JUDGMENT
Sunil Ambwani, J.
1. We have heard Shri Mahipal Singh Rana the alleged contemnor, Advocate in defence to the reference of this Criminal Contempt Petition at length. His Counsel Shri R.N. Singh, Senior Advocate had earlier addressed the Court in support of preliminary objections to the interim order dated 28.10.2004, restraining him to enter the Court premises of judgeship at Etah. Shri Vijay Shanker Misra, learned G. A. and Sri Sudhir Mehrotra, learned A.G.A. has made submissions on behalf of State of U.P.
2. Shri Onkar Singh Yadav, the then Civil Judge (Senior Division) Etah, made a reference under Section 15(2) of the Contempt of Courts Act 1972 (in short the Act) to this Court through District Judge, Etah on 7.6.2003 recording two separate incidents dated 16.4.2003 in his Court in which the contemnor Shri Mahipal Singh Rana, Advocate appeared before him and conducted himself in a manner which falls within the definition of criminal contempt as defined in Section 2(c) of the Act. These references were forwarded by the District Judge, Etah to the Registrar General of this Court vide his letter No. 105/P.A. Ist/2003 dated June 16, 2003 and were received by S.O. Admin. in the office of Registrar General of this Court on 19.6.2003. Under the standing orders of Hon’ble the then Chief Justice, to place such matters first before the Administrative Judge of the concerned judgeship, the matter was placed before the Administrative Judge, Etah on 7.7.2003. His Lordship vide order dated 18.6.2004 perused the records and directed the matter to be placed before Hon’ble Chief Justice. The Registrar General submitted report to Hon’ble Chief Justice on 7.7.2004, who passed an order on 11.7.2004 as follows;
Refer to the bench having contempt determination
3. The matter came up before the Division Bench presided over by Hon’ble the then Acting Chief Justice and that on 28.10.2004, while issuing notices to the contemnor to show cause as to why he should not be punished for contempt of Court in connection with the incidents in the Court of Shri Onkar Singh Yadav, Civil Judge (Senior Division) Etah dated 16.6.2003 and on 13.5.2003, an interim order was passed restraining the contemnor from entering the district Court compound of Etah. The interim order dated 28.10.2004 is quoted as below;
Issue notice to contemnor Mahipal Singh Rana, Advocate, Etah to show cause as to why he should not be punished for contempt of Court in connection with the incidents in the Court of Sri Onkar Singh Yadav, Civil Judge (Senior Division), Etah dated 16.4.2003 and 13.5.2003.
In connection with the aforesaid incidents, Sri Onkar Sing Yadav, Civil Judge (Senior Division) had written a letter to the District Judge, Etah which reads as follows,
izs”kd]
vksdkj flag ;kno]
flfoy tt ¼lhfu;uj&fMohtu½
,Vk A
fo”k;%& Jh eghiky flag jkuk ,MoksdsV ds fo:) U;k;ky; voekuuk
dk;Zokgh vey esa yk;s tkus ds lEcU/k esa A
&&&&&&&&&&&&&&&&&&&&&
egksn;]
fuosnu gSa fd fnukad 16@4@2003 dks tc eS ewyokn la[;k 114@2003 ;nqohj flag pkSgku cuke mRrj izns’k ikoj dkjiksjs’ku esa 6×2 dh lquokbZ dj jgk Fkk mlh le; Jh eghiky flag jkuk ,MoksdsV U;k;ky; esa mifLFkr vk, vkSj Ã…aph vkokt esa vHkn~rkiw.kZ Hkk”kk dk iz;ksx djrs gq, cksys fd vkius dapu flag cuke jru flag esa esjs i{kokj ds fo:) vkns’k dSls ikfjr fd;k vkidh fgEer esjs i{kdkj ds fo:) vkns’k ikfjr djus dh dSls gq;h A eSus mUgs le>kus dh dksf’k’k dh ysfdu os vkSj T;knk mRrsftr gksdj cksyus yxs fd dapu flag esjk fj’rsnkj gS vkSj esjs fj’rsnkj ds fo:) vkns’k ikfjr dSls gqvk fdlh Hkh U;kf;d vf/kdkjh dks esjs f[kykQ vkns’k ikfjr djus dh fgEer ugh gq;h fQj vkidh fgEer dSls iMh A dksbZ Hkh U;kf;d vf/kdkjh esjh i=koyh esa esjs i{kdkj ds fo:) vkns’k ikfjr djrk gS rks eS mls lgh dj nsrk gw¡ A eS vkidh f’kdk;r mPp U;k;ky; esa d:axk rFkk eq>s /kedh nh fd eSa Hkfo”; esa vkidks ,Vk es jgus ugh nw¡xk vkSj eS vkids lkFk dqN Hkh dj ldrk gw¡A esjs cMs&cMs cnek’kksa ls lEcU/k gSa vkSj eS cnek’kksa ds ek/;e ls tjs pkgw¡ uqdlku djk ldrk gw¡A rFkk eS [kqn dksbZ Hkh dk;Z djus es l{ke gw¡ rFkk eS fdlh ls Mjrk ugha gw¡A esjk dpgjh es twrk iwtrk gS rFkk esjs Ã…ij nks eMZj ds eqdnek pys Fks rFkk reke yksxks ij eSus tku ls ekjus ds geys fd;s gSa rFkk esjs f[kykQ 15&20 eqdnek py jgs gSa vk;ank ikfjr djus dh fgEer dh rks vPNk ugh gksxk A Jh eghiky flag jkuk ds mijksDr nqOZ;ogkj ls U;kf;d dk;Z esa ck/kk mRiUu gq;h rFkk Jh eghiky flag jkuk dk mijksDr d`R; U;kf;d voekuuk dh Js.kh es vkrk gSaA
blh dze esa fnukad 13@5@2003 dks tc eS eqyokn la[;k 48@2003 jks’ku yky cuke ukSorjke esa 6×2 dh lquokbZ dj jgk Fkk mlh nkSjku Jh eghiky flag jkuk ,MoksdsV mifLFkr vk, vkSj Ã…ph vkokt es cksys fd vkius ewyokn la[;k&298@2001 A txeksgu cuke Jherh lqeu esa vHkh rd iqdkj D;ksa ugh djk;h tcdh mijksDr dsl cgqr egRoiw.kZ gSa D;ksfd eSa mles oknh gw¡A eSus Jh eghiky flag jkuk ,MoksdsV ls dgk fd ,d dsl dh lquokbZ gks jgh gSa mlds ckn vkids dsl esa iqdkj djk;h tk;sxh ml ij og mRrsftr gks x;s vkSj cksys fd eS ftl dsl dks pkgq¡xk ml dsl esa igys lquokbZ gksxh vkids pkgus ls dqN ugha gksrk A fdlh odhy dh Hkh fgEer ugha gS fd esjs dsl esa Vkax vMk lds A ftl dsl dks eS pkgq¡xk mls fMlkbM djkm¡xk rFkk ftls ugh pkgq¡xk og dHkh fMlkbM ugha gksxk A vki esjh ethZ ds fo:)fdlh dsl dks fu.khZr ugha dj ldrs gSa A blh nkSjku ewyokn la[;k&298@2001 txeksgu cuke Jherh lqeu esa Jhefr lqeu ds vf/koDrk us dqN dkxtkr Jh eghiky flag jkuk ,MoksdsV dks izkIr djus ds fy, fn;s rks mUgksus dkxtkr Qsd fn;s vkSj Jhefr lqeu ds vf/koDrk ds lkFk nqO;oZgkj fd;k A Jh eghiky flag jkuk ds d`R; U;k;ky; voekuuk dh Js.kh es vkrk gS A
ekuuh; egksn; ls fuosnu gS fd Jh eghiky flag jkuk ds fo:) iwoZ esa pys U;k;ky; voekuuk dh dk;Zokgh rFkk vkijkf/kd bfrgkl dk fooj.k izkIr gksus esa dqN le; yx x;k vr% ;fn Jh eghiky flag jkuk ds fo:) U;k;ky; voekuuk dk izfrosnu djus esa esjh vkSj ls dksbZ foyEc gqvk rks mls {kek djus dh d`I;k dh tk;s A
vr% Jheku th ls izkFkZuk gS fd Jh eghiky flag jkuk ds fo:) U;k;ky; voekuuk dh dk;zZokgh vey esa ykus gsrq ekuuh; mPp U;k;ky; bykgkckn dks esjk izfrosnu lanfHkZr djus dh d`I;k djsa A
lknj lfgr A
Sri Onkar Singh Yadav, Civil Judge (Senior Division), Etah wrote another letter on the same day i.3. 7.6.2003 to the Registrar General of this Court which reads as follows;
izs”kd]
vksdkj flag ;kno]
flfoy tt ¼lhfu;j&fMfotu½]
,Vk A
lsok esa]
ekuuh; jftLVªkj tujy]
ekuuh; mPp U;k;ky;]
bykgkckn A
}kjk%& ekuuh; tuin U;k;k/kh’k]
,Vk A
fo”k;%& Jh eghiky flag jkuk ,MoksdsV ds fo:) U;k;ky; voekuuk dk;Zokgh vey es yk;s tkus ds lEcU/k esa A
egksn;]
fuosnu gSa fd fnukad 16@4@2003 dks tc eSa eqyokn la[;k 114@2003 ;nqohj flag pkSgku cuke mRrj izns’k ikoj dkjiksjs’ku esa 6×2 dh lquokbZ dj jgk Fkk mlh le; Jh eghiky flag jkuk ,MoksdsV U;k;ky; esa mifLFkr vk, vkSj Ã…ph vkokt esa vHkn~rkiw.kZ Hkk”kk dk iz;ksx djrs gq, cksys fd vkius dapu flag] jru flag ls lEcfU/kr izdh.kZ okn la[;k&10@2002 jru flag cuke dapu flag esa esajs i{kdkj ds fo:) vkns’k dSls ikfjr fd;k A vkidh fgEer esjs i{kdkj ds fo:) vkns’k ikfjr djus dh dSls gq;h A eSus mUgs le>kus dh dksf’k’k dh fdUrq os vkSj T;knk mRrsftr gksdj cksyus yxs fd dapu flag esjk fj’rsnkj gs vksj esjs fj’rsnkj ds fo:) vkns’k ikfjr dSls gqvka fdlh Hkh U;kf;d vf/kdkjh dks esjs f[kykQ vkns’k ikfjr djus dh fgEer ugha gS fQj vkidh fgEer dSls iMh A dksbZ Hkh U;kf;d vf/kdkjh esjh i=koyh esa esjs i{kdkj ds fo:) vkns’k ikfjr djrk gS rks mls lgh dj nsrk gw¡ A eS vkidks ,Vk eSa jgus ugha nw¡xk vkSj eS vkids lkFk dqN Hkh dj ldrk gw¡ A esjs cMs&cMs cnek’kksa ls lEcU/k gS vkSj eSa cnek’kksa ds ek/;e ls tks pkgw¡ uqdlku djk ldrk gw¡ A rFkk eS [kqn dksbZ Hkh dk;Z djus esa l{ke gw¡ rFkk eS fdlh ls Mjrk ugha gw¡ A esjk dpgjh eSa twrk iqtrk gSa rFkk esjs Ã…ij nks eMZj ds eqdnek pys Fks rFkk reke yksxksa ij eSus tku ls ekjus ds geys fd;s gSa A rFkk esjs f[kykQ 15&20 eqdnek py jgs gS vk;ank vxj ftl i=koyh esa eS odhy gw¡ mles esjs i{kdkj ds f[kykQ vkns’k iffjr djus dh fgEer dh rks vPNk ugha gksxk A Jh eghiky flag jkuk es mijksDr nqO;oZgkj ds dkj.k U;kf;d dk;Z es ck/kk mRiUu gq;h rFkk Jh eghiky flag jkuk dk mijksDr d`R; U;kf;d voekuuk dh Js.kh es vkrk gSA
blds ckn fnukad 13@5@2003 dks tc eSa ewyokn la[;k&48@2003 jks’ku yky cuke ukSorjke esa 6×2 dh lquokbZ dj jgk Fkk mlh nkSjku Jheghiky flag jkuk ,MoksdsV mifLFkr vk, vkSj Ã…ph vkokt es cksys fd vkius ewyokn la[;k&298@2001 txeksgu cuke Jhefr lweu esa vHkh rd iqdkj D;ksa ugha djk;h tcfd mijksDr dsl cgqr egRoiw.kZ gSa D;ksfd eS mles oknh gw¡ A eSus Jheghiky flag jkuk ,MoksdsV ls dgk fd ,d dsl dh lquokbZ gks jgh gS mlds ckn vkids dsl esa iqdkj djk;h tk;sxh ml ij og mRrsftr gks x;s vkSj cksysa fdeS ftl dsl dks pkgw¡xk ml dsl esa igys lquokbZ gksxh vkids pkgus ls dqN ugha gksrk A fdlh odhy dh fgEer ugha gS fd esjs Vkax vMk lds A ftl dsl dks eS pkgw¡xk mls fMlkbM djkÃ…axk rFkk ftls ugh pkgw¡xk og dHkh fMlkbM ugha gksxk A vki esjh ethZ ds fo:) fdlh dsl dks fu.kzhZr ugha dj ldrs gSa A blh nkSjku ewyokn la[;k&298@2001 txeksgu cuke Jhefr lweu esa Jhefr lweu ds vf/koDrk us dqN dkxtkr Jheghiky flag jkuk ,MoksdsV dks izkIr djus ds fy, fn;s rks mUgksus dkxtkr Qsd fn;s vkSj Jhefr lqeu ds vf/koDrk ds lkFk nqO;oZgkj fd;k A Jheghiky flag jkuk ds d`R; ls U;kf;d dk;zZ esa ck/kk igqph rFkk mudk d`R; U;k;ky; voekuuk dh Js.kh esa vkrk gSA eS ekuuh; mPp U;k;ky; ds laKku esa ;g rF; Hkh ykuk pkgrk gw¡ fd fofHkUu U;k;ky; }kjk Jheghiky flag jkuk ds fo:) U;k;ky; voekuuk dh dk;zZokgh vey esa yk;h x;h gS ftuesa Jheghiky flag jkuk }kjk ekuuh; mPp U;k;ky; ds le{k fcuk ‘krZ ekQh ekaxh x;h gSa rFkk Jh jkuk }kjk ekuuh; mPp U;k;ky; dks ;g vk’oklu fn;s tkrs jgs gSa fd HkfoL; esa os vius O;ogkj esa lq/kkj djsaxs ysfdu muds f[kykQ U;k;ky; voekuuk dh dk;Zokgh lekIr gksrs gh muds gkSlys vkSj vkSj vf/kd cqyUn gks tkrs gS vkSj viuh mxzrk dk izn’kZu vkSj vf/kd cy ds lkFk U;k;ky;ksa esa djrs gSa vHkh ek= U;k;ky; voekuuk fiVh’ku uEcj&60@98 rFkk 21@98 dj fooj.k izkIr gqvk gS A ftudh Nk;k izfr ekuuh; mPp U;k;ky; ds voyksdu ds fy, izkFkZuk i= ds lkFk layxu dh tk jgh gSa A vU; U;k;ky; voekuuk dh dk;zZokfg;ksa dk fooj.k izkIr gksus ij ekuuh; mPp U;k;ky; dks lsokesa izsf”kr d:axkA
eS ekuuh; mPp U;k;ky; ds laKku esa ;g rF; Hkh ykuk pkgrk gw¡ fd Jheghiky flag jkuk ,MoksdsV U;k;ky; voekuuk ds vknh gS rFkk vius vfHkopuksa esa Hkh og lkekU;r% ,slh Hkk”kk dk iz;ksx djrs gS ftlls U;k;ky; dks voekuuk gksrh gSa A os vius vfHkopuksa esa L=h tkfr ds izfr ?kksj vlEeku tud ‘kCnksa dks iz;ksx djrs gS ftlls L=h tkfr ds lEeku dks vR;f/kd Bsl igqprh gS tks ekuokf/kdkjks dk [kqyk mYya?ku gS A mnkgj.k ds fy, ewyokn la[;k 515@2002 Jhefr laxhrk ‘kekZ cuke eukst ‘kekZ esa ;g izfroknh dh vksj ls vf/koDrk gS ftlls vius izfrokn i= 10, ds izLrj la[;k&13 esa mfYyf[kr fd;k gSa fd ;g fd izfroknh la[;k&1 laHkzkUr czkgEe.k ifjokj dk O;fDr gSa fookg ij oknh ls tks eSFkqu dk;Z gqvk mlls ;g Li”V gqvk gS fd oknh fookg ls iwoZ ls eSFkqu dk;zZ foijhr ;kSfu ls djkus dh vH;Lr jgh gS vkSj eSFkqu fiiklk mdh cgqr p
ekuuh; mPp U;k;ky; ds laKku esa ;g rF; Hkh ykuk pkgrk gwW fd Jh eghiky flag jkuk ,MoksdsV odkyr ds lkFk&lkFk vkijkf/kd d`R;ksa esa Hkh fyIr jgs gS ftlds dkj.k muds fo:) ,d ntZu ls vf/kd Fkkuksa esa dsl ntZ gS ftues Fkkuk dksrokyh uxj esa 7 rFkk Fkkuk tyslj esa 7 eqdnesa iathd`r gSa ftuesa nks gR;k ds] 5 gR;k dsa iz;kl ls lecfU/kr gSa rFkk ,d xq.Mk vf/kfu;e dk gSa A blds vykok jk”Vªh; lwj{kk vf/kfu;e ds vUrxZr Hkh iz’kklu }kjk Jh jkuk ds fo:) dk;Zokgh dh x;h gSa A Jh eghiky flag jkuk viuh vkijkf/kd izo`fRr dk vuqfpr ykHk mBkdj U;k;y;ksa esa vkrad mRiUu djrs gSa ,oa ihBklhu vf/kdkfj;ksa ds lkFk vDlj nqO;oZgkj djrs gS ,oa ihBklhu vf/kdkfj;ksa ij uktk;t ncko cukdj vius eu eqrkfod vkns’k ikfjr djkus dk iz;kl djrs gS ,oa U;kf;d dk;Z esa ck/kk Mkyrs gSa A Jheghiky flag jkuk ,MoksdsV }kjk U;k;ky;ksa esa vHknz Hkk”kk o Ã…ph vkokt dk iz;ksx mudh fnup;kZ gS ftlls U;kf;d dk;Z ckf/kr gksrk gS A
Jh eghiky flag jkuk U;kf;d vf/kdkfj;ksa vf/koDrkvksa rFkk deZpkfj;ksa ds izfr Hkh vi’kCn rFkk vHkn~rkiw.kZ Hkk”kk dk iz;ksx lkekU;r% djrs gSaA Ckkj ,lksfl;s’ku ,Vk }kjk Jh eghiky flag jkuk dks U;kf;d vf/kdkfj;ksa o vf/koDrkvksa ds fo:} 15 vxLr] 2002 dks vi’kCn dgs tkus ds dkj.k fnukad 26@8@2002 dks ckj ls fu”dkflr fd;k tk pqdk gSA
Ekuuh; mPp U;k;ky; ls fuosnu gS fd Jh eghiky flag jkuk ,MoksdsV ds fo:} iwoZ esa pyh U;k;ky; voekuuk dk;Zokgh rFkk vkijkf/kd bfrgkl dk fooj.k izkIr gksus esa dqN le; yx x;kk vr% ;fn Jh eghiky flag jkuk ,MoksdsV ds fo:} U;k;ky; voekuuk dk izfrosnu djus esa esjh vksj ls dksbZ foyEo gqvk gS rks mls {kekk djus dh d`ik dh tk;sA
vr% Jheku th ls fuosnu gS fd Jh eghiky flag jkuk ,MoksdsV ds fo:} U;k;ky; voekuuk dh dk;Zokgh vey esa ykus rFkk muds fo:} vuq’kklukRed dk;Zokgh fd;s tkus gsrq ekuuh; mPp U;k;ky; ds le{k esjk izfrosnu izLrwqr djus dh d`ik djsaA
lknj lfgrA
A persual of the letter addressed to the Registrar General shows that there are four cases under Section 302 IPC, five cases under Section 307 IPC and other cases under other provisions of IPC, pending against the contemnor.
On the basis of aforesaid letters, the Administrative Judge, Etah was of the view that criminal contempt proceedings be initiated against the contemnor Mahipal Singh Rana, Advocate.
The question about limitation has been considered by the Hon’ble Supreme Court in Pallav Seth v. Custodian .
We are prima facie of the view that the contemnor Mahipal Singh Rana, Advocate, Etah has committed gross contempt of Court and hence we are issuing notice against him to show cause why he should not be punished for contempt of Court.
We further direct that until further orders of this Court, the contemnor Mahipal Singh Rana, Advocate will not be allowed to enter in the District Court compound of Etah. A similar direction was issued by this Court in Criminal Contempt No. 33 of 1999 between State of U.P. v. Sri Shashi Kumar Tvagi decided on 11.10.2004.
Let a copy of this order be given to learned Counsel for the parties on payment of usual charges by tomorrow. A copy of the order will also be sent by the Registrar General of this Court to the District Judge, Etah, all District Judges in Uttar Pradesh and also to the U.P. Bar Council and Chief Secretary, U.P. The learned standing Counsel will communicate this order forthwith to the District Judge, District Magistrate and Senior Superintendent of Police, Etah for strict compliance, of this order. If the contemnor flouts this order it will be immediately reported to this Court.
4. On an application to recall/modify the order dated 28.10.2004, the matter was nominated to this bench and that on 3.2.2005, we passed an order permitting the contemnor to appear in the Courts where he is a plaintiff or defendant or an accused or a witness in any case pending in District Judgeship Etah and the restrained order passed earlier was modified to that extent. The District Judge, Etah was required to send the records of Suit No. 298/2001, Jag Mohan v. Suman Suit No. 515/2002 Smt. Sangeeta Sharma v. Manoj Sharma Suit No. 114/2003 Yadhuveer Singh Chauhan v. U.P. Power Corporation and Suit No. 48 of 2003 Roshan Lal v. Naubat Ram.
5. Shri R.N. Singh, Senior Counsel addressed the Court on preliminary issues of restraining an advocate from practising in the Court on the basis of judgement of Supreme Court in Supreme Court Bar Association v. Union of India and Anr. in which the earlier judgement in Re: Vinai Chandra Misra was reviewed. He also placed reliance upon judgement in Advocate General of Madras v. Ammanullakhan, Advocate wherein it was observed while parting with the case, that every lawyer practising in a Court is an officer of the Court and may be to certain extent, subject to supervisory jurisdiction of the High Court. In a matter arising out of a reference of a criminal contempt against 13 advocates in the respect of instance in the Judgeship at Allahabad dated 22.9.2004, similar arguments were raised before a Larger Bench of Five Judges, and thus we found it desirable to reserve our orders on the issue. The matter was thereafter listed on 31.3.2005, 28.4.2005, 30.9.2005, and on 21.10.2005, the contemnor made a request to be heard in person. We heard him for two full hours and reserved the judgement.
6. Before proceeding to consider the submissions, we may refer to the list of criminal cases which were initiated against the contemnor and have been referred to in the reference made by Shri Onkar Singh Yadav, Civil Judge (Senior Division) Etah dated 7.6.2003:
A. Cases filed against alleged contemnor in Kotwali District Etah
1. Criminal case No. 557/1992 under Section 323, 325, 506, IPC
2. Crime No. 530/97 under Section 147, 323, 504, 427, IPC
3. Crime No. 587/98 under Section 147/148/149/307/504/506 IPC
4. Crime No. 87/96 under Section 323/504/506 IPC
5. Crime No. 604/1998 under Section 3 of U.P. Goondas Act
6. Crime No. 705/1999 under Section 147/504/506 IPC and 3(1)10 SC/ST Act and 3(1)10 SC/ST Act
B. Cases Filed against alleged contemnor at P.S. Jalesar district Etah
1. Crime No, 202/2000 under Section 147/148/149/307 IPC
2. Crime No. 149/2000 under Section 147/148/149/307 IPC
3. Crime No. 67/77 under Section 147/148/149/302 IPC
4. Crime No. 149/76 under Section 147/148/149/307/323 IPC
5. Crime No. 226/1974 under Section 302/201 IPC
6. Crime No. 48/1973 under Section 147/148/149/323 IPC
7. Crime No. 207/67 under Section 147/148/323/307 IPC
7. Reference is also made to the orders passed by this Court in criminal contempt matters against the petitioner in which he was held guilty of contumacious conduct, but the notices were discharged without holding any trial, on his tendering unconditional apology. The order passed in Criminal Contempt No. 21 of 1998 dated 3.8.1999 is quoted as below;
This criminal contempt proceeding was initiated against Sri M.P.S. Rana, Advocate in respect of an incident that had taken place on 15.12.1997 in the Court of Smt. Sadhana Chaudhary, Special Judge (E.C. Act) Etah where it appears that the alleged contemnor along with his junior came at about 2.30 p.m. In the Court and in a very rude manner uttered the following words;
Kya Baat Hai, Kya Pareshani Hai Apko. Na to Bahas Karoonga, Na Darkhwasta Doonga. Apka Thora Samaya Yehan Katne Hain. Baat Dabi Dhaki Rehey to Theek Hai. Yehan Par Dadagiri Nahin Chalegi.
BEYEEMANI KARTI HAI WA DADAGIRI KARTI HAI.
The complaint was lodged by the officer concerned before District Judge, Etah and also a report was submitted to this Court by the officer concerned dated 17.1.1998.
A preliminary objection has been taken by learned Counsel for alleged contemner that since the alleged contempt had taken place on I5th day of December, 1997 and this Court has taken cognizance by issuing notice on March 16, 1999, The contempt was barred in view of Sub-section (2) of Section 15 of the Contempt of Courts Act. However a counter affidavit has been filed by the alleged contemnor in Court today and in paragraph, thereof, it is stated that the alleged contemner has tendered unconditional apology to this Hon’ble Court and in para 13 thereof the contemner has further stated that he undertakes that in future he shall be more careful, guarded in his language and shall always respect the majesty and dignity of the Court. Subsequently a supplementary affidavit has also been filed by the contemnor. In para 2 of the same, he undertakes not to do any such act in future which undermines the dignity of the Court.
Though the alleged act of the alleged contemnor is contumacious which cannot be denied in any way, but in view of the facts stated above and undertaking given by the alleged contemnor, we do not propose to continue with the proceeding, any further. The alleged undertaking is accepted and the contempt proceeding is dropped. Let counter affidavit and supplementary counter affidavit filed by the contemnor be kept on record.
The notice, is accordingly discharge.
Sd/-N.K. Mitra, C.J.
Sd/- S.R. Singh, J.
3.8.1999
8. The order passed in Criminal Contempt No. 6 of 1998 dated 11.11.2003 is quoted as below;
The contemnor is present in the Court.
The contemnor submits that he shall tender unconditional apology and shall file an affidavit before the District Judge, Etah as well as before this Court. Such affidavit shall be affirmed in this Court in course of the day and before District Judge, Etah, within two weeks. In the event of not filing such affidavits, the contempt proceeding shall continue and if such affidavits are filed the contempt notice shall stand discharged, and need not be proceeded any further.
Sd/- S.K. Sen, C.J.
Sd/- Ashok Bhushan, J
11.11.2002
9. The contemnor has also placed on record the proceedings of the Bar Council of U.P. Allahabad vide resolution No. 2427/2005 between Shri Jai Ram Verma v. Mahipal Singh Rana, Advocate, Etah in which the complaint against him was summarily rejected. The resolution is quoted as follows:
Resolution No. 2427/2005
Read the complaint of Sri Jairam Verma against Shri Mahipal Singh Rana, Advocate, Etah.
The Bar Council of U.P. has perused the contents of the complaint and has reason to believe that the Advocate concerned is not prima facie guilty of professional misconduct/other misconduct, accordingly it is resolved that the complaint is therefore summarily rejected.
Chairman, Bar Council of U.P.
Allahabad
10. Shri Mahipal Singh Rana clearly states that he fully understands the allegations against him and that it would not serve any purpose if charges are framed against him. He submits that he has nothing further to say in his defence and that the Court may pass any orders, which the Court may deem fit.
11. Before we proceed to consider the submissions made by Shri Mahipal Singh Rana, the contemnor on limitation and on merit, it would be appropriate to dispose of the objections regarding the interim order passed by us on 28.10.2004, restraining him from entering the Court premises of the Judgeship at Etah except in those cases he was appearing as plaintiff/defendant/complainant/witness/.
12. Shri R.N. Singh, Senior Advocate, submitted that there is no provision either under the Contempt of Court Acts, 1971 or under the Rules framed by Allahabad High Court to pass any interim orders before the trial takes place. He submits that where Acts or Rules provide a procedure to be followed, it is to be done in the manner provided and that all other mode of performance of the duties is necessarily forbidden. For this proposition, he has relied upon the judgement of Supreme Court in Ramchandra Keshav Adke v. Govind Joti Chavare .
13. He submits that the question whether the Supreme Court has jurisdiction to prevent an Advocate from practising and carrying on his legal profession, has been settled in Supreme Court Bar Association v. Union of India (supra). Further the Supreme Court in Dr. L.P. Misra v. State of U.P. has held that procedure contemplated for punishing an action for contempt, must be exercised in accordance with the procedure prescribed by law i.e. under Chapter XXXV-E of the Allahabad High Court Rules 1952.
14. Sri R.N. Singh submitted that where an Advocate behaves in a manner which is in unbecoming of him, he can be proceeded against under Advocates Act 1961 for professional misconduct. But for this purpose to find out guilt of professional misconduct summary procedure of contempt cannot be used. The Court should not lay down law only because the acts are very bad. Bad facts make bad laws, and hence the same should be avoided. He submits that the law laid down in Supreme Court Bar Association’s case (supra) should not be sidelined as law of precedent prohibits such course of action (vide Assistant Collector of Central Excise v. Dunlop India Limited ; Union of India v. Raghuvir Singh (dead) by LRs ; Sundarias Kanyalal Bhathija v. The Collector, Thane ; Produce Brokerss Co. Ltd. v. Olympis Oils & Cake Co. Ltd. (1916) AC 314; Velazquez Ltd. v. Inland Revenue Commissioner (1914) 3 KB 458; and Ambika Prasad Mishra v. State of U.P. and Ors. AIR 1980 1762).
15. It is further submitted that in the instant case interim order preventing the alleged contemnor entering the Court premises have been made without verifying the facts from the alleged contemnor and that too after a lapse of one and half years when the Presiding Officer, who had made report against the alleged contemnor was transferred from that place.
16. Shri Vijai Misra, learned A.G.A. contended that this criminal contempt matters has been initiated under Section 15 of the Act, after the allegations have been perused by Hon’ble the Chief Justice under Rule-4 of Chapter-XXXV-E of the Rules framed by this Court under Section 4(e) of the Contempts of Court Acts, 1971. The Court in exercise of its powers to punish for contempt, if the allegations are so serious, and the alleged contemnor becomes a threat to the free flow of justice, can pass restraint order for peaceful functioning of the Court. In the present case, the alleged contemnor is facing several criminal charges and has committed several acts of contempt. In two such matter, the Division Benches had earlier accepted his apology. He, however, did not cease his nefarious activities and has again committed serious acts of contempt at his free will, abusing and threatening the Judges and thereby scandalising the administration of justice at Etah.
17. In Ishwar Chand Jain v. High Court of Punjab and Haryana the Supreme Court observed:
Under the Constitution the High Court has control over the subordinate judiciary. While exercising that control it is under a constitutional obligation to guide and protect judicial officers. An honest strict judicial officer is likely to have adversaries in the mofussil Courts. If complaints are entertained on trifling matters relating to judicial orders which may have been upheld by the High Court on the judicial side no judicial officer would feel protected and it would be difficult for him to discharge his duties in an honest and independent manner. An independent and honest judiciary is a sine qua non for Rule of law. If judicial officers are under constant threat of complaint and enquiry on trifling matters and if High Court encourages anonymous complaints to hold the filed the subordinate judiciary will not be able to administer justice in an independent and honest manner. It is therefore imperative that the High Court should also taken steps to protect its honest officers by ignoring ill-conceived or motivated complaints made by the unscrupulous lawyers and litigants.
18. The powers of the High Court of superintendence and control over the subordinate judiciary under Article 235 of the Constitution include within its ambit the duty to protect members of the subordinate judiciary.
In Pravin C. Shah v. K.A. Mohd. Ali , it was observed (vide paras 16 to 18):
16. …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 etc. Rule 11 has nothing to do with all all the Acts done by an advocate during his practice except his performance inside the Court. 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 the Bar Council in exercise of its 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 Courts is a matter on which the Court must have the major supervisory power. Hence the Court cannot be divested of the control or supervision of the Court merely because it may involve the right of an advocate.
17. When the Rules stipulate that a person who committed contempt of Court cannot have the unreserved right to continue to appear and plead and conduct cases in the Courts without any qualm or remorse, the Bar Council cannot overrule such a regulation concerning the orderly conduct of Court proceedings. Courts of law are structured in such design as to evoke respect and reverence to the majesty of law and justice. The machinery for dispensation of justice according to law is operated by the Court. Proceedings inside the Courts are always expected to be held in a dignified and orderly manner. The very sight of an advocate, who was found guilty of contempt of Court on the previous hour, standing in the Court and arguing a case or cross-examining a witness on the same city, unaffected by the contemptuous behaviour he hurled at the Court, would erode the dignity of the Court and even corrode the majesty of it besides impairing the confidence of the public in the efficacy of the institution of the Courts. This necessitates vesting of power with the High Court to formulate rules for regulating the proceedings inside the Court including the conduct of advocates during such proceedings. That power should not be confused with the right to practise law. While the Bar Council can exercise control over the latter, the High. Court should be in control of the former.
18. In the above context it is useful to quote the following observations made by a Division Bench of the Allahabad High Court in Prayag Das v. Civil Judge, Bulandshahr
The High Court has a power to regulate the appearance of advocates in Courts. The right to practise and the right to appear in Courts are not synonymous. An advocate may carry on chamber practice or even practise in Courts in various other ways, e.g. Drafting and filing of pleadings and Vakalatnama for performing those acts. For that purpose his physical appearance in Courts may not at all be necessary. For the purpose of regulating his appearance in Courts the High Court should be the appropriate authority to make rules and on a proper construction of Section 34(1) of the Advocates Act it must be inferred that the High Court has the power to make rules for regulating the appearance of Advocates and proceedings inside the Courts. Obviously the High Court is the only authority to be entrusted with this responsibility.
19. In our view, the legal position has been correctly delineated in the above statements made by the Allahabad High Court. The context for making those statements was that an advocate questioned the powers of the High Court in making dress regulations for the advocates while appearing in Courts.
20. Lord Denning had observed as follows in Hadkinson v. Hadkinson All ER p. 575 B-C
…I am of the opinion n that the fact that a party to a cause has disobeyed an order of the Court is not of itself a bar to his being heard, but if his disobedience is such that, so long as it continues, it impedes the course of justice in the cause, by making it more difficult for the Court to ascertain the truth or to enforce the orders which it may make, then the Court may in its discretion refuse to hear him until the impediment is removed or good reason is shown why it should not be removed.
In Yoginath D. Badge v. State of Maharashtra and Anr. ; the Supreme Court in para-49 observed as follows;
49. Under Article 235 of the Constitution, the high Court has a duty to protect the officers of the subordinate judiciary from unscrupulous litigants and lawyers. In Ishwar Chand Jain v. High Court of Punjab & Haryana it was, inter alia, observed that the High Court while exercising its power of control over the subordinate judiciary is under a constitutional obligation to guide and protect judicial officers. It was further observed that an honest and strict judicial officer is likely to have adversaries in the moffussil Courts; if trifling complaints relating to judicial orders which may have been upheld by the High Court on the judicial side are entertained, no judicial officer would feel protected; and it would be difficult for him to discharge his duties honestly and independently. It is, therefore, imperative for the High Court to protect its honest judicial officers by ignoring ill conceived or motivated complaints made by the unscrupulous lawyers and litigants.
Ex-Capt. Harish Uppal v. Union of India , the Supreme Court in para 34 observed as follows;
On the contrary, it will be their duty to see that such a rule is strictly abided by. Courts of law are structured in such a design as to evoke respect and reference to the majesty of law and justice. The machinery for dispensation of justice according to law is operated by the Court. Proceedings inside the Courts are always expected to be held in a dignified and orderly manner. The very sight of an advocate, who is guilty of contempt of Court or of unbecoming or unprofessional conduct, standing in the Court would erode the dignity of the Court and even corrode its majesty besides impairing the confidence of the public in the efficacy of the institution of the Courts. The power to frame such rules should not be confused with the right to practise law. While the Bar Council can exercise control over the latter, the Courts are in control of the former. This distinction is clearly brought duty by the difference in language in Section 49 of the Advocates Act on the one hand and Article 145 of the Constitution of India and Section 34(1) of the Advocates Act on the other. Section 49 merely empowers the Bar Council to frame rules laying down conditions subject to which an advocate shall have a right to practise i.e. Do all the other acts set out above. However, Article 145 of the Constitution of India empowers the Supreme Court to make rules for regulating this practice and procedure of the Court including inter alia rules as to persons practising before this Court. Similarly Section 34 of the Advocates Act empowers High Courts to frame rules, inter alia to lay down conditions on which an advocate shall be permitted to practise in Courts. Article 145 of the Constitution of India and Section 34 of the Advocates Act clearly show that there is no absolute right to an advocate to appear in a Court. An advocate appears in a Court subject to such conditions as are laid down by the Court. It must be remembered that Section 30 has not been brought into force and this also shows that there is no absolute right to appear in a Court. Even if Section 30 were to be brought into force control of proceedings in Court will always remain with the Court. Thus even then the right to appear in Court will be subject to complying with conditions laid down by Courts just as practice outside Courts would be subject to conditions laid down by the Bar Council of India. There is thus no conflict or clash between other provisions of the Advocates Act on the one hand and Section 34 or Article 145 of the Constitution of India on the other
19. In Supreme Court Bar Association (Supra), the Supreme Court, held that the powers of the Supreme Court to punish for contempt of Court though quite wide are not un-limited and cannot be expanded to include the power to determine whether an advocate is also guilty of professional misconduct, in a summary manner, giving a go bye to the procedure prescribed under the Advocates’ Act.
20. The Supreme Court, however, in para, 54, 78 and 79 carved out an exception as follows;
54…. In a given case, an advocate found guilty of committing contempt of Court may also be guilty of committing “professional misconduct”, depending upon the gravity or nature of his contumacious conduct, but the two jurisdictions are separate and distinct and exercisable by different forums by following separate and distinct procedures. The power to punish an Advocate, by suspending his licence or by removal of his name from the roll of the State Bar Council, for proven professional misconduct, vests exclusively in the statutory authorities created under the Advocates Act, 1961, while the jurisdiction to punish him for committing contempt of Court vests exclusively in the Courts. 78. In a given case it may be possible, for this Court or the high Court, to prevent the contemner Advocate to appear before it till he purges himself of the contempt but that is much different from suspending or revoking his licence or debarring him to practice as an Advocate. In a case of contemptuous, contumacious, unbecoming or blameworthy conduct of an Advocate-on-Record, this Court possesses jurisdiction, under the Supreme Court Rules itself, to withdraw his privilege to practice as an Advocate-on-Record because that privilege is conferred by this Court and the power to grant the privilege includes the power to revoke or suspend it. The withdrawal of that privilege, however, does not amount to suspending or revoking his licence to practice as an Advocate in other Courts or Tribunals. 79-80. We are conscious of the fact that the conduct of the contemner in V.C. Misra’s case 1995 AIR SCW 3488 was highly contumacious and even atrocious. It was unpardonable. The contemner therein had abused his professional privileges while practising as an Advocate. He was holding a very senior position in the Bar Council of India and was expected to act in a more reasonable way. He did not. These factors appear to have influenced the Bench in that case to itself punish him by suspending his licence to practise also while imposing a suspended sentence of imprisonment for committing contempt of Court but while doing so this Court vested itself with a jurisdiction where none exists. The position would have been different had a reference been made to the Bar council and the Bar Council did not take any action against the concerned Advocate. In that event, as already observed, this Court in exercise of its appellate jurisdiction under Section 38 of the Act read with Article 142 of the Constitution of India, might have exercised sue moto power and sent for the proceedings from the Bar Council and passed appropriate orders for punishing the contemner Advocate for professional misconduct after putting him on notice as required by the proviso to Section 38 which reads thus:-
Provided that no order of the disciplinary Committee of the Bar Council of India shall be varied by the Supreme Court so as to prejudicially affect the person aggrieved without giving him a reasonable opportunity of being heard.
21. We are reminded of the observations of the Advocate General of Madras (supra), (para-8) as follows;
8. Finally, before taking leave of the case, we desire to add this brief observations that Courts must see to it that confidence in their objectivity is secured and maintained, because it is essential that justice should not merely be done, but should appear to be done, and that, as a matter to be equally stressed by us, legal practitioners are not merely agents of parties pleading a particular case, but are officers of Court, expected to assist in the administration of justice, and to sustain unimpaired dignity of Courts, by all means in their power.
22. Extraordinary situations demand extraordinary remedies. The subordinate Courts in Uttar Pradesh are witnessing disturbing period. In most of the subordinate Courts, the Advocates or their groups and Bar Associations have been virtually taken over the administration of justice to ransom. These Advocates even threaten and intimidate the Judges to obtain favourable orders. The Judicial Officers often belonging to different districts are not able to resist the pressure and fall prey to these Advocates. This disturbs the equilibrium between Bar and the Bench giving undue advantage and premium to the Bar. In these extraordinary situations the High Court can not abdicate its constitutional duties to protect the judicial officers.
23. While dealing with an unprecedented case, the Court has to innovate the law and may also pass unconventional order keeping in mind that extraordinary situation requires extraordinary remedies. In B.P. Achala Anand v. S. Appi Reddv and Anr. , the Supreme Court observed as follows;
Unusual fact situation posing issues for resolution is an opportunity for innovation. Law as administered by Courts, transforms into justice.
Similar view has been reiterated by this Court in R. Ravindra Kumar Goel and Ors. v. State of U.P. and Anr. (2004) 2 ALR 807; and U.P. Nursing Home Association and Anr. v. Rajesh Kumar Srivastava and Ors. 2004 (55) ALR 815.
24. The procedure contemplated in taking cognizance and for issuing an action for contempt must be exercised in accordance with the procedure prescribed by law, i.e. the Contempt of Courts Act 1971 and the Rules framed by the Court in Chapter XXXV-E of the Allahabad High Court Rules 1952. The Court, however, did not take any action, of punishing the alleged contemnor, when we took cognizance of the matter. We only tried to protect its officers and free flow of the administration of justice in the judgeship at Etah. The criminal history of the contemnor, the acceptance of facts in which his actions were found contumacious and he was discharged on submitting apologies on two previous occasions, and the allegations against him in which he was found to continue with intimidating the judicial officers compelled us to issue interim orders restraining his entry of the contemnor in the judgeship at Etah. The Bar Council of Uttar Pradesh, is fully aware of his activities but has chosen not to take any action in the matter. In fact the Bar Council hardly takes cognizance of such matters at all. The Court did not interfere with the statutory powers of the Bar Council of Uttar Pradesh to take appropriate proceedings against the contemnor with regard to his right of practice, and did not take away right of practice vested in him by virtue of his registration with the Bar Council. He was not debarred from practice but was only restrained to appear in the judgeship at Etah in the cases he was engaged as an Advocate. The repeated contumacious conduct, without any respect to the Court committed by him repeatedly by intimidating and brow beating the judicial officers, called for maintaining discipline, protecting the judicial officers and for maintaining peace in the premises of judgeship at Etah.
25. Should the High Court allow such advocate to continue to terrorise, brow beat and bully the judicial officers?. It is submitted that he has a large practice. We are not concerned here whether the contemnor or such advocates are acquiring large practice by intimidating judicial officers. These are questions to be raised before the Bar Council. We, however, must perform our constitutional duty to protect our judicial officers. This is one such case illustrated in para 78, of the Supreme Court Bar Association’s case (supra), in which the occasion had arisen to prevent the contemnor to appear before Courts at Etah. The withdrawal of such privilege did not amount to suspending or revoking his licence to practice as an advocate in other Courts or tribunal, drafting the petitions and advising his clients. It only prevented him from intimidating the judicial officers and from vitiating the atmosphere conducive for administration of justice in the judgeship at Etah.
26. Shri Rana submits that he was not heard before the restraint order was made upon him. The Court should have considered the provisions of Section 10 of the Contempt of Courts Act 1973 and Section 228 IPC. The District Judge should have noticed him before sending complaint/reference to this Court, as the complaint moved by him against the officer was pending before the District Judge on which he had called comments from the Presiding Officer. He has alleged malafides against Shri Onkar Singh Yadav, the then Civil Judge (Senior Division) Etah and submits that the brother in law of Mr. Onkar Singh Yadav namely Amar Singh and other persons of his family were tried in a double murder case under Section 302 IPC, and in that case he was engaged as a special Counsel by the State Government to prosecute. Shri Amar Singh was acquitted and that with the assistance of the applicant, a criminal revision against aquittal was filed by the complainant. A Government Appeal was also filed and both have been admitted and are pending in the High Court. After acquittal of his brother in law and during the pendency of the appeal, Shri Onkar Singh Yadav approached the applicant for not doing pairavi to favour his brother in law, and since the applicants refused to do so, Shri Onkar Singh Yadav took personal grudge and enmity with him. The father of Sri Onkar Singh Yadav is practising advocate at District Mainpuri. Shri Onkar Singh Yadav started harassing the applicant and his juniors on one pretext or other. Several complaints were made against Shri Onkar Singh Yadav by the advocates and also from the Bar Association in which enquiries are going on and in some of them enquiry reports have also been filed with the Administrative Judge in which the applicant has taken vital part. Shri Yadav became very much annoyed with the applicant and made false allegations against him. In para 27 of his affidavit the contemnor has referred to the complaints made by Bar Associations of Budaun, Fironabad, Etah and Allahabad against Shri Onkar Singh Yadav with regard to his misbehaviour with advocates and also of receiving illegal gratifications. These facts according to Shri Rana were withheld by Sri Onkar Singh Yadav from this Court. The friends and relatives of Shri Onkar Singh Yadav practising at district Etah where he had completed his school education were taking advantage from him. In para 32 of his affidavit Sri Rana submits that no criminal case is pending against him under Section 302/307 IPC and he is big landlord/old Zamindar of District Etah. There are number of Civil and Ceiling cases pending against him in which he is protecting his properties from outsider/trespassers.
27. Shri Mahipal Singh Rana, the alleged contemnor has not tendered apology in any of his affidavits, of the conduct which has given rise to this reference. During the course of hearing, he was repeatedly asked by the Court whether he has any remorse and is prepared to apologise. Shri Rana clearly stated that he is not prepared to give any apology and rather explained that on the previous two occasions his apologies were taken under mistaken legal advise given to him by his Counsel, who had assured him of quick disposal of the contempt cases against him.
28. In the counter affidavit filed on 19.1.2005 Shri Rana who had not denied the incidents in his earlier affidavit dated 2911.2004, has denied the incidents dated 16.4.2003 and 13.5.2003 in the Court of Shri Onkar Singh Yadav, Civil Judge (Senior Division) Etah and has tried to explain his conduct. Paragraphs 2, 3, 4, 5, 6 and 7 of his supplementary affidavit are quoted as bellows;
2. That, in the complaint filed by Mr. O.S. Yadav, Civil Judge (Senior Division) Etah, he has alleged that when he was hearing Original Suit No. 114 of 2003 on 16.4.2003, the answering respondent came in the Court room and abused and caused interference in the hearing of the case and said that how the order has been passed against his client in the case of Kanchan Singh v. Ratan Singh. It is submitted before this Hon’ble Court that this allegation of the complainant is absolutely false, baseless and concocted one. In fact no such incident has taken place on 16.4.2003 in the Court of complainant. The answering respondent had never gone in the Court of the complainant on 16.4.2003 as alleged in the complaint/letter of the complainant.
3. That it is also relevant to submit before this Hon’ble Court that the reference of O.S. No. 114 of 2003, Yaduvir Singh Chauhan v. U.P. Power Corporation, has been given on account of the fact that the answering respondent has opposed and was witness in the case of State v. Yaduvir Singh Chauhan, and the answering respondent has supported the case of the State/prosecution against Yaduvir Singh Chauhan. In the above case, Yaduvir Singh Chauhan has assaulted the Assistant Prosecuting Officer, namely Mr. Yatindra Singh Rana in the Court of Chief Judicial Magistrate, Etah and the answering respondent has seen the occurrence and, as such is witness from the side of the prosecution. The complainant and Mr. Yaduvir Singh Chauhan (Advocate) are in collusion with each other and consequently, the present complaint has been prepared and sent before this Hon’ble Court and also the order sheet has been prepared as such in the aforesaid O.S. No. 114 of 2003. The aforesaid suit was going on ex pane and, as such, the order sheets have been changed and written according to the complainant. It is also submitted before this Hon’ble Court that the learned Advocate engaged on behalf of Mr. Yaduvir Singh Chauhan, namely, Sri Shiv Shanker Agrawal has also denied about the incident, which has been alleged by the complainant.
4. That it is also submitted before this Hon’ble Court that in the complaint it has been alleged that on 13.5.2003, when the complainant was hearing the O.S. No. 48 of 2003, Roshan Lal v. Naubat Ram, the answering respondent appeared and told in a loud manner that his O.S. No. 298 of 2001, Jagmohan v. Smt. Suman, has not been called upon in that manner, whereas, in fact, in the aforesaid O.S. No. 298 of 2001, the date was already fixed for 23.5.2003 and, as such, in these circumstances, there was no occasion to appear in the Court of the complainant and to resist the hearing of the case by the answering respondent, as alleged in the complaint. All these facts clearly show the false allegation of the complainant against the answering respondent. The answering respondent has never appeared on 13.5.2003 in the Court of the complainant/Mr. O.S. Yadav. In fact, on 13.5.2003 the answering respondent has not gone to the Court because just one day before on 12.5.2003 there was function of “Grih Pravesh” at his house.
5. That it has also been wrongly stated in the complaint that the answering respondent has thrown out the papers upon the learned Advocate of Smt. Sumon, whereas, the answering respondent has never gone on the said date in the Court room of the complainant and neither the date was fixed in O.S. No. 298 of 2001 nor he appeared in the Court and, as such there was no occasion to give papers by the learned Counsel of Smt. Suman to the answering respondent. Moreover, in the aforesaid O.S. No. 298 of 2001, the date was fixed 23.5.2003. Thereafter, again the date was fixed and later on it has been decided ex parte finally. The allegation as alleged in the complaint are absolutely false and baseless.
6. That it has been falsely stated by the complainant that in order to know about the contempt proceedings against the answering respondent the delay has been occurred whereas in fact all the incidents as alleged in the complaint are absolutely false and after thought only in order to harass the answering respondent because he has already made complaint before the learned District Judge about his conduct and the learned District judge has also issued notices to the complainant. The detail reference about the representation/complaint of answering respondent against the complainant/Mr. O.S. Yadav has been given in the original affidavit filed along with the stay vacation application.
7. That the complainant has not made complaint immediately after the so called incident dated 16.4.2003, which clearly proves the ulterior motive and after through of the complainant/Mr. O.S. Yadav. The complainant has become very much prejudicial on account of the notices served upon him from the learned District Judge on the representation/complaint made by the answering respondent against him. Apart from the complaint of answering respondent several other Advocates have also made complaints against the complainant/Mr. O.S. Yadav which has already been given in detail in the earlier affidavit.
29. Shri Sudhir Mehrotra, learned A.G.A, appearing on behalf of State has relied upon judgements in State of Madras v. Virendra Singh Parihar 1999 Cri. L.T. 2438, Pravag Das (supra), Dr. Subhash Chandra Pratihar v. Mrs. Leena Chaktrabarti and Ors. 1995 Cri. L.J. 707, A. Myles Swamy v. State of Kerela 1995 Cri. L.T. 3830 (Full Bench); Purshottam Das Goel v. Hon’ble Mr. Justice B.S. Dillon , and Pallav Seth (supra) in support of his submissions that the beginning of the action prescribed for taking cognizance of criminal contempt under Section 15 would be initiating the process for action for contempt and subsequent actions taken thereon of refusal or issuance of a notice or punishment thereafter are only steps following or succeeding to such initiation. The contempt actions fall in two categories namely those initiated suo moto by the Court and these instituted other wise then on the Courts own motion. In sue moto proceeding it is the Court itself must initiate proceedings by issuing a notice. In other cases initiation can be made by a party filing an application. The proper constructions of Section 20 may not be that the action must be initiated either by filing of an application or by the Court issuing notices sue moto within the period of one year from the date on which the contempt is alleged to have been committed. The Section 20 of the Contempt of Courts Act reads as follows;
20. Limitation for actions for Contempt: No Court shall initiate any proceeding for contempt, either on its own motion or otherwise, after the expiry of a period of one year from the date on which the contempt is alleged to have been committed.
30. After consider the entire case law and over ruling Om Prakash Jaiswal v. K.K. Mittal and Anr. , the Supreme Court held in Pallav Seth’s case (supra) as follows;
40. In other words, the beginning of the action prescribed for taking cognizance of criminal contempt under Section 15 would be initiating the proceeding for contempt and the subsequent action taken thereon of refusal or issuance of a notice or punishment thereafter are only steps following or succeeding such initiation. Similarly in the case of a civil contempt filing by an application drawing the attention of the Court is necessary for further steps to be taken under the Contempt of Courts Act 1973.
41. One of the principles underlying the law of limitation is that a litigant must act diligently and not sleep over its rights. In this background such an interpretation should be placed on Section 20 of the Act which does not lead to an anomalous result causing hardship to the party who may have acted with utmost diligence and because of the inaction on the part of the Court, a contemner cannot be made to suffer. Interpreting the section in the manner canvassed by Mr. Venugopal would mean that the Court would be rendered powerless to punish even though it may be fully convinced of the blatant nature of the contempt having been committed and the same having been brought to the notice of the Court soon after the committal of the contempt and within the period of one year of the same. Section 20, therefore, has to be construed in a manner which would avoid such an anomaly and hardship both as regards the litigants as also by placing a pointless fetter on the part of the Court to punish for its contempt. An interpretation of Section 20, like the one canvassed by the appellant, which would render the constitutional power of the Courts nugatory in taking action for contempt even in cases of gross contempt, successfully hidden for a period of one year by practising fraud by the contemner would render Section 20 as liable to be regarded as being in conflict with Article 129 and/or Article 215. Such a rigid interpretation must therefore be avoided
31. The Supreme Court held that Section 20 of the Contempt of Courts Act, has to be construed in a manner which would avoid anomaly and hardships both as regards the litigant as also by placing a pointless fetter on the part of the Court to punish for its contempt. In Pallav Seth the custodian received information of the appellant having committed contempt of taking over benami concerns, transferring funds to these concerns and operating their accounts, from a letter dated 5.5.1998, received from the Income Tax Authorities. Soon thereafter on 18.6.1998 a petition was filed for initiating action in contempt and notices were issued by the Court on 9.4.1999. The Supreme Court found that on becoming aware of the forged applications the contempt proceedings were filed on 18.6.1998 well within the period of limitation prescribed by Section 20 of the Act. The action taken by the special Court by its order dated 9.4.1999 directing the applications to be treated as show cause notice, was thus valid and that the contempt action was not barred by Section 20 of the Act.
32. In the present case the alleged contempt was committed in the Court of Shri Onkar Singh Yadav, Civil Judge (Senior Division) Etah on 16.4.2003 and 13.5.2003. The officer initiated the proceedings by making reference to the High Court through the District Judge vide his letters dated 7.6.2003, separately in respect of the incidents. These letters were received by the Court with the forwarding letter of the District Judge dated 1.6.2003 and were placed before Administrative Judge on 7.7.2003, who returned the matter to the Registrar General with his order dated 18.6.2004 to be placed before Hon’ble the Chief Justice and that by his order dated 11.7.2004, Hon’ble the Chief Justice referred the matter to Court having contempt determination. Show cause notices were issued by the Court to the contemnor on 28.10.2004. In view of the law as explained in Pallav Seth (supra) the contempt proceedings would be taken to be initiated on 7.6.2003 by the Civil Judge (Senior Division) Etah, which was well within the period of one year from the date of the incidents prescribed under Section 20 of the Act.
33. Shri Rana did not deny the incidents in his affidavit dated 29.11.2004 in support of application for vacating the stay/modification application. The affidavit was confined only to making allegations of malafides against Shri Onkar Singh Yadav and objections to taking cognizance and of procedure. The denial was brought on record in his affidavit filed on 19.1.2005. In this affidavit filed on almost three months after service of summons the contemnor stated that he had never gone to the Court of complainant on 16.4.2003 and that no such incident as alleged had taken place. He further tried to explain that the hearing of Original Suit No. 298 of 2001 was not fixed on that date, it was rather fixed on 23.5.2003 and thus there was no occasion to appear in the Court and to resist the hearing of the case. He further states that he never appeared on 13.5.2003 in the Court of Mr. Onkar Singh Yadav because just one day before there was a function of ‘Grih Pravesh’ at his house and strongly relies upon the fact that the complaint was made of the incidents on 7.6.2003 after about one month.
34. In the first incident dated 14.4.2003 Shri Onkar Singh Yadav reported that contemnor entered his Court while the hearing of Original Suit No. 114 of 2003 was in progress and demanded to know as to how he had passed orders against Shri Kanchan Singh, who is related to him in a suit between Kanchan Singh v. Ratan Singh and thereafter threatened him using the words which are better quoted in the complaint. The other incident dated 13.5.2003 relates to hearing of Original Suit No. 298 of 2001 between Jag Mohan v. Smt. Suman in which the contemnor wanted the matter to be called out as soon as he entered the Court, threatened the officer, threw the papers sought to be served by the Counsel of the opposite side, on him and misbehaved with him. The officer has also brought to the notice of the Court that several references were made against Shri Mahipal Singh in which he was discharged by tendering apologies and thereafter again started misbehaving with more aggression. He is used to offensive language in his arguments as well as in his pleadings. For example an O.S. 515 of 2003 between Smt. Sangeeta Sharma v. Smt. Manoj Sharma, he has used very offensive and indecent language against a lady assassinating her character. The officer has also brought to the notice of the Court that there are dozens of the case pending against the contemnor in which he is accused. There are two cases of murder and five cases of attempt to murder and one under Goondas Act. He argues in a loud voice, uses indecent language affecting judicial work. A reference was also made to the resolution of the Bar Association dated 26.8.2002 by which Shri Mahipal Singh Rana was expelled from the bar for using indecent language against the officers and advocates.
35. The references were made within two months of the incidents. The alleged contemnor has not denied the use of loud voice and indecent language in Courts, and has rather stated in his arguments that officers of subordinate Courts only understand such language. He has accused the entire subordinate judiciary to be corrupt. Shri Rana admitted that he has been accused in various criminal cases in which he was acquitted and was in fact a death row convict in a case in which he was later on acquitted by the High Court. At present he states that no criminal case is pending against him. He claims to have a very large practice and confidence of thousands of litigants for seeking justice through him. He further tried to defend himself by proclaiming himself to be champion of justice. Instead of apologizing for intimidating the officers, using loud and indecent language in Court and pleadings, he tried to retract his confession and apologies in the previous two contempt proceedings. We tried to remind him of his duty as an advocate and his advanced age of seventy four years in which he should be more polite and command respect of the bar. Instead of appreciating his duties as an Advocate, Shri Rana, reminded the Court of his superior caste which obliges him to command respect from the judiciary. He made it more than clear to the Court that he is not prepared to apologise for his actions, even if the Courts comes to conclusion that he had committed an act of contempt.
36. We do not find that the contemnor Shri Mahipal Singh Rana is suffering from any mental imbalance. He is fully conscious of his actions and take responsibility of the same. He suffers from an inflated ago, and has a tremendous superiority complex and claims himself to be a champion for the cause of justice, and would not spare any effort, and would go to the extent of intimidating the judges if he feels the injustice has been done to his client. We found ourselves unable to convince him that the law is above every one, and that even if he is an able lawyer belonging to superior caste, he could still abide by the dignity of Court and the decency required from an advocate appearing in any Court of law.
37. The due administration of law is of vastly greater importance than the success or failure of any individual, and for that reason public policy as well as good morals require that every Advocate should keep attention to his conduct. An Advocate is an officer of the Court apart of machinery employed for administration of justice, for meeting out to the litigants the exact measure of their legal rights. He is guilty of a crime if he knowingly sinks his official duty, in what may seem to be his own or his clients temporary advantage.
38. We find that the denial of incidents and allegations of malafides against Shri Onkar Singh Yadav, the then Civil Judge (Senior Division) Etah have been made only to save himself from the contumacious conduct.
39. Shri Mahipal Singh Rana, the contemnor has refused to tender apologies for his conduct. His affidavit in support of stay vacation/modification and supplementary affidavit do not show any remorse. He has justified himself again and again, in a loud and thundering voice.
40. We find that Shri Mahipal Rana the contemnor is guilty of criminal contempt in intimidation and threatening Shri Onkar Singh Yadav the then Civil Judge (Senior Division) Etah in his Court on 16.4.2003 and 13.5.2003 and of using loud and indecent language both in Court and in his pleadings in suit No. 515/2002. He was discharged from proceeding of contempt in Criminal Contempt Petition No. 21/1998 and Criminal Contempt No. 60 of 1998 on his tendering unconditionally apology on 3.8.1999 and 11.11.2002 respectively. He however did not mend himself and has rather become more aggressive and disrespectful to the Court. He has virtually become nuisance and obstruction to the administration of justice at the Judgeship at Etah. We are satisfied that the repeated acts of criminal contempt committed by him are of such nature that these substantially interfere with the due course of justice. We thus allowed the reference and punish him under Section 12 of the Contempt of Courts Act 1971, with two months imprisonment and also impose fine of Rs. 2000/-on him. In case non-payment of fine he will undergo further a period of imprisonment of two weeks. However, the punishment so imposed shall be kept in abeyance for a period of sixty days to enable the contemner Shri Rana to approach the Hon’ble Supreme Court, if so advised.
41. We also direct the Bar Council of Uttar Pradesh to take the facts constituted in the complaints of Shri Onkar Singh Yadav, the then Civil Judge (Senior Division) Etah, the two earlier contempts referred in this judgement, and to draw proceedings against him for professional misconduct.
42. Under the Rules of this Court, the contemnor shall not be permitted to appear in Courts in the Judgeship at Etah, until he purges
43. The Registrar General shall draw the order and communicate it to the Bar Council of Uttar Pradesh and Bar Council of India within a week. The contemnor shall be taken into custody to serve the sentence immediately of the sixty days if no restrain order is passed by the appellate Court.