High Court Madhya Pradesh High Court

National Insurance Co. Ltd. vs Babloo Pal And Ors. on 30 September, 1997

Madhya Pradesh High Court
National Insurance Co. Ltd. vs Babloo Pal And Ors. on 30 September, 1997
Equivalent citations: 1999 ACJ 388
Author: S Jha
Bench: S Dwivedi, S Jha


JUDGMENT

S.S. Jha, J.

1. In M.C.C. No. 302 of 1996 this Court passed an order and directed the Claims Tribunal to hold an inquiry whether one Babloo Pal, who filed claim petition, is not the son of the deceased and his sister Ramko has impersonated herself as the daughter of deceased Patiram, named Sukhi. This court further directed to enquire whether these claimants have succeeded in receiving the interim compensation.

2. A petition under Section 166 of the Motor Vehicles Act, 1988 was filed in the name of Babloo Pal and Sukhi. The Tribunal allowed the application. The appeal against the award was dismissed by this Court. Subsequently, the daughter of the deceased moved an application before the Claims Tribunal that she is the daughter of deceased and claimants have impersonated themselves and received the claim. Therefore, this Court in a review petition filed by insurance company directed an inquiry and it also ordered that since the allegations have been made against the counsel of the claimants, the Tribunal was directed to enquire into that aspect also. The court further ordered that on completion of inquiry if the allegations made in the application are found to be correct then real daughter alone would be entitled to the compensation allowed by the Tribunal. It was further ordered that the Tribunal shall report the matter to the Registrar of this Court and if the fraud is found established, it shall direct prosecution of the claimants.

3. After this order of enquiry was passed, an application was filed by the insurance company for modification of the order passed in M.C.C. No. 302 of 1996. The Claims Tribunal also intimated the court that counsel for claimants Mr. N.D. Singhal is creating obstructions in smooth functioning of the inquiry. On 20.1.1997 Mr. N.D. Singhal made a statement in this Court that he shall be fully cooperating in the inquiry and this Court directed for completion of the inquiry within one month. On going through the inquiry proceedings it is apparent that the claimants and their counsel Mr. N.D. Singhal had created obstructions in the inquiry and every effort was made to delay the proceedings, which is reflected from the order-sheets. On the date which was fixed for holding inquiry and the witnesses were present in the court, Mr. N.D. Singhal, Advocate interfered with the inquiry and before the evidence could be recorded, Mr. N.D. Singhal, Advocate, appeared in the court and stated that the evidence of Babloo Pal and Sukhi cannot be recorded and he had taken away the witnesses from the court room. In spite of directions of the court Mr. N.D. Singhal tampered with the witnesses. It is not a part of duty of an advocate to tamper with the witnesses. Tampering with the witness is a very serious offence. The inquiry was being conducted on the direction of this Court. In order to avoid the inquiry an application under Section 24 of the Code of Civil Procedure for transfer of case was filed before the District Judge. The District Judge rejected the application by holding that the inquiry is being conducted by the Claims Tribunal on the orders of High Court. The respondents instead of moving necessary application in this case for direction, filed a writ petition levying uncalled for allegation against the Presiding Officer conducting the inquiry and created maximum hurdles in completion of the inquiry. The claimants, namely, Babloo Pal and so-called Sukhi tried their best to delay the inquiry. From the record it is apparent that on every date the claimants and their counsel made every effort to avoid their presence in court, which is apparent from order-sheet dated 29.1.1997. The counsel appeared at 1 o’clock in the afternoon and did not press the application. Then on 30.1.1997 issues were framed. Then an application under Section 151, read with Order XIX, Rule 1 of the Code of Civil Procedure was filed by the counsel for the claimants. The case was fixed for recording evidence of complainant on 5.2.1997. However, on 5.2.1997 again an objection was raised by the claimants in respect of issues. This application was rejected. Then another application was moved by them and by moving one application or another the case was fixed at 3 o’clock in the afternoon. The counsel for complainant had produced the witnesses but the time was sought by the claimants on that date, as the counsel was not available, the case was fixed for 7.2.1997. On 7.2.1997 complainant Sukhi, D/o deceased Patiram was examined and her witnesses were also examined. However, other witnesses of complainant were not examined. The case was fixed for 15.2.97. An application was again moved by the counsel for claimants that photographs be exhibited without the negatives. This prayer was rejected and witnesses of complainant were examined. The case was fixed for recording evidence of the claimants but evidence could not be recorded, as the counsel for claimants did not appear and it was intimated that the counsel was busy before the Additional Collector. The counsel chose to appear before Additional Collector in order to delay the proceedings. The Tribunal was not obliged to adjourn hearing on the ground that counsel was busy in some revenue court subordinate to civil court. The act of the claimants demonstrates that there was total lack of cooperation by them. Ultimately, evidence could be recorded on 21.2.1997 and the case was fixed for arguments on 24.2.97, but on 24.2.1997 another application was moved for adjournment and it was submitted by the claimants that they are moving the High Court for extension of 15 days’ time. The prayer was, rejected and the case was fixed for orders on 25.2.1997. Subsequently, the orders were passed.

4. After the inquiry report was received by the court the respondents and the counsel Mr. N.D. Singhal were noticed and they were asked to submit their reply. They have submitted their objection. After considering their objection and the facts of the case, the case was closed for judgment. After the case was closed for judgment, an application (LA. No. 6794 of 1997) was moved by Mr. N.D. Singhal, Advocate, praying that record of writ petition and application under Section 24 of the Code of Civil Procedure filed before the District Judge, Gwalior be called. Both the proceedings were misconceived and were not maintainable. As such, it is not necessary to call for the records to determine the case.

5. After considering objection and the report of the Enquiry Officer, it is apparent that Babloo Pal had impersonated himself as son of deceased Patiram, whereas lady Sukhi, sister of Babloo Pal had impersonated herself as Sukhi, though her name is Ramko.

6. Babloo Pal has moved an application, after the award, in this inquiry, claiming himself to be adopted son of the deceased Patiram. These facts were not mentioned by him in the application for claim filed under Section 166 of Motor Vehicles Act. From entire proceedings, it is apparent that plea of adoption is an after-thought. The adoption was also not proved by Babloo Pal. There is no evidence on record to demonstrate that there was any ceremony of give and take of Babloo Pal by natural parent to adoptive father. The Claims Tribunal has rightly held that Babloo Pal was not adopted son and he had misrepresented before the Tribunal in getting the claim. Similar finding is recorded that claimant Sukhi in the application is not Sukhi but her name is Ramko and she had impersonated herself as Sukhi. The court also found that complainant is the real daughter of Patiram. The conduct of Mr. N.D. Singhal, Advocate, was also considered and from going through the conduct of Mr. N.D. Singhal, it appears that Mr. N.D. Singhal himself was also involved in playing fraud with the court, and was in a position to get an award in favour of fictitious persons.

7. It is really distressing that an advocate, who is an officer of the court, has neglected to perform his duty. It is the duty of an advocate to be fair in the court and should apprise the court about the correct facts. He being officer of the court is duty bound to assist the court in administration of justice, but the act of Mr. N.D. Singhal was unbecoming of an advocate and he has denied the real claimant of her legitimate right in receiving compensation. The objections of claimants and of Mr. N.D. Singhal are considered. After considering the entire evidence on record, we are of the opinion that the findings recorded by the Claims Tribunal are proper, which have been recorded after appreciating the evidence on record. Therefore, the report is accepted. As ordered in M.C.C. No. 302 of 1996, the Registrar is directed to report in order to initiate proceedings for prosecution against Babloo Pal, Ramko (who impersonated herself as Sukhi) and Mr. N.D. Singhal, Advocate under the provisions of Sections 207, 209, 419 and 420 of Indian Penal Code. It is further ordered that notice of criminal contempt for playing fraud upon the court be also issued to Mr. N.D. Singhal, Advocate, Babloo Pal and Ramko by registering separate proceeding and for their appearance in the court on 24.10.1997.

8. The grave misconduct is committed by Mr. N.D. Singhal, Advocate. Therefore, a copy of this order be sent to the State Bar Council at Jabalpur for appropriate action against Mr. N.D. Singhal, Advocate.

9. The amount of compensation paid to Babloo Pal and Ramko be recovered from them. Since Mr. N.D. Singhal, Advocate, was instrumental in getting the fraudulent claim, he is also jointly and severally liable to refund the amount of compensation received by the claimants. It is, therefore, ordered that the compensation with interest paid to aforesaid persons, shall be recovered from Babloo Pal, Ramko and Mr. N.D. Singhal, jointly and severally with interest at the rate of 14 per cent per annum from the date of payment till realisation.