Supreme Court of India

Satish Kumar Sharma vs The Bar Council Of Himachal … on 3 January, 2001

Supreme Court of India
Satish Kumar Sharma vs The Bar Council Of Himachal … on 3 January, 2001
Author: S V Patil
Bench: S.V.Patil, R.C.Lahoti
           CASE NO.:
Appeal (civil) 5395  of 1997


PETITIONER:
SATISH KUMAR SHARMA

	Vs.

RESPONDENT:
THE BAR COUNCIL OF HIMACHAL PRADESH

DATE OF JUDGMENT:	03/01/2001

BENCH:
S.V.Patil, R.C.Lahoti




JUDGMENT:

L…..I………T…….T…….T…….T…….T…….T..J

J U D G M E N T

Shivaraj V. Patil, J.

In this appeal, the appellant has assailed the
resolution of the respondent dated 12.05.1996 withdrawing
his enrolment as well as the order of the High Court
upholding it.

The facts, which are considered necessary and relevant
for the purpose of disposal of this appeal, are the
following:

After securing LL.B. in 1975-76 the appellant was
appointed as Assistant (Legal) by the Himachal Pradesh State
Electricity Board (for short the Board). The said post
was re-designated as Law Officer Grade-II in 1978. The
Board, by its order dated 6.9.1983 allowed the appellant to
act as an advocate of the Board and also ordered that the
expenditure of his getting licence from the Bar Council
shall be met by the Board. His application seeking
enrolment was sent by the Secretary of the Board to the
respondent on 13.10.1983. The Secretary of the respondent
by letter dated 28.3.1984 informed the Board that the Office
Order dated 6.9.1983 of the Board did not meet the
requirements of the Rules and that the appellant should
first be designated as a Law Officer. The respondent also
requested the Board to send the order of appointment and the
terms of such appointment of the appellant. The Board by
order dated 11.6.1984 modified the earlier order dated
6.9.1983 and declared the appellant as a Law Officer of the
Board. On 5.7.1984 another order was passed by the Board by
changing the designation of the post of Law Officer
Grade-II as Law Officer. It is, thereafter, the
respondent issued a certificate of enrolment dated 9.7.1984
to the appellant. By Office Order dated 8.5.1991 the
appellant was given ad hoc promotion to the post of Under
Secretary (Legal)- cum-Law Officer, which order also stated
that he would continue to work in the Legal Cell of the
Secretariat of the Board. Further on 14.1.1993 he was
promoted as Under Secretary (Legal)- cum-Law Officer on
officiating basis.

By its communication dated 13.9.1993 the respondent
called upon the appellant to appear before the Committee on
28.9.1993 along with all connected documents/evidence in
regard to his enrolment as an advocate. The said
communication indicated that in the meeting held on
10.7.1993 the respondent considered the matter regarding
enrolment of certain Law Officers and decided to constitute
a committee to examine the same. Thereafter on 27.12.1993 a
show cause notice was sent to the appellant requiring him to
explain as to why his enrolment No. HIM/35/1984 issued to
him be not withdrawn. Reply to the said show cause notice
was to reach by 30.12.1993. After taking extension of time
twice the appellant sent a communication on 25.2.1994
stating that there was no ground for withdrawal of his
enrolment reserving his right to file a detailed reply. He
also stated that he would like to be represented by an
advocate.

The appellant was promoted as Deputy Secretary
(Legal)-cum- Law Officer on ad hoc basis by the Office Order
of the Board dated 30.1.1995 and he was required to continue
to work in the Legal Cell.

In the meeting held on 12.5.1996 the respondent passed
a resolution unanimously withdrawing the enrolment of the
appellant with immediate effect and directed him to
surrender the enrolment certificate within 15 days
therefrom. The relevant and material part of the resolution
reads: –

….

Shri Satish Sharma is a permanent employee of the
HPSEB and presently he is holding the post of Deputy
Secretary in the HPSEB and is in continuous employment of
the HPSEB and under Rule 49 he is debarred to be an
Advocate. Moreover, he was enrolled as an Advocate
initially when he was appointed as Law Officer. Thereafter
he had been getting promotions and working as Assistant
Secretary/Deputy Secretary in the HPSEB. In fact he was
required to intimate the said fact to the Bar Council
immediately on promotion and should have surrendered the
licence but he failed to do so.

Under these circumstances there is no justification to
retain Shri Satish Sharma on the Roll of the Bar Council as
an Advocate.

It is, thus, resolved that the Enrolment No.
HIM/45/1984 be and is hereby withdrawn with immediate effect
and he is ordered to surrender his Enrolment Certificate
within a period of 15 days.

It is this resolution, validity and correctness of
which was challenged by the appellant before the High Court
in the writ petition contending that the enrolment was
validly granted to him as he fulfilled the requirements of
relevant provisions of the Advocates Act, 1961; he also
pointed out that advocates, who obtained enrolment and later
on joined State Government service in the Prosecution
Department, have continued to retain their enrolment and
defend the State Government in the courts; no rules have
been framed by the respondent preventing persons like the
appellant from getting enrolled, it was not open to the
respondent to withdraw the certificate of enrolment;
according to him Rule 49 of the Rules framed by the Bar
Council of India has been misconstrued and misunderstood by
the respondent. In short it was contended that the
respondent had no jurisdiction to withdraw the enrolment
certificate granted to the appellant. The Division Bench of
the High Court by an elaborate and well- considered order
dealing with all aspects dismissed the writ petition. Hence
the appellant has filed this appeal assailing the order of
the respondent as well as the order of the High Court
affirming it.

Learned senior counsel for the appellant, while
reiterating the contentions urged before the High Court,
submitted that the High Court failed to appreciate that the
second para of the Rule 49 carves out an exception to the
Bar created by Rule 49, precluding a full time salaried
employee from practicing as an advocate; the said exception
was subject only to one limitation, i.e., an express bar
created by Rules, made by any State Bar Council in exercise
of its powers under Section 28(2)(d) read with Section
24(1)(e) of the Advocates Act, 1961; since the respondent
has not framed any rules expressly barring such Law Officers
from being enrolled as advocates the appellant was entitled
for enrolment. According to the learned counsel the High
Court also failed to note that it was not a case of refusal
of enrolment to a Law Officer but it was a case wherein the
respondent was estopped from canceling the certificate of
enrolment issued to the appellant by the very respondent as
early as on 9.7.1984; therefore, cancellation of enrolment
after almost a decade and half based on an erroneous
interpretation of Rule 49 of the Rules of Bar Council of
India, was unjust. It was also urged that the appellant had
placed all the material before the respondent before
obtaining his enrolment certificate and there was no
concealment of facts on his part and that the appellant was
discriminately treated. The learned counsel added that the
impugned action of the respondent was unwarranted as it
amounted to a punishment of removal of the name of an
advocate from the Roll of the State Bar Council as
postulated by Section 35(d) of the Act without following the
procedure.

Per contra, the learned counsel representing the
respondent made submissions supporting the orders impugned
in this appeal. According to him the appellant was not at
all entitled for enrolment as an advocate having regard to
Rule 49 of the Bar Council of India Rules in the absence of
any enabling provision to a full time salaried employee for
enrolment as an advocate. The learned counsel submitted
when the appellant was not at all entitled to be enrolled as
an advocate the action taken by the respondent after lapse
of some time is of no consequence and the delay in taking
action in a case like this itself does not give protection
so as to sustain the enrolment. He further submitted that
there was no discrimination as alleged by the appellant
looking to the nature of duties of the prosecutors in the
State Departments and the appellant.

We have carefully considered the submissions made by
the learned counsel for the parties. We consider it useful
and appropriate to look at the relevant provisions of the
Advocates Act, 1961 (for short the Act) and of the Bar
Council of India Rules (for short the Rules) before
examining the rival contentions on their merits. The
provisions are: –

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

(a) …….. (b) …….. (c) …….. (d) ……..

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

xxx xxx xxx

Section 28. Power to make rules. (1) A State Bar
Council may make rules to carry out the purposes of this
Chapter.

(2) In particular and without prejudice to the
generality of the foregoing power, such rules may provide
for

(a) …….. (b) …….. (c) ……..

(d) the conditions subject to which a person may be
admitted as an advocate on any such roll;

(3) No rules made under this Chapter shall have effect
unless they have been approved by the Bar Council of India.

xxx xxx xxx

Section 49. General power of the Bar Council of
India to make rules. (1) The Bar Council of India may
make rules for discharging its functions under this Act and
in particular, such rules may prescribe.

(a) ……..

(ab) qualifications for membership of a Bar Council
and the disqualifications for such membership;

(ac) ……… (ad) ……… (ae) ……… (af)
……… (ag) the class or category of persons entitled to
be enrolled as advocates;

(ah) the conditions subject to which an advocate shall
have the right to practice and the circumstances under which
a person shall be deemed to practise as an advocate in a
court;

(b) ………

(c) the standards of professional conduct and
etiquette to be observed by advocates;

xxx xxx xxx

Chapter II of the Rules made under Section 49(1)(c) of
the Act read with the proviso thereto deals with standards
of professional conduct and etiquette. Preamble of Chapter
II reads: –

An advocate shall, at all times, comport himself in a
manner befitting his status as an officer of the Court, a
privileged member of the community, and a gentleman, bearing
in mind that what may be lawful and moral for a person who
is not a member of the Bar, or for a member of the Bar in
his non-professional capacity may still be improper for an
Advocate. Without prejudice to the generality of the
foregoing obligation, an Advocate shall fearlessly uphold
the interests of his client, and in his conduct conform to
the rules hereinafter mentioned both in letter and in
spirit. The rules hereinafter mentioned contain canons of
conduct and etiquette adopted as general guides; yet the
specific mention thereof shall not be construed as a denial
of the existence of other equally imperative though not
specifically mentioned.

Rule 49. An Advocate shall not be a full-time
salaried employee of any person, Government, firm,
corporation or concern, so long as he continues to practise
and shall, on taking up any such employment intimate the
fact to the Bar Council on whose roll his name appears, and
shall thereupon cease to practise as an Advocate so long as
he continues in such employment.

Nothing in this rule shall apply to a Law Officer of
the Central Government of a State or of any Public
Corporation or body constituted by statute who is entitled
to be enrolled under the rules of his State Bar Council made
under Section 28(2)(d) read with Section 24(1)(e) of the Act
despite his being a full-time salaried employee.

Law Officer for the purpose of this Rule means a
person who is so designated by the terms of his appointment
and who, by the said terms, is required to act and/or plead
in Courts on behalf of his employer.

In terms of Section 24 of the Act, a person shall be
qualified to be admitted as an advocate if he satisfies the
provisions of the Act, the Rules and the rules, if any, made
by the State Bar Council besides fulfilling other conditions
as laid down in this Section. Even if no rules were framed
under Section 28(2)(d) read with Section 24(1)(e) of the Act
by a State Bar Council, enrolment of a person shall be
subject to the provisions of the Act and the Rules. Section
28 has conferred rule making power on a State Bar Council to
carry out the purposes of Chapter III of the Act. A State
Bar Council can prescribe conditions subject to which a
person may be admitted on any such roll under Section
28(2)(d) of the Act. In the present case the respondent has
not framed rules in this regard. Under Section 49 of the
Act the Bar Council of India has power to make rules for
discharging its functions under the Act. Rules are framed
by the Bar Council of India exercising the powers conferred
on it. In the Preamble, extracted above, to the Rules made
under Section 49(1)(c) of the Act read with the proviso
thereto it is stated that an advocate shall at all times
conduct himself in a manner befitting to his status as an
officer of the court, a privileged member of the community,
and a gentleman, bearing in mind that what may be lawful and
moral for a person who is not a member of the Bar, or for a
member of the Bar in his non-professional capacity may still
be improper for an advocate. It is further stated that an
advocate shall fearlessly uphold the interest of his client,
and in his conduct conform to the rules. As is clear from
the Rules contained in Chapter II of the Rules an advocate
has a duty to court, duty to the client, duty to opponent
and duty to colleagues unlike a full time salaried employee
whose duties are specific and confined to his employment.
Rule 49 has a specific purpose to serve when it states that
an advocate shall not be a full time salaried employee of
any person, government, firm, corporation or concern. As
already noticed above, Section 24(1) specifically states
that a person in addition to satisfying other conditions has
also to satisfy the provisions of the Act and Rules. In
other words, the Rules made by Bar Council of India are to
be satisfied. Mere non framing of rules by a State Bar
Council under Section 28(2)(d) read with Section 24(1)(e) of
the Act cannot dispense with obedience to Rule 49.

The profession of law is called a noble profession.
It does not remain noble merely by calling it as such unless
there is a continued, corresponding and expected performance
of a noble profession. Its nobility has to be preserved,
protected and promoted. An institution cannot survive in
its name or on its past glory alone. The glory and
greatness of an institution depends on its continued and
meaningful performance with grace and dignity. The
profession of law being noble and honourable one, it has to
continue its meaningful, useful and purposeful performance
inspired by and keeping in view the high and rich traditions
consistent with its grace, dignity, utility and prestige.
Hence the provisions of the Act and Rules made thereunder
inter alia aimed at to achieve the same ought to be given
effect to in their true spirit and letter to maintain clean
and efficient Bar in the country to serve cause of justice
which again is noble one.

This court in Dr. Haniraj L. Chulani vs. Bar
Council of Maharashtra & Goa
, while dealing with the
validity of Rule 1 of the Maharashtra and Goa Bar Council
Rules relating to enrolment of Advocates eligibility
conditions, in para 20 has observed that `legal profession
requires full time attention and would not countenance an
Advocate riding two horses or more at a time. That was a
case where a medical practitioner wanted to enroll himself
as an Advocate after obtaining a degree of Bachelor of Law.
Rules framed by the Maharashtra Bar Council denied
simultaneous practice of another profession alongwith
practice of law. It was contended for the appellant that
even though he was a practicing surgeon, if given entry to
legal profession, he would give an undertaking that he would
not practice medicine during the court hours. Such a plea
was not accepted stating that he would be torn between two
conflicting loyalties; loyalty to his clients on the one
hand and loyalty to his patients on the other. The court
proceeded to say It is axiomatic that an advocate has to
burn the midnight oil for preparing his cases for being
argued in the court next day. Advocates face examination
every day when they appear in courts. It is not as if that
after court hours an advocate has not to put in hard work on
his study table in his chamber with or without the presence
of his clients who may be available for consultation. To
put forward his best performance as an advocate he is
required to give wholehearted and full-time attention to his
profession. Any flinching from such unstinted attention to
his legal profession would certainly have an impact on his
professional ability and expertise. If he is permitted to
simultaneously practise as a doctor then the requirement of
his full-time attention to the legal profession is bound to
be adversely affected. Consequently however equally
dignified may be the profession of a doctor, he cannot
simultaneously be permitted to practise law which is a
full-time occupation. It is for ensuring the full-time
attention of legal practitioners towards their profession
and with a view to bringing out their best so that they can
fulfill their role as an officer of the court and can give
their best in the administration of justice, that the
impugned rule has been enacted by the State Legislature.
The High Court also has referred to and relied on this
judgment.

With this background we proceed to consider merits of
the contentions raised by the respective parties.

There appeared to be difficulty for the Advocates even
to take up teaching of law as full time employees. The
Central Government in exercise of the powers conferred by
Section 49-A of the Act framed the Advocates (Right To Take
Up Law Teaching) Rules, 1979. As per Rule 3 of the said
Rules, a practicing Advocate has a right to take up teaching
of law in any educational institution affiliated to
university so long as teaching of law does not exceed three
hours a day and such employment may be deemed to be a part
time employment.

Since the terms of appointment, nature of duties and
service conditions relating to the appellant have also
bearing in resolving the controversy, it is considered
appropriate to briefly refer to them. By the Memorandum
dated 24.6.1976, the appellant was appointed for the first
time by the Board to the post of Assistant (Legal) in the
pay-scale of Rs. 225-15-300-20- 500 + 50 per month as
special pay. In the said Memorandum, it is stated that the
post was temporary and his services were liable to be
terminated at any time without any reasons being assigned
to; his confirmation in the permanent vacancy depended
inter alia on his work and conduct and he will have to serve
anywhere in the organization of Himachal Pradesh State
Electricity Board. The appellant accepting these terms of
appointment, joined service of the Board. By the Office
Order dated 6.9.1983, the Board was pleased to allow the
appellant, Law Officer, Grade-II to act as Advocate of the
Board in the existing scale of Rs. 700-1200/-. The Board
was further pleased to order that the expenditure for
getting enrolment as an Advocate shall be borne by the
Board. In response to the application made for the
enrolment of the appellant as an Advocate, the Secretary of
the respondent by a letter dated 28.3.1984 informed the
appellant that the Office Order dated 6.9.1983 of the Board
did not meet the requirements of the Rules and that he first
be designated as Law Officer. Accordingly the Board, by its
order dated 11.6.1984 modifying its earlier order dated
6.9.1983, declared him as Law Officer of the Board in the
existing pay-scale. The Board passed one more order on
5.7.1984 changing the designation of the post of Law
Officer (Grade-II) as Law Officer with immediate effect
and appointed the appellant as Law Officer in the existing
pay scale. In the said order it is also stated that by
virtue of the said appointment the appellant shall be
required to act and plead in any court of law on behalf of
the Board. It is only thereafter, the appellant was
enrolled as an advocate on 9.7.1984 by the respondent. By
the Office Order dated 8.5.1991 the Board promoted him as
Under Secretary (Law)-cum-Law Officer in the given pay-scale
purely on ad hoc basis making it clear that the said ad hoc
promotion would not confer any right on the appellant to
claim seniority in that Grade. In the said order it is also
stated that he will continue to work in the Legal Cell of
the Secretariat of the Board. He was promoted on 14.1.1993
on the recommendation of Class-I Departmental Promotion
Committee on officiating basis in the pay-scale of
Rs.3000-4500 plus Rs.400 as special pay per month indicating
that he would continue to work in the same Legal Cell. By
order dated 30.1.1995 the Board again promoted him as Deputy
Secretary (Law)-cum-Law Officer in the pay-scale of
Rs.3700-5000 plus Rs.400 as special pay per month purely on
ad hoc basis with the other conditions remaining the same.

This Court on 10.8.2000 passed the following order:-

During the course of hearing, a question arose as to
whether the appellant, while serving on full time basis with
Himachal Pradesh State Electricity Board, is confining his
work only to acting as an Advocate for and on behalf of the
Board, including appearances in the Court, or has some other
duties also assigned to him in his capacity as Deputy
Secretary-cum-Law Officer. Mr. V.A. Bobde, learned senior
counsel appearing on behalf of the appellant submits that
since this issue never arose before, he shall have to seek
instructions and file an appropriate affidavit supported by
relevant documents. Four weeks time, as prayed for, is
granted for the purpose. An advance copy shall be furnished
to the learned counsel opposite who will have four weeks
thereafter to file response, if any.

List after nine weeks.

Pursuant to the said Order, the appellant has filed
the affidavit on 12.09.2000. The affidavit shows that he
was further promoted as Additional Secretary (Law). In the
affidavit he has stated that his duties with the Board right
from Law Officer to Additional Secretary (Law) have been
exclusively those of an Advocate and he had been personally
appearing before various courts. It is also stated that he
was/is heading Legal Cell/Law Section, the duties in respect
of which were stipulated in the Regulation of Business
issued by the Board on April 4, 1974 which were amended in
February, 2000. As far as the Legal Cell was concerned,
they remained the same. Regulation of Business relating to
C-Legal are as follows:-

25. Every wing of the Board shall consult Law
Section, whenever it is proposed to:-

(i) issue a statutory regulation, notification or
order, or

(ii) sanction under a statutory power the issue of any
regulation, by law, notification or order by a subordinate
authority; or

(iii) submit to Government any draft statutory
regulation, notification or order for issue by them; the
draft shall be referred to the Law Section for opinion and
advice.

26.(1) All Sections shall consult the Legal Section on
:-

(a) any general legal principles arising out of any
case and;

(b) the construction of statutes, Arts, Regulation,
Statutory Orders and notifications etc. etc.

(c) the institution or withdrawal of any prosecution
or other legal/quasi legal proceedings including
arbitration, taxation proceedings, engagement of counsels,
their fee, etc. etc.

(d) all documents having legal implications, except
routine matters, may only be accepted after legal scrutiny.

(2) All such references shall be accompanied by an
accurate statement of the facts of the case and the point or
points on which the advice of the Legal Section is desired.

Looking to the various appointment/promotion orders
issued by the Board to the appellant and Regulation of
Business relating to Legal Cell of the Board aforementioned,
we can gather that :-

(1) the appellant was a full time salaried employee at
the time of his enrolment as an Advocate and continues to be
so getting fixed scales of pay;

(2) he is governed by the conditions of service
applicable to the employees of the Board including
disciplinary proceedings. When asked by us, the learned
counsel for the appellant also confirmed the same;

(3) he joined the services of the Board as a temporary
Assistant (Legal) and continues to head the Legal Cell after
promotions, a wing in the Secretariat of the Board;

(4) his duties were/are not exclusively or mostly to
act or plead in courts; and

(5) promotions were given from time to time in higher
pay- scales as is done in case of other employees of the
Board on the basis of recommendation of Departmental
Promotion Committee.

On a proper and careful analysis, having regard to the
plain language and clear terms of Rule 49 extracted above,
it is clear that: –

(i) the main and opening paragraph of the Rule
prohibits or bars an advocate from being a full time
salaried employee of any person, Government, firm,
corporation or concern so long as he continues to practice
and an obligation is cast on an Advocate who takes up any
such employment to intimate the fact to the concerned Bar
Council and he shall cease to practice so long as he
continues in such employment;

(ii) para 2 of the Rule is in the nature of an
exception to the general Rule contained in main and opening
paragraph of it. The bar created in para 1 will not be
applicable to Law Officers of the Central Government or a
State or any public corporation or body constituted by a
statute, if they are given entitlement under the Rules of
their State Bar Council. To put it in other way, this
provision is an enabling provision. If in the Rules of any
State Bar Council, a provision is made entitling Law
Officers of the Government or authorities mentioned above,
the bar contained in Rule 49 shall not apply to such Law
Officers despite they being full time salaried employees;

(iii) not every Law Officer but only a person who is
designated as Law Officer by the terms of his appointment
and who by the said terms is required to act and/or plead in
courts on behalf of his employer can avail the benefit of
the exception contained in para 2 of Rule 49.

It is an admitted position that no rules were framed
by the respondent entitling a Law Officer appointed as a
full time salaried employee coming within the meaning of
para 3 of Rule 49 to enroll as an Advocate. Such an
enrolment has to come from the rules made under Section
28(2)(d) read with Section 24(1)(e) of the Act. Hence it
necessarily follows that if there is no rule in this regard,
there is no entitlement. In the absence of express or
positive rule, the appellant could not fit in the exception
and the bar contained in the first paragraph of Rule 49, was
clearly attracted as rightly held by the High Court. Added
to this, in the light of terms of appointment/promotion
orders issued by the Board to the appellant, it is clear
that the first appointment of the appellant was as Assistant
(Legal). Subsequent promotions as Under Secretary
(Legal)-cum-Law Officer, Deputy Secretary (Legal)-cum-Law
Officer and Additional Secretary (Law) show that the
appellant was not designated as Law Officer. Similarly,
there is no indication in any of the appointment/promotion
orders issued to the appellant that he was to act or plead
in the courts of law on behalf of the Board except in the
order dated 5.7.1984. At any rate from these orders it
cannot be said that he was/is required to act or plead in
courts on behalf of the employer mainly or exclusively so as
to come within the meaning of Law Officer for the purpose
of Rule 49. It appears the modified orders dated 11.6.1984
and 5.7.1984 were issued by the Board in order to get
enrolment of the appellant as an advocate on the roll of the
respondent. None of the appointment/promotion orders issued
to the appellant indicate that his duties were exclusively
to act or plead in courts on behalf of the Board as Law
Officer. These orders clearly show that the appellant was
required to work in the Legal Cell of the Secretariat of the
Board; was given different pay scales; rules of seniority
were applicable; promotions were given to him on the basis
of the recommendations of the Departmental Promotion
Committee; was amenable to disciplinary proceedings, etc.
Further looking to the nature of duties of Legal Cell as
stated in the regulation of business of the Board extracted
above, the appellant being a full time salaried employee
had/has to attend to so many duties which appear to be
substantial and pre-dominant. In short and substance we
find that the appellant was/is a full time salaried employee
and his work was not mainly or exclusively to act or plead
in court. Further there may be various challenges in courts
of law assailing or relating to the decisions/actions taken
by the appellant himself such as challenge to issue of
statutory regulation, notification or order; construction
of statutory regulation, statutory orders and notifications,
the institution/withdrawal of any prosecution or other
legal/quasi legal proceedings etc. In a given situation the
appellant may be amenable to disciplinary jurisdiction of
his employer and / or to the disciplinary jurisdiction of
the Bar Council. There could be conflict of duties and
interests. In such an event, the appellant would be in an
embarrassing position to plead and conduct a case in a court
of law. Moreover, mere occasional appearances in some
courts on behalf of the Board even if they be, in our
opinion, could not bring the appellant within the meaning of
Law Officer in terms of para 3 of Rule 49. The decision
in Sushma Suri vs. Govt. of National Capital Territory of
Delhi and Another
, in our view, does not advance the case
of the appellant. That was a case where meaning of
expression from the Bar in relation to appointment as
District Judge requiring not less than seven years standing
as an Advocate or a pleader came up for consideration. The
word Advocate in Article 233(2) was held to include a Law
Officer of Central or State Government, public corporation
or a body corporate who is enrolled as an Advocate under
exception to Rule 49 of Bar Council of India Rules and is
practicing before courts for his employee. Para 10 of the
said judgment reads :- Under Rule 49 of the Bar Council of
India Rules, an advocate shall not be a full-time employee
of any person, Government, firm, corporation or concern and
on taking up such employment, shall intimate such fact to
the Bar Council concerned and shall cease to practise as
long as he is in such employment. However, an exception is
made in such cases of law officers of the Government and
corporate bodies despite his being a full-time salaried
employee if such law officer is required to act or plead in
court on behalf of others. It is only to those who fall
into other categories of employment that the bar under Rule
49 would apply. An advocate employed by the Government or a
body corporate as its law officer even on terms of payment
of salary would not cease to be an advocate in terms of Rule
49 if the condition is that such advocate is required to act
or plead in courts on behalf of the employer. 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 practicing before courts which
expression would include even those who are law officers
appointed as such by the Government or body corporate.
[emphasis supplied]

As stated in the above para the test indicated is
whether a person is engaged to act or plead in a court of
law as an Advocate and not whether such person is engaged on
terms of salary or payment by remuneration. The essence is
as to what such Law Officer engaged by the Government does.

In the present case on facts narrated above relating
to his employment as well as in the absence of rule made by
the respondent entitling a Law Officer to enroll as an
Advocate despite being a full time salaried employee, the
appellant was not entitled to enrolment as an advocate.
Hence, the appellant cannot take benefit of the
aforementioned judgment.

The argument of the learned senior counsel for the
appellant was that what is not prohibited may be taken as
permitted and when the appellant satisfied the requirements
of Section 24, he was entitled for enrolment. This argument
overlooks a positive requirement as already stated above
contained in para 2 of Rule 49 that unless a concerned State
Bar Council has framed rules entitling Law Officers to
enroll as Advocates even though they are full-time
employees, they are not entitled to enrolment. The
contention that the respondent could not have cancelled
enrolment of the appellant almost after a decade and half
and that the respondent was estopped from doing so on the
principle of promissory estoppel, did not impress us for the
simple reason that the appellant suffered threshold bar and
was not at all eligible to be enrolled as an Advocate and
his enrolment itself was clearly contrary to Rule 49 of the
Rules in the light of the facts stated above. Hence neither
the principles of equity nor promissory estoppel will come
to the aid of the appellant. Similarly, there is no
substance in the argument of the learned counsel for the
appellant that removal of the name of the appellant from the
roll of the State Bar Council amounted to a punishment under
Section 35(d) of the Act without following procedure. It is
clear from the facts of the case that action was not taken
against the appellant on the ground of misconduct by
initiating any disciplinary proceedings. But in this case
the very enrolment of the appellant as an advocate itself
was contrary to law and he was not at all entitled for
enrolment. By cancellation or withdrawal of enrolment
things were only set right and the mistake committed on
misunderstanding was corrected.

We find no merit in the ground urged that the
appellant was discriminated against the prosecutors and the
Government pleaders. The duties, nature of work and service
conditions of the appellant, details of which are already
given above, are substantially different from the duties and
nature of work of prosecutors and Government pleaders
particularly in relation to acting and pleading in court.
Thus the appellant stood on a different footing. The High
Court in paragraphs 24-26 has dealt with this aspect of the
case and rightly rejected the argument based on the ground
of discrimination.

The last and alternative submission of the learned
counsel for the appellant was that in case the appellant
gives up his full time employment or ceases to be employee
of the Board, he may be allowed to practice maintaining his
seniority as an advocate from the date of his enrolment on
the rolls of the respondent; if the enrolment is cancelled
or withdrawn he would lose the seniority for no fault of
him. There is a difficulty in accepting this argument.
When the appellant was not entitled for enrolment and his
enrolment itself was opposed to law, such enrolment was
non-est. Hence the question of maintaining his seniority on
the rolls of the respondent does not arise. However, we
make it clear that in case the appellant resigns or ceases
to be a full time employee of the Board, it is open to him
if so desired to apply afresh for enrolment as an advocate.
This order does not stand in the way of the appellant
seeking enrolment if he is otherwise eligible and entitled.

In the light of the facts stated and discussions made
above, we do not find any merit in this appeal. Hence it is
dismissed. No cost.