advising clients, giving opinions, etc. There is no

dispute that for a person to practise in litigious matters, he has to be

enrolled as an advocate under the 1961 Act. However, the dispute is, where

a person wants to practise in non litigious matters, whether, he should be

enrolled as an advocate under the 1961 Act ?

4. This writ petition is filed by a society which is duly registered

under the Societies Registration Act, 1860 as well as under the Bombay

Public Trust Act, 1960. The members of the petitioner – society are

Advocates enrolled on the rolls of various Bar Council in India and also law

students. The petitioner has filed the present writ petition in public interest

as according to them, the permission granted by the Reserve Bank of India

(`RBI’ for short) to the foreign law firms, namely respondents No.12 to 14 to

open liaison offices in India is totally illegal and in gross violation of the

provisions of the 1961 Act. Since the petitioner is concerned with the

practice of legal profession and particularly concerned in ensuring that the

ethical practise prevail in the legal profession in India, the petitioner seeks

declaration that the permission granted by RBI to the respondents No.12 to

14 is bad in law and that the respondents No.12 to 14 cannot be permitted to

carry on their activities in India unless they are enrolled as advocates under

the 1961 Act.

::: Downloaded on – 09/06/2013 15:25:34 :::

6 Judgment – W.P.1526/1995

5. Respondents No.12 to 14 who are the foreign law firms

practising the profession of law in U.K. / U.S.A. and having branch offices in

different parts of the world had applied to the RBI during the period 1993 to

1995 seeking permission to open their liaison offices in India. In the

application filed by respondent No.12, it was stated that the activities to be

carried on by the liaison offices were :-

“A. To act as a coordination and communications channel
between the White & Case head office and other White

& Case offices and its clients in and outside India;

B. To coordinate and liaise with the various Government

agencies and bodies, including Reserve Bank of India;

C. To act as a coordination and communication channel
between offices of While & Case and Indian legal
advisors assisting such offices or other clients;

D. To collect information and data in respect of clients and

prospective clients and furnish the same to the head
office and other White & Case offices;

E. To establish business contacts and act as a listening
post between the head office and the Indian entities;

F. To explore and promote the possibility of foreign
investments and technical and financial collaborations in
India with clients and prospective clients;

G. To provide information regarding While & Case to clients

and other interested parties; and

H. To provide administrative, secretarial and other support
services to visiting While & Case personnel.”

Similar applications were also made by respondents No.13 and

14 to the RBI.

6. On processing the applications made by respondents No.12 to

::: Downloaded on – 09/06/2013 15:25:34 :::
7 Judgment – W.P.1526/1995

14, the RBI granted them permission to open their respective liaison offices

in India, subject to the conditions set out therein. The conditions imposed by

the RBI were :-

“(i) Except the proposed liaison work, representative will not
undertake any other activity of a trading commercial or
industrial nature nor shall he enter into any business

contracts in his own name without our prior permission.

(ii) No commission fees will be charged or any other
remuneration received / income earned by the
representative for the liaison activities / services

rendered by the representative or otherwise in India.

(iii)

The entire expenses of the representative office will be
met exclusively out of the funds received from abroad
through normal banking channels.

(iv) The representative shall not borrow or lend any money
from / to any person in India without our prior permission.

(v) The representative shall not acquire, hold (otherwise

than by way of lease for a period not exceeding five
years) transfer or dispose of any immovable property in

India without obtaining prior permission of the Reserve
Bank of India under Section 31 of the Foreign Exchange
Regulation Act, 1973.

(vi) The representative will furnish to us (on a yearly basis) :

(a) a certificate from the auditors to the effect that
during the year no income was earned by/or
accrued to the office in India.

(b) details of remittances received from abroad duly

support by bank certificates;

(c) certified copy of the audited final accounts of the
office in India; and

(d) annual report of the work done by the office in
India, stating therein the details of actual export or
import, if any, effected during period in respect of
which the office had rendered liaison services.

(vii) The representative in India will not have signing /
commitment powers except than those which are
required for normal functioning of representative office

::: Downloaded on – 09/06/2013 15:25:34 :::
8 Judgment – W.P.1526/1995

on behalf of the Head Office.”

7. In the permission letter, it was, however, specifically stated that

the permission granted to the respondents No.12 to 14 is limited for the

purpose of Section 29 of the Foreign Exchange Regulation Act, 1973 (`1973

Act’ for short) and that the said permission should not be construed in any

way regularizing, condoning or in any manner validating any irregularities,

contraventions or other lapses if any under the provisions of any other law

for the time-being in force.

8. Mr.C.U. Singh, learned Senior Advocate appearing on behalf of

the petitioner submitted that the permission granted by RBI to respondents

No.12 to 14 under Section 29 of the 1973 Act is bad in law, because, firstly,

nationals of foreign states intending to practice any profession in India can

be granted permission under Section 30 and not under Section 29 of the

1973 Act. Secondly, to carry on the profession of law even in non-litigious

matters, enrollment as advocates under the 1961 Act was mandatory. Since

the foreign law firms were not enrolled as advocates under the 1961 Act, the

RBI could not have granted permission to the respondents No.12 to 14 to

open their liaison offices in India under Section 29 of the 1973 Act.

9. Mr.Singh further submitted that the 1961 Act is a complete

code for regulating the practice of law in India. He submitted that as per

Section 24 read with Section 29 of the 1961 Act, any person intending to

practise the profession of law must be enrolled as an advocate on any State

Bar Council established under the 1961 Act. Since the expression `to

::: Downloaded on – 09/06/2013 15:25:34 :::
9 Judgment – W.P.1526/1995

practice the profession of law’ includes both practise in litigious matters as

well as non-litigious mattes, Mr.Singh submitted that the foreign law firms

namely respondents No.12 to 14 could not have carried on practise in non-

litigious matters without being enrolled as advocates under the 1961 Act.

10. Mr.Singh further submitted that the right to practise the

profession of law cannot be said to be confined to physical appearances in

Courts / Tribunals / other authorities, but the right to practise the profession

of law necessarily includes giving legal advise to a client, drafting and

providing any other form of legal assistance. Mr.Singh submitted that the

petitioner is not aversed to the foreign law firms practising the profession of

law in India, however, the grievance of the petitioner is that the foreign law

firms cannot be permitted to practise the profession of law even in non-

litigious matters without being enrolled as advocates under the 1961 Act.

11. In support of his argument that the right to practise the

profession of law includes both, practising in litigious matters as well as the

practise in non-litigious matters, Mr.Singh relied upon various decisions,

relevant portions of the said judgments are extracted herein below.

12. The Court of Appeals of New York in the matter of New York

County Lawyers Association (Roel) reported in 3 N.Y. 2D 224, inter alia

held thus :-

“……………………..Whether a person gives advice as to New
York law, Federal law, the law of a sister State, or the law of a
foreign country, he is giving legal advice. Likewise, when
legal documents are prepared for a layman by a person in the

::: Downloaded on – 09/06/2013 15:25:34 :::
10 Judgment – W.P.1526/1995

business of preparing such documents, that person is
practicing law whether the documents be prepared in

conformity with law of New York or any other law. To hold
otherwise would be to state that a member of the New York
Bar only practices law when he deals with local law, a

manifestly anomalous statement.

………………………… As heretofore pointed out, the public is as
liable to injury when an unlicensed person gives advice to an
individual as to his legal rights under foreign law as it is with

respect to his rights under domestic law. The State need not
have separate examinations for those who will specialize in
real estate law, patent law, mining law, foreign law, or any
other law. There are many branches of the law that a Bar
examination does not reach, but the test is a general one

which all qualified applicants are required to take. And so all
are equally subject to the same character qualifications. Thus

it is not unreasonable to require that a person desiring to
engage in the practice of foreign law be admitted to the Bar
here and be subject to the same rules as every other member

of the Bar of this State.”

(emphasis supplied)

13. The Supreme Court of South Carolina in its opinion No.25757

reported in 2003 S.C. Lexis 293, inter alia held thus :-

“Based on the foregoing analysis, we hold that when
nonlawyer title abstractors examine public records and then
render an opinion as to the content of those records, they are
engaged in the unauthorized practice of law. But if a licensed

attorney reviews the title abstractor’s report and vouches for
its legal sufficiency by signing the report, title abstractors
would not be engaged in the unauthorized practice of law.”

(emphasis supplied)

14. In the case of Legal Practice Board V/s. Wilhelmus Van Der

Zwaan reported in (2002) WASC 133, the Supreme Court of Western

Australia, has held thus :-

“The expression “administration of law” in s 77 is to be read
as meaning “the practice of law” or “the practice of the law”.
The practice of the law includes the giving of legal advice and
counsel to others as to their rights and obligations under the
law, and the preparation of legal instruments by which legal

::: Downloaded on – 09/06/2013 15:25:34 :::
11 Judgment – W.P.1526/1995

rights are either obtained, secured or given away, although
such matters may not then, or ever, be the subject of

proceedings in a court. If the giving of such advice and
performance of such services affect important rights of a
person under the law, and if the reasonable protection of the

rights and property of those advised and served requires that
the person giving such advise possess legal skill and a
knowledge of the law greater than that possessed by the
average citizen, then the giving of such advice and the
performance of such services by one for another as a course

of conduct, constitutes the practice of the law. Where an
instrument is to be shaped from a mass of facts and
conditions, the legal effect of which must be carefully
determined by a mind trained in the existing laws in order to
ensure a specific result and to guard against others, more

than the knowledge of the layman is required. A charge for
such service brings it within the term “practice of the law”.”

ig (emphasis supplied)
0

15. The Apex Court in the case of Ex. Capt Harish Uppal V/s.

Union of India reported in (2003) 2 Supreme Court Cases 45, has held

thus :-

“34. ……………….. The right of the advocate to practise

envelopes a lot of acts to be performed by him in discharge of
his professional duties. Apart from appearing in the courts he
can be consulted by his clients, he can give his legal opinion
whenever sought for, he can draft instruments, pleadings,
affidavits or any other documents, he can participate in any

conference involving legal discussions, he can work in any
office or firm as a legal officer, he can appear for clients
before an arbitrator or arbitrators etc. Such a rule would have
nothing to do with all the acts done by an advocate during his
practice. He may even file vakalat on behalf of a client even
though his appearance inside the court is not permitted.

Conduct in court is a matter concerning the court and hence
the Bar Council cannot claim that what should happen inside
the court could also be regulated by them in exercise of their
disciplinary powers. The right to practise, no doubt, is the
genus of which the right to appear and conduct cases in the
court may be a specie. But the right to appear and conduct
cases in the court is a matter on which the court must and
does have major supervisory and controlling power. Hence,
courts cannot be and are not divested of control or
supervision of conduct in court merely because it may involve
the right of an advocate. …………………………..”


                                                        (emphasis supplied)


                                                      ::: Downloaded on - 09/06/2013 15:25:34 :::
                             12                            Judgment - W.P.1526/1995




                                                                             

16. In the case of Supreme Court Bar Association V/s. Union of

India reported in (1998) 4 Supreme Court Cases 409, the Apex Court has

held thus :-

“58. After the coming into force of the Advocates Act, 1961,

exclusive power for punishing an advocate for “professional
misconduct” has been conferred on the State Bar Council
concerned and the Bar Council of India. That act contains a
detailed and complete mechanism for suspending or revoking
the licence of an advocate for his “professional misconduct”.

Since the suspension or revocation of licence of an advocate
has not only civil consequences but also penal consequences,

the punishment being in the nature of penalty, the provisions
have to be strictly construed. Punishment by way of
suspending the licence of an advocate can only be imposed

by the competent statutory body after the charge is
established against the advocate in a manner prescribed by
the Act and the Rules framed thereunder.

71. Thus, after the coming force of the Advocates Act, 1961

with effect from 19-5-1961, matters connected with the
enrolment of advocates as also their punishment for

professional misconduct is governed by the provisions of that
Act only. Since, the jurisdiction to grant licence to a law
graduate to practise as an advocate vests exclusively in the
Bar Council of the State concerned, the jurisdiction to
suspend his licence for a specified term or to revoke it also

vests in the same body.”

(emphasis supplied)

17. In the case of Pravin C. Shah V/s. K.A. Mohd Ali reported in

(2001) 8 Supreme Court Cases 650, the Apex Court has held thus :-

“16. ………………… The right of the advocate to practise
envelops a lot of acts to be performed by him in discharge of
his professional duties. Apart from appearing in the courts he
can be consulted by his clients, he can give his legal opinion
whenever sought for, he can draft instruments, pleadings,
affidavits or any other documents, he can participate in any
conference involving legal discussions etc. ……………….”


                                                       (emphasis supplied)


                                                     ::: Downloaded on - 09/06/2013 15:25:34 :::
                             13                             Judgment - W.P.1526/1995




                                                                              

18. In the light of the aforesaid decisions, Mr.Singh submitted that

the lawyers practising in litigious as well as non-litigious matters are

governed by the 1961 Act and bound by the rules framed by the regulatory

body, namely, the Bar Council of India. He submitted that the Bar Council is

constituted with a view to keep check on the lawyers who render services to

their clients in litigious as well as non-litigious matters. He submitted that no

country in the world permits unregulated practise of law and, therefore, the

permission granted by the RBI to the respondents No.12 to 14, under

Section 29 of the 1973 Act to open a liaison office in India amounts to

permitting the foreign law firms to open their branch offices in India and

practise the profession of law without being enrolled as advocates under the

1961 Act. He submitted that in view of the permission granted by RBI, the

foreign law firms, namely respondents No.12 to 14 have an unfair advantage

over the advocates practising the profession of law in India, because, Indian

advocates practising in non litigious matters are subjected to the provisions

of the 1961 Act and the rules framed by the Bar Council, whereas, the

foreign law firms like respondents No.12 to 14 are neither subjected to the

1961 Act nor the rules framed by the Bar Council. Accordingly, Mr.Singh

submitted that the permission granted by RBI being in gross violation of the

provisions contained in the 1973 Act as well as the 1961 Act, the said

permission must be declared to be illegal and contrary to law.

19. Counsel for the Bar Council of India and Bar Council of

Maharashtra & Goa have adopted the arguments advanced by the counsel

::: Downloaded on – 09/06/2013 15:25:34 :::
14 Judgment – W.P.1526/1995

for the petitioner.

20. Mr.Rajinder Singh, Senior Advocate appearing on behalf of the

Union of India submitted that there is no proposal, as of now, to allow foreign

lawyers to practice Indian law in Indian Courts. He submitted that the

Government is still in the process of consulting all the stake holders and any

decision on the issue will be taken after considering the views of all the

stake holders. However, Counsel for the Union of India submitted that for

drafting legal documents or giving opinion on aspects of foreign or

international law, one need not be on the roll of the Bar Council. He further

submitted that if the contention of the petitioner is accepted then, no

bureaucrat will be able to draft or given opinion. He submitted that reading

various provisions of the 1961 Act particularly Section 24, 29 and 45 of the

1961 Act, it becomes clear that the 1961 Act prescribes the mode and the

manner of enrolling advocates who want to practice the profession of law

before Courts, Tribunals and other authorities and provide for punitive action

against advocates who have violated the provisions contained in the 1961

Act and the rules framed by the Bar Council. Counsel for the Union of India

further submitted that the fact that the 1961 Act contains penal provisions in

respect of persons illegally practicing in Courts and other authorities, and

does not provide any penal provisions for the breaches committed by

persons practicing in non-litigious matters clearly shows that persons

practicing in non-litigious matters are not governed by the provisions of the

1961 Act.

21. Counsel for the Union of India further submitted that as per the

::: Downloaded on – 09/06/2013 15:25:34 :::
15 Judgment – W.P.1526/1995

rules framed by the Bar Council, an advocate on being appointed as a Law

Secretary is required to intimate the Bar Council to suspend his enrollment

during his tenure as Law Secretary. Similarly, a retired Supreme Court Judge

is not required to be on the role of Bar Council for drafting opinions or

carrying on the chamber practice. Referring to Section 477 of the Criminal

Procedure Code, Civil Code Manual 1986, Section 13 of the Family Courts

Act, 1984 and Consumer Protection Regulation, 2005, Counsel for the Union

of India submitted that the persons who are permitted to act as petition

writers in the criminal courts or persons nominated an amicus curie need not

be on the roll of the Bar Council. In these circumstances, Counsel for the

Union of India submitted that a person carrying on the profession of drafting

and giving opinion is not required to be enrolled as advocate under the 1961

Act and, therefore, no fault can be found with RBI in giving permission to the

respondents No.12 to 14 to open up their liaison offices in India.

22. Mr.Sakhare, learned Senior Advocate appearing on behalf of

RBI submitted that the permission given by RBI to the respondents No.12 to

14 was within the scope and ambit of powers vested in RBI under the 1973

Act. He submitted that Section 29(1)(a) of the 1973 Act empowers RBI to

grant permission to a resident outside India to establish a branch office or a

place of business in India. He submitted that RBI is not concerned with the

provisions contained in the 1961 Act and in any event, the permission

granted by RBI is only to establish a liaison / representative office to act as a

communication channel between the overseas principal and parties in India.

23. Counsel for RBI further submitted that the respondents No.12

::: Downloaded on – 09/06/2013 15:25:34 :::
16 Judgment – W.P.1526/1995

to 14 had stated in their application that they wish to undertake liaison

activities in India and further specifically stated that they will not appear in

Indian Courts and shall not practice Indian law. Since the permission

granted by RBI was limited to granting permissions to overseas entities for

undertaking specific activities enumerated in the permission letter and the

said permission was not to be construed in any way regularizing or

validating any irregularities or lapses under any other law, it cannot be said

that the permission granted by RBI to respondents No.12 to 14 is illegal or

contrary to law. Moreover, the permission granted was subject to the

respondents No.12 to 14 submitting annual report. In fact, on perusal of the

particulars furnished by the respondent No.13, it was prima facie found that

the respondent No.13 has acted contrary to and beyond the scope of

permission granted by RBI and accordingly a show-cause notice was issued

to the respondent No.13. On receiving the reply to the show-cause notice

and on being satisfied that the respondent No.13 was functioning within the

ambit of the permission granted by the RBI, the show-cause notice was

dropped. As the permission granted by RBI does not extend to the practise

of profession of law in India, Counsel for RBI submitted that the permission

granted by RBI to open liaison offices in India cannot be faulted.

24. Mr.Seervai, learned Senior Advocate appearing on behalf of

one of the main contesting foreign law firm, namely the respondent No.12,

submitted that the argument of the petitioner that the permission granted by

RBI to the foreign law firms to establish liaison offices in India is in violation

of the 1961 Act, is completely misconceived because, the 1961 Act is

enacted by the Parliament in exercise of the powers conferred under entry

::: Downloaded on – 09/06/2013 15:25:34 :::
17 Judgment – W.P.1526/1995

77 and 78 in List I to the Seventh Schedule to the Constitution, which relate

to constitution and organization of the Supreme Court and the High Courts

as well as the persons entitled to practice before the Supreme Court and

before the High Courts. Since the source of power in enacting the 1961 Act

relates to the persons entitled to practise before the Supreme Court and

before the High Court, it is clear that the 1961 Act would apply to persons

practising litigious matters before the Supreme Court and the High Courts

and the said Act would not apply to the persons practising in non-litigious

matters. He submitted that unless a legislation is enacted to regulate the

persons practising in non-litigious matters by invoking entry 26 in List III to

the Seventh Schedule to the Constitution which deals with legal, medical

and other profession, it cannot be said that the persons practising in non-

litigious matters are governed by the provisions of the 1961 Act.

25. Strong reliance was placed by Mr.Seervai on the decision of

the Apex Court in the case of O.N. Mohindroo V/s. Bar Council reported in

AIR 1968 S.C. 888, (see page 893) wherein it is inter alia held thus :-

“10. ……………… Though the Act relates to the legal
practitioners, in its pith and substance it is an enactment
which concerns itself with the qualifications, enrolment, right

to practise and discipline of the advocates. As provided by
the Act once a person is enrolled by any one of the State Bar
Councils, he becomes entitled to practise in all courts
including the Supreme Court. As aforesaid, the Act creates
one common Bar, all its members being of one class,
namely, advocates. Since all those who have been enrolled
have a right to practise in the Supreme Court and the High
Courts, the Act is a piece of legislation which deals with
persons entitled to practise before the Supreme Court and
the High Courts. Therefore, the Act must be held to fall
within entries 77 and 78 of List I. As the power of legislation
relating to those entitled to practise in the Supreme Court
and the High Courts is carved out from the general power to

::: Downloaded on – 09/06/2013 15:25:34 :::
18 Judgment – W.P.1526/1995

legislate in relation to legal and other professions in entry 26
of List III, it is an error to say, as the High Court did, that the

Act is a composite legislation partly falling under entries 77
and 78 of List I and partly under entry 26 of List III.”

(emphasis supplied)

In the light of the aforesaid judgment of the Apex Court,

learned counsel for respondent No.12 submitted that the question raised in

the petition being squarely covered against the petitioner, the writ petition is

liable to be dismissed.

26.

Mr.Seervai further submitted that the 1961 Act is 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. He submitted that

the foreign law firm like the respondent No.12 had neither sought permission

nor permission has been granted by RBI to the respondent No.12 to practise

the profession of law as legal practitioners or advocates. Permission has

been granted by RBI to open a liaison office in India which is within the

domain of RBI under the 1973 Act. Therefore, in the facts of the present

case, reference to the 1961 Act is wholly misconceived.

27. Relying on two decisions of the Apex Court one in the case of

the Bar Council V/s. The State of U.P. reported in (1973) 1 SCC 261 and

another in the case of In Re lily Isabel Thomas reported in AIR 1964 SC

855, Mr.Seervai submitted that the right to practise the profession of law

under the 1961 Act is relatable only to the advocates practising the

profession of law before Courts / Tribunals / any other authority and the said

Act has no application to the persons practising in non-litigious matters.

::: Downloaded on – 09/06/2013 15:25:34 :::

19 Judgment – W.P.1526/1995

Mr.Seervai submitted that if the contention of the petitioner that the 1961 Act

applies both to persons practicing in non-litigious matters as well as litigious

matters practised by persons before the Supreme Courts and High Courts is

accepted, then it would render the Advocates Act, 1961 ultra vires the

Constitution, because the 1961 Act is enacted in exercise of powers vested

in the Central Government under entry 77 and 78 in List of the Seventh

Schedule to the Constitution which specifically provides for enacting law

relating to persons practising in the Supreme Court and the High Courts.

Therefore, the construction put forth by the petitioner which renders the

1961 Act ultra vires the construction cannot be accepted.

28. Mr.Seervai further submitted that Section 29 of the 1961 Act is

merely declaratory in nature and it merely provides that from the appointed

day there shall be only one class of persons entitled to practise the

profession of law. Section 29 does not confer the right to practise the

profession of law. It is Section 33 which provides that advocates enrolled

under the 1961 Act alone are entitled to practise in any Court or before any

authority. Moreover, Section 49(1)(ag) and Section 49(1)(ah) of the 1961

Act, empower the Bar Council of India to make rules relating to the class or

category of persons entitled to be enrolled as advocates and the conditions

subject to which an advocate shall have the right to practise. Therefore, the

1961 Act which applies to persons practising in litigious matters before the

Supreme Court / High Courts / Tribunals cannot be applied to persons

practising in non-litigious matters.

29. In support of the above contentions, Mr.Seervai placed reliance

::: Downloaded on – 09/06/2013 15:25:34 :::
20 Judgment – W.P.1526/1995

on various decisions and for the sake of convenience, relevant portions of

the respective judgments are extracted herein below. In the case of

Sushma Suri V/s. Govt. of National Capital Territory of Delhi & Another

reported in (1999) 1 Supreme Court Cases 330, the Apex Court inter alia

held thus :-

“6. If a person on being enrolled as an advocate ceases
to practise law and takes up an employment, such a person
can by no stretch of imagination be termed as an advocate.
However, if a person who is on the rolls of any Bar Council is

engaged either by employment or otherwise of the Union or
the State or any corporate body or person practises before a

court as an advocate for and on behalf of such Government,
corporation or authority or person, the question is whether
such a person also answers the description of an advocate

under the Act. That is the precise question arising for our
consideration in this case.

9. …………. The expression “members of the Bar” in the
relevant Rule would only mean that particular class of

persons who are actually practising in courts of law as
pleaders or advocates. In a very general sense an advocate

is a person who acts or pleads for another in a court and if a
Public Prosecutor or a Government Counsel is on the rolls of
the Bar Council and is entitled to practise under the Act, he
answers the description of an advocate.

10. …………. The test, therefore, is not whether such
person is engaged on terms of salary or by payment of
remuneration, but whether he is engaged to act or plead on
its behalf in a court of law as an advocate. In that event the
terms of engagement will not matter at all. What is of
essence is as to what such law officer engaged by the

Government does – whether he acts or pleads in court on
behalf of his employer or otherwise. If he is not acting or
pleading on behalf of his employer, then he ceases to be an
advocate. If the terms of engagement are such that he does
not have to act or plead, but does other kinds of work, then
he becomes a mere employee of the Government or the
body corporate. Therefore, the Bar Council of India has
understood the expression “advocate” as one who is actually
practising before courts which expression would include
even those who are law officers appointed as such by the
Government or body corporate.”

(emphasis supplied)

::: Downloaded on – 09/06/2013 15:25:34 :::
21 Judgment – W.P.1526/1995

30. In the case of V. Sudeer V/s. Bar Council of India reported in

(1999) 3 Supreme Court Cases 176, the Apex Court inter alia held thus :-

“25. Section 49(1)(ag) also deals with the class or
category of persons entitled to be enrolled as advocates.
Thus, by the said provision, the Bar Council of India in

exercise of its rule-making power can add to the class of
persons contemplated by Section 29 by enlarging the said
class of advocates entitled to practise as full-fledged
advocates. Entitlement to practise the profession of Law
necessarily means full-fledged entitlement to plead and

argue cases of their clients before the courts of law. There
cannot be any truncated right to practise the profession of

Law which is sought to be culled out by Shri P.P. Rao,
learned Senior Counsel for the Bar Council of India on a
conjoint reading of Sections 29 and 49(1)(ag) of the Act.”

(emphasis supplied)

31. The Apex Court in the case of Indian Council of legal Aid

and Advice V/s. Bar Council of India reported in (1995) 1 SCC 732, has

inter alia held thus :

“3. It will be seen from the above provisions that unless a

person is enrolled as an advocate by a State Bar Council, he
shall have no right to practise in a court of law or before any
other Tribunal or authority. Once a person fulfils the
requirements of Section 24 for enrolment, he becomes
entitled to be enrolled as an advocate and on such enrolment
he acquires a right to practise as stated above. Having thus

acquired a right to practise he incurs certain obligations in
regard to his conduct as a member of the noble profession.
The bar Councils are enjoined with the duty to act as
sentinels of professional conduct and must ensure that the
dignity and purity of the profession are in no way
undermined. Its job is to uphold the standards of
professional conduct and etiquette. Thus, every State Bar
Council and the Bar Council of India has a public duty to
perform, namely, to ensure that the monopoly of practice
granted under the Act is not misused or abused by a person
who is enrolled as an advocate. The Bar Councils have
been created at the State level as well as the Central level
not only to protect the rights, interests and privileges of its

::: Downloaded on – 09/06/2013 15:25:34 :::
22 Judgment – W.P.1526/1995

members but also to protect the litigating public by ensuring
that high and noble traditions are maintained so that the

purity and dignity of the profession are not jeopardized. It is
generally believed that members of the legal profession have
certain social obligations, e.g., to render “pro bono publico”

service to the poor and the underprivileged. Since the duty
of a lawyer is to assist the court in the administration of
justice, the practice of law has a public utility flavour and,
therefore, he must strictly and scrupulously abide by the
Code of Conduct behoving the noble profession and must

not indulge in any activity which may tend to lower the image
of the profession in society. That is why the functions of the
Bar Council include the laying down of standards of
professional conduct and etiquette which advocates must
follow to maintain the dignity and purity of the profession.”

ig (emphasis supplied)

32. The Apex Court in the case of Jamilabai V/s. Shankarlal

reported in AIR 1975 S.C. 2202, has inter alia held thus :-

” ……… There is no statutory provision decisive of this
issue (whether a pleader can compromise a Suit in the
interest of his client, though the vakalatnama is silent) and

we have to garner the principles from various factors like the
status and significance of the legal profession in society, the

wider powers conferred on lawyers as distinguished from
ordinary agents on account of the triune facets of the role of
an advocate vis-a-vis the client, the Court and the public and
its traditions and canons of professional ethics and etiquette.
Above all, the paramount consideration that the Bench and

the Bar form a noble and dynamic partnership geared to the
great social goal of administration of justice puts the lawyer
appearing in the Court in a class by himself and to compare
him with an ordinary agent may be to lose sight of the lawyer
as engineer of the rule of law in society.”

(bracketed portion is supplied)

33. The Apex Court in the case of Ashwini Kumar V/s. Arabinda

Bose reported in AIR 1952 S.C. 369, held thus :-

“6. A brief historical survey of the functions, rights and
duties of legal practitioners in this country may facilitate
appreciation of the contentions of the parties. Before the
Indian High Courts Act of 1861 (24 and 25 Vict. Ch. 104)
was enacted, there were, in the territories subject to the

::: Downloaded on – 09/06/2013 15:25:34 :::
23 Judgment – W.P.1526/1995

British rule in India, Supreme Courts exercising jurisdiction
mainly in the Presidency Towns, and Sudder Courts

exercising jurisdiction over the mufassil. Though the
Supreme Courts were given, by the Charter Acts and the
Letters Patent establishing them, power to enroll Advocates

who could be authorized by the rules to act as well as to
plead in the Supreme Courts rules were made empowering
Advocates only to appear and plead and not to act, while
Attorneys were enrolled and authorised to act and not to
plead. In the Sudder Courts and the Courts subordinate

thereto, pleaders who obtained a certificate from those
Courts were allowed both the act and plead.

15. It seems reasonable, therefore, to assume that the
practice of law in this country generally involves the exercise

of both the functions of acting and pleading on behalf of a
litigant party; in other words, the Bar in India, generally

speaking is organised as a single agency. Accordingly,
when the Legislature confers upon an advocate “the right to
practise” in a Court, it is legitimate to understand that

expression as authorising him to appear and plead as well
as to act on behalf of suitors in that Court. It is true that the
word “practise” used in relation to a given profession means
simply the pursuit of that profession and involves the
exercise of the functions which are ordinarily exercised by

the members of the profession. But it seems to be fallacious
to relate that expression, as applied to an advocate, either,

on the one hand, to the Court in which the advocate is
enrolled or, on the other, to the Court in which he seeks to
exercise the statutory right conferred on him. It must, in our
opinion, be related to the general constitution of the bar in
India as a single agency in dealing with the litigant public, a

system which prevails all over this vast country except in
two small pockets where a dual agency imported from
England was maintained, owning, as we have seen, to
historical reasons.

16. We are accordingly unable to accept the suggestion

that because the advocates of the Supreme Court are not,
under the Rules of that Court, entitled to act, the word
“practise” as used by Parliament in s. 2 must be understood
in the restricted sense of appearing and pleading only.
Parliament was, of course, aware that the right of the
advocates of the Supreme Court to practise in that Court
was confined only to appearing and pleading, but the object
of s. 2 was to confer upon a designated body of persons,
namely, the advocates of the Supreme Court, a right to
practise in other Courts, viz. the various High Courts in
India, whether or not they were already enrolled in such
Courts. This statutory right, which is conferred on the
Supreme Court Advocates in relation to other Courts and

::: Downloaded on – 09/06/2013 15:25:34 :::
24 Judgment – W.P.1526/1995

which they did not have before, cannot, as a matter of
construction, be taken to be controlled by reference to what

they are allowed or not allowed to do in the Supreme Court
under the Rules of that Court. Such Rules are liable to be
altered at any time in exercise of the rule-making power

conferred by Art. 145 of the Constitution.”

(emphasis supplied)

34. This Court in the case of Mulchand Gulabchand V/s.

Mukund S. Bhide reported in AIR 1952 Bom 296, has inter alia held thus :-

“Therefore, his right to practise is controlled by this
important provision that any other law for the time being in

force may restrict or take away his right. Therefore, if the
Co-operative Societies Act were to provide that an advocate
of the High Court of Bombay shall not practise before the

arbitral tribunal set up under that Act, then the right of the
advocate will be circumscribed by the provisions of that law.
It should be remembered that it is not the fact that a man
has passed a law examination or has acquired a law degree
that entitles him to practise in Courts of law; his right to

practise depends upon his being enrolled as an advocate
and he is enrolled as an advocate on terms and conditions

laid down in the Bar Councils Act. Therefore, as I said
before, his very charter which entitles him to practise lays
down conditions and limitations, and one of the conditions
and limitations is that he can only practise before such
tribunals as the law permits him and he may not practise

before such tribunals as the law lays down as being
prohibited to lawyers.”

(emphasis supplied)

In the light of the aforesaid decisions, counsel for respondent

No.12 is submitted that the expression “right to practise the profession of

law” is restricted to the practise in litigious matters and cannot be extended

to the persons practising in non-litigious matters.

35. Mr.Seervai further submitted that prior to the 1961 Act, the

Indian Bar Councils Act, 1926 was enacted with a view to consolidate and

::: Downloaded on – 09/06/2013 15:25:34 :::
25 Judgment – W.P.1526/1995

amend the law relating to the legal practitioners entitled to practice in certain

Courts in the Provinces of India. The 1961 Act was enacted by repealing the

1926 Act. Therefore, in the absence of any intention to the contrary, it must

be held that the 1926 Act as well as the 1961 Act provide for the rights and

obligations of the legal practitioners practising the profession of law before

the Courts / Tribunals / other authorities. The submission is that when a

statute is repealed and re-enacted and words in the repealed statute are

reproduced in the new statute, then, ordinarily, the words in the re-enacted

statute should be interpreted in the sense the said words in the repealed Act

were judicially interpreted. In support of the above contention, he relied on a

decision of the Apex Court in the case of State of Madras V/s. Gannon

Dunkerley & Co. reported in AIR 1958 S.C. 580 and a decision of the Apex

Court in the case of Bengal Immunity Co. Limited V/s. State of Bihar

reported in AIR 1955 S.C. 661.

36. Alternatively, Mr.Seervai submitted that even assuming that the

expression `to practice the profession of law’ in Section 29 of the 1961 Act

applies to persons practising in litigious matters as well as non-litigious

matters, then and in that event, the liaison activities carried on by the

respondent No.12 cannot be said to fall in any of the above two categories,

because the activity carried by their liaison office in India was only a liaison

activity and not an activity covered under the 1961 Act and, therefore, the

permission granted by RBI under Section 29 of the 1973 Act to carry on the

liaison activities in India cannot be faulted.

37. Lastly, Mr.Seervai submitted that the respondent No.12 has

::: Downloaded on – 09/06/2013 15:25:34 :::
26 Judgment – W.P.1526/1995

performed the liaison activities within the frame work of the terms and

conditions imposed by the RBI. The report submitted by the Officers of RBI

bear testimony to the claim of respondent No.12. He submitted that the

argument that the respondent No.12 ought to have applied for permission

under Section 30 of the 1973 Act is without any merit because that section

requires foreign nationals to take prior permission before taking up

employment etc. in India wherein the foreign exchange acquired would be

required to be remitted outside India. In the present case, the foreign law

firms were not taking up any employment in India and they were not seeking

to carry on trade or business in India which involved forwarding remittances

outside India. Therefore, the respondent No.12 could not have applied for

permission under Section 30 of the 1973 Act. For all the aforesaid reasons,

Mr.Seervai submitted that the permission granted by RBI to open liaison

offices in India under Section 29 of the 1973 Act was valid and to such a

case the 1961 Act would not be applicable.

38. Counsel for respondent No.13 and 14 while adopting the

arguments advanced by Mr.Seervai, submitted that the respondent No.13

and 14 have not violated any of the conditions imposed by RBI and,

therefore, the activities carried on by respondent Nos.13 & 14 being within

the framework of the permission granted by R.B.I., the writ petition is liable

to be dismissed.

39. We have carefully considered the rival submissions.

40. In the present case, the core dispute is with reference to the

::: Downloaded on – 09/06/2013 15:25:34 :::
27 Judgment – W.P.1526/1995

permission granted by RBI to the respondents No.12 to 14 to open their

liaison offices in India under Section 29 of the 1973 Act. The respondent No.

12 to 14 are the foreign law firms practising the profession of law in U.K. /

U.S.A. and other parts of the word. However, even after establishing the

liaison offices in India, the said foreign law firms have not enrolled

themselves as advocates under the 1961 Act.

41. The first question to be considered herein is, what were the

liaison activities carried on by the foreign law firms in India ? In the affidavit

in reply, these foreign law firms have stated that they have opened the

liaison offices in India mainly to act as a coordination and communications

channel between the head office / branch offices and its clients in and

outside India. Since the Head Office and the branch offices of the foreign

law firms are engaged in providing various legal services to their clients

carrying on wide range of businesses all over the world, the liaison activity

carried on in India, namely, to act as a coordination and communication

channel would obviously be relating to providing legal services to the clients.

The respondent No.12 has further claimed in its affidavit in reply that their

liaison activity inter alia included providing “office support services for

lawyers of those offices working in India on India related matters” and also

included drafting documents, reviewing and providing comments on

documents, conducting negotiations and advising clients on international

standards and customary practice relating to the client’s transaction etc. It is

contended by the respondent No.12 to 14 that they never had and has no

intention to practise the profession of law in India. Thus, from the affidavit in

reply, it is evident that the liaison activities were nothing but practising the

::: Downloaded on – 09/06/2013 15:25:34 :::
28 Judgment – W.P.1526/1995

profession of law in non litigious matters.

42. The question then to be considered is, whether the foreign law

firms could carry on the practise in non litigious matters in India by obtaining

permission from R.B.I. under section 29 of the 1973 Act ? Section 29 of the

1973 Act provides that without the permission of RBI, no person resident

outside India or a person who is not a citizen of India but is resident in India

or a Company which is not incorporated in India shall establish in India a

branch office or other place of business, for carrying any activity of a trading,

commercial or industrial nature. Foreign law firms engaged in practising the

profession of law in the foreign countries cannot be said to be engaged in

industrial, commercial and trading activities. The liaison activities of

respondent Nos. 12 to 14 in India being activities relating to the profession of

law, no permission could be granted to the foreign law firms under section

29 of the 1973 Act. The Apex Court in the case of M.P. Electricity Board

V/s. Shiv Narayan reported in (2005) 7 Supreme Court Cases 283 has

held that there is a fundamental distinction between the professional activity

and the activity of a commercial character. The Apex Court has further held

that to compare the legal profession with that of trade and business would

be totally incorrect. Therefore, in the facts of the present case, the RBI

could not have granted permission to carry on the practise in non litigious

matters by opening liaison offices in India under Section 29 of the 1973 Act.

43. It is not the case of the foreign law firms that the activity carried

on by their liaison offices in India are different from the activity carried on by

them at their head office and the branch offices world over. In fact, it is the

::: Downloaded on – 09/06/2013 15:25:34 :::
29 Judgment – W.P.1526/1995

specific case of respondents No.12 to 14 that the main activity at their liaison

offices in India was to act as a coordination and communication channel

between the head office / branch office and its clients in and outside India.

Thus, the activity carried on by the foreign law firms at their Head Office,

branch offices and liaison offices in India were inextricately linked to the

practise in non litigious matters. Section 29 of the 1973 Act relates to

granting permission for business purposes and not for professional purposes

and, therefore, the RBI could not have granted permission to these foreign

law firms under Section 29 of the 1973 Act.

44. It appears that before approaching RBI, these foreign law firms

had approached the Foreign Investment Promotion Board (FIPB for short) a

High Powered body established under the New Industrial Policy seeking

their approval in the matter. The FIPB had rejected the proposal submitted

by the foreign law firms. Thereafter, these law firms sought approval from

RBI and RBI granted the approval in spite of the rejection of FIPB. Though

specific grievance to that effect is made in the petition, the RBI has chosen

not to deal with those grievances in its affidavit in reply. Thus, in the present

case, apparently, the stand taken by RBI & FIPB are mutually contradictory.

45. In any event, the fundamental question to be considered herein

is, whether the foreign law firms namely respondent Nos.12 to 14 by

opening liaison offices in India could carry on the practise in non litigious

matters without being enrolled as Advocates under the 1961 Act ?

46. Before dealing with the rival contentions on the above

::: Downloaded on – 09/06/2013 15:25:34 :::
30 Judgment – W.P.1526/1995

question, we may quote Sections 29, 30, 33 and 35 of the 1961 Act, which

read thus :

“29. Advocates to be the only recognised class of
persons entitled to practise law. – Subject to the provisions
of this Act and any rules made thereunder, there shall, as
from the appointed day, be only one class of persons entitled
to practise the profession of law, namely, advocates.

(not brought into force so far)

30. Right of advocates to practise. – Subject to
provisions of this Act, every advocate whose name is

entered in the State roll shall be entitled as of right to
practise throughout the territories to which this Act extends, –

                   (i)     in all Courts including the Supreme Court;
                          
                   (ii)    before any tribunal or person legally authorized
                           to take evidence;

(iii) before any other authority or person before
whom such advocate by or under any law for

the time being in force entitled to practise.

33. Advocates alone entitled to practise. – Except as
otherwise provided in this Act or in any other law for the time
being in force, no person shall, on or after the appointed day,
be entitled to practise in any Court or before any authority or
person unless he is enrolled as an advocate under this Act.”

35. Punishment of advocates for misconduct – (1) 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.

(1-A) The State Bar Council may, either of its own motion or
on application made to it by any person interested, withdraw
a proceeding pending before its disciplinary committee and
direct the inquiry to be made by any other disciplinary
committee of that State Bar Council.

(2) The disciplinary committee of a State Bar Council [***]
shall fix a date for the hearing of the case and shall cause a
notice thereof to be given to the advocate concerned and to
the Advocate-General of the State.

(3) The disciplinary committee of a State Bar Council after

::: Downloaded on – 09/06/2013 15:25:35 :::
31 Judgment – W.P.1526/1995

giving the advocate concerned and the Advocate-General an
opportunity of being heard, may make any of the following

orders,namely:-

(a) dismiss the complaint or, where the proceedings

were initiated at the instance of the State Bar Council,
direct that the proceedings be filed;

(b) reprimand the advocate;

(c) suspend the advocate from practice or such period
as it may deem fit;

(d) remove the name of the advocate from the State roll
of advocates.

(4) Where an advocate is suspended from practice under

clause (c) of sub-section (3), he shall, during the period of
suspension, be debarred from practising in any Court or
before any authority or person in India.

(5) Where any notice is issued to the Advocate-General under
sub-section (2), the Advocate-General may appear before the
disciplinary committee of the State Bar Council either in
person or through any advocate appearing on his behalf.

Explanation- In this section, (section 37 and section 38), the

expressions “Advocate-General” and “Advocate-General of
the State” shall, in relation to the Union territory of Delhi, mean
the Additional Solicitor General of India.

47. The argument of the foreign law firms is that section 29 of the

1961 Act is declaratory in nature and the said section merely specifies the

persons who are entitled to practise the profession of law. According to the

respondent Nos. 12 to 14, the expression ‘entitled to practise the profession

of law’ in section 29 of the 1961 Act does not specify the field in which the

profession of law could be practised. It is section 33 of the 1961 Act which

provides that advocates alone are entitled to practise in any Court or before

any authority or person. Therefore, according to respondent Nos.12 to 14

the 1961 Act applies to persons practising as advocates before any Court /

authority and not to persons practising in non litigious matters. The

::: Downloaded on – 09/06/2013 15:25:35 :::
32 Judgment – W.P.1526/1995

question, therefore, to be considered is, whether the 1961 Act applies only to

persons practising in litigious matters, that is, practising before Court and

other authorities ?

48. In the statements of Objects & Reasons for enacting the 1961

Act, it is stated that the main object of the Act is to establish All India Bar

Council and a common roll of advocates and Advocate on the common roll

having a right to practise in any part of the country and in any Court,

including the Supreme Court. Thus, from the Statement of Objects and

Reasons, it is seen that the 1961 Act is intended to apply to (one) persons

practising the profession of law in any part of the country and (two) persons

practising the profession of law in any Court including the Supreme Court.

Thus, from the statement of objects and reasons it is evident that the 1961

Act is intended to apply not only to the persons practising before the Courts

but it is also intended to apply to persons who are practising in non litigious

matters outside the Court.

49. Apart from the above, Section 29 of the 1961 Act specifically

provides is that from the appointed day, there shall be only one class of

persons entitled to practise the profession of law, namely Advocates. It is

apparent that prior to the 1961 Act there were different classes of persons

entitled to practise the profession of law and from the appointed day all

these class of persons practising the profession of law, would form one

class, namely, advocates. Thus, section 29 of the 1961 Act clearly provides

that from the appointed day only advocates are entitled to practise the

profession of law whether before any Court / authority or outside the Court

::: Downloaded on – 09/06/2013 15:25:35 :::
33 Judgment – W.P.1526/1995

by way of practise in non litigious matters.

50. Section 33 of the 1961 Act is a prohibitory section in the sense

that it debars any person from appearing before any Court or authority

unless he is enrolled as an advocate under the 1961 Act. The bar contained

in section 33 of the 1961 Act has nothing to do with the persons entitled to

be enrolled as advocates under section 29 of the 1961 Act. A person

enrolled as an advocate under section 29 of the 1961 Act, may or may not

be desirous of appearing before the Courts.

ig He may be interested in

practising only in non litigious matters. Therefore, the bar under section 33

from appearing in any Court (except when permitted by Court under Section

32 of the 1961 Act or any other Act) unless enrolled as an advocate does not

bar a person from being enrolled as an advocate under section 29 of the

1961 Act for practising the profession of law in non litigious matters. The

Apex Court in the case of Ex-Capt. Harish Uppal (supra) has held that the

right to practise is the genus of which the right to appear and conduct cases

in the Court may be a specie. Therefore, the fact that section 33 of the 1961

Act provides that advocates alone are entitled to practise before any Court /

authority it cannot be inferred that the 1961 Act applies only to persons

practising in litigious matters and would not apply to person practising in non

litigious matters.

51. It was contended that the 1961 Act does not contain any penal

provisions for breaches committed by a person practicing in non-litigious

matter and, therefore, the 1961 Act cannot apply to persons practising in

non-litigious matters. There is no merit in this contention, because, section

::: Downloaded on – 09/06/2013 15:25:35 :::
34 Judgment – W.P.1526/1995

35 of the 1961 Act provides punishment to an advocate who is found to be

guilty of professional or other misconduct. The fact that section 45 of the

1961 Act provides imprisonment for persons illegally practising in Courts and

before other authorities, it cannot be said that the 1961 Act does not contain

provisions to deal with the persons found guilty of misconduct while

practising in non litigious matters. Once it is held that the persons entitled to

practise the profession of law under the 1961 Act covers the persons

practising the profession of law in litigious matters as well as non-litigious

matters, then, the penal provisions contained in section 35 of the 1961 Act

would apply not only to persons practising in litigious matter, but would also

apply to persons practising the profession of law in non-litigious matters.

The very object of the 1961 Act and the Rules framed by the Bar Council of

India are to ensure that the persons practising the profession of law whether

in litigious matters or in non litigious matters, maintain high standards in

professional conduct and etiquette and, therefore, it cannot be said that the

persons practising in non litigious matters are not governed by the 1961 Act.

52. Strong reliance was placed by the counsel for the respondent

No.12 on the decision of the Apex Court in the case of O.N. Mohindroo

(supra) in support of his contention that the 1961 Act applies only to persons

practising the profession of law before Courts / Tribunals / other authorities.

It is true that the Apex Court in the above case has held that the 1961 Act is

enacted by the Parliament in exercise of its powers under entry 77 and 78 in

List I of the Seventh Schedule to the Constitution. However, the fact that

entry 77 and 78 in List I refers to the persons practising before the Supreme

Court and the High Courts, it cannot be said that the 1961 Act is restricted to

::: Downloaded on – 09/06/2013 15:25:35 :::
35 Judgment – W.P.1526/1995

the persons practising only before the Supreme Court and High Courts.

Practising the profession of law involves a larger concept whereas,

practising before the Courts is only a part of that concept. If the literal

construction put forth by the respondents is accepted then, the Parliament

under entry 77 & 78 in List I of the Seventh Schedule to make legislation

only in respect of the advocates practising before the Supreme Court / High

Courts and the Parliament cannot legislate under that entry in respect of

advocates practising before the District Courts / Magistrate’s Courts / other

Courts / Tribunals / authorities and consequently, the 1961 Act to the extent

it applies to advocates practising in Courts other than the High Courts and

Supreme Court would be ultra vires the Constitution. Such a narrow

construction is unwarranted because, once the Parliament invokes its power

to legislate on advocates practising the profession of law, then the entire

field relating to advocates would be open to the Parliament to legislate and

accordingly the 1961 Act has been enacted to cover the entire field. In any

event, the question as to whether the persons practising the profession of

law exclusively in non-litigious matters are covered under the 1961 Act, or

not was not an issue directly or indirectly considered by the Apex Court in

the case of O.N. Mohindroo (supra). Therefore, the decision of the Apex

Court in the above case does not support the case of the contesting

respondents.

53. Similarly, in all other cases relied upon by the counsel for the

contesting respondents, the question as to whether a person, practising in

non-litigious matters was required to be enrolled as advocates under the

1961 Act was not raised directly nor indirectly in all these cases. Therefore,

::: Downloaded on – 09/06/2013 15:25:35 :::
36 Judgment – W.P.1526/1995

all those decisions relied upon by the counsel for the respondents are

distinguishable on facts.

54. It is not the case of the respondents that in India individuals /

law firms / companies are practising the profession of law in non-litigious

matters without being enrolled as advocates under the 1961 Act. It is not

even the case of the respondents that in the countries in which their head

office as well as their branch offices are situated, persons are allowed to

practice the profession of law in non-litigious matters without being

subjected to the control of any authority. In these circumstances, when the

Parliament has enacted the 1961 Act to regulate the persons practising the

profession of law, it would not be correct to hold that the 1961 Act is

restricted to the persons practising in litigious matters and that the said Act

does not apply to persons practising in non litigious matters. There is no

reason to hold that in India the practise in non litigious matters is

unregulated.

55. It was contended by the counsel for Union of India that if it is

held that the 1961 Act applies to persons practising in non-litigious matters,

then no bureaucrat would be able to draft or give any opinion in non-litigious

matters without being enrolled as an advocate. There is no merit in the

above argument, because, there is a distinction between a bureaucrat

drafting or giving opinion, during the course of his employment and a law

firm or an advocate drafting or giving opinion to the clients on professional

basis. Moreover, a bureaucrat drafting documents or giving opinion is

answerable to his superiors, whereas, a law firm or an individual engaged in

::: Downloaded on – 09/06/2013 15:25:35 :::
37 Judgment – W.P.1526/1995

non litigious matters, that is, drafting documents / giving opinion or rendering

any other legal assistance are answerable to none. To avoid such anomaly,

the 1961 Act has been enacted so as to cover all persons practising the

profession of law be it in litigious matters or in non-litigious matters within the

purview of the 1961 Act.

56. The argument that the 1961 Act and the Bar Councils

constituted thereunder have limited role to play has been time and again

negatived by the Apex Court. Recently, the Apex Court in the case of Bar

Council of India V/s. Board of Management, Dayanand College of Law

reported in (2007) 2 SCC 202 held thus:-

” It may not be correct to say that the Bar Council of India is
totally unconcerned with the legal education, though primarily

legal education may also be within the province of the
universities. But, as the apex professional body, the Bar

Council of India is concerned with the standards of the legal
profession and the equipment of those who seek entry into that
profession. The Bar Council of India is also thus concerned
with the legal education in the country. Therefore, instead of
taking a pendantic view of the situation, the State Government

and the recommending authority are expected to ensure that
the requirement set down by the Bar Council of India is also
complied with. “

Thus, when efforts are being made to see that the legal profession

stand tall in this fast changing world, it would be improper to hold that the

1961 Act and the Bar Council constituted thereunder have limited role to

play in the field relating to practising the profession of law.

57. It is not in dispute that once a person is enrolled as an

advocate, he is entitled to practise the profession of law in litigious matters

::: Downloaded on – 09/06/2013 15:25:35 :::
38 Judgment – W.P.1526/1995

as well as non-litigious matters. If the argument of the respondents that the

1961 Act is restricted to the persons practising the profession of law in

litigious matters is accepted, then an advocate found guilty of misconduct in

performing his duties while practising in non-litigious matters cannot be

punished under the 1961 Act. Similarly, where an advocate who is debarred

for professional misconduct can merrily carry on the practise in non-litigious

matters on the ground that the 1961 Act is not applicable to the persons

practising the profession of law in non litigious matters. Such an argument

which defeats the object of the 1961 Act cannot be accepted.

58. It may be noted that Rule 6(1) in Chapter III Part VI of the Bar

Council of India Rules framed under section 49(1) (ah) of the 1961 Act

provides that an advocate whose name has been removed by an order of

the Supreme Court or a High Court or the Bar Council as the case may be,

shall not be entitled to practise the profession of law either before the Court

and authorities mentioned under section 30 of the 1961 Act, or in chambers,

or otherwise. The above rule clearly shows that the chamber practise,

namely, practise in non litigious matters is also within the purview of the

1961 Act.

59. Counsel for the Union of India had argued that the Central

Government is actively considering the issue relating to the foreign law firms

practising the profession of law in India. Since the said issue is pending

before the Central Government for more than 15 years, we direct the Central

Government to take appropriate decision in the matter as expeditiously as

possible. Till then, the 1961 Act as enacted would prevail, that is, the

persons practising the profession of law whether in litigious matters or non

::: Downloaded on – 09/06/2013 15:25:35 :::
39 Judgment – W.P.1526/1995

litigious matters would be governed by the 1961 Act and the Bar Councils

framed thereunder, apart from the powers of the Court to take appropriate

action against advocates who are found guilty of professional misconduct.

60. For all the aforesaid reasons, we hold that in the facts of the

present case, the RBI was not justified in granting permission to the foreign

law firms to open liaison offices in India under Section 29 of the 1973 Act.

We further hold that the expressions ‘ to practise the profession of law’ in

section 29 of the 1961 Act is wide enough to cover the persons practising in

litigious matters as well as persons practising in non litigious matters and,

therefore, to practise in non litigious matters in India, the respondent Nos.12

to 14 were bound to follow the provisions contained in the 1961 Act. The

petition is disposed of accordingly with no order as to costs.

Chief Justice

J.P. Devadhar, J.

::: Downloaded on – 09/06/2013 15:25:35 :::