High Court Kerala High Court

Najmal Babu. K. vs The Bar Council Of Kerlaa on 6 December, 2006

Kerala High Court
Najmal Babu. K. vs The Bar Council Of Kerlaa on 6 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7866 of 2006(J)


1. NAJMAL BABU. K., S/O. MOHAMMED K.,
                      ...  Petitioner

                        Vs



1. THE BAR COUNCIL OF KERLAA,
                       ...       Respondent

2. THE ENROLMENT COMMITTEE,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :06/12/2006

 O R D E R
                      C.N.RAMACHANDRAN NAIR, J.

                - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                          W.P.(C)NO.7866  OF 2006

                - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

               Dated this the 6th day of December 2006


                                     JUDGMENT

Writ petition is filed challenging Ext.P7 enquiry report

prepared by 2nd respondent for reference to Bar Council of India

under Section 26 of the Advocates Act for decision as to whether

petitioner’s name should be removed from the roll of members of

Bar Council of Kerala. Petitioner filed the application for

enrollment on 15-11-2004 declaring that he was not engaged in

any profession or trade. Based on the application, petitioner

was enrolled as Advocate in the enrollment held on 21-1-2004.

However, Bar Council immediately noticed that petitioner was

employed as a member of the personal staff with a minister in

the State Government even on the date of making application for

enrollment. However, petitioner’s case is that petitioner got a

relieving order from Government by order dated 29-11-2004

relieving him with effect from 12-11-2004. In the enquiry

proceedings, petitioner’s educational qualification for enrollment

is also questioned by the Bar Council on the ground that he has

taken L.L.B. degree attending evening course. It is submitted by

W.P.(C)NO.7866 OF 2006

Page numbers

counsel for petitioner that this issue is covered in favour of

petitioner by judgment of this court. Counsel for respondent

submitted that besides this issue, the misdeclaration about

employment in the application of enrollment filled by petitioner

is another issue on which reference is made by the Bar Council

for their decision under Section 26 of the Advocates Act. It is to

be noted that petitioner has filed writ petition and writ appeal

challenging notice proposing enquiry. But this court did not

interfere with the enquiry by the Bar Council. Petitioner’s case

is that since report is adverse to him, it is to open for challenge

in this court again. I do not think there is any scope for

interference because a report by itself is not a adverse decision

against the petitioner. It cannot be denied that petitioner has

not made a misdeclaration in the application filed by him.

However, since petitioner got relieved with retrospective effect,

it is a matter to be seen whether the misdeclaration in the

application itself entitles the Bar Council to remove petitioner

from its roll. This is a matter to be decided by the Bar Council of

India as State Bar Council has no authority to interfere with this.

W.P.(C)NO.7866 OF 2006

Page numbers

Counsel submitted that Bar Council of Kerala has not decided in

making reference to the Bar Council of India.

In the circumstances, writ petition is disposed of with a

direction to respondents to immediately refer the matter to Bar

Council of India, if they have already decided in the matter. If

decision for reference is not taken, then Bar Council can decide

the matter after hearing petitioner’s objection and depending on

the decision either reference will be made or decision will be

communicated to the petitioner at the earliest. If reference is

made, I am sure Bar Council of India will give priority for

petitioner’s case as it is a case of enrolled person not allowed to

practice.

C.N.RAMACHANDRAN NAIR, JUDGE

jes