Citation : 2012 Latest Caselaw 1618 Del
Judgement Date : 7 March, 2012
*IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 7th March, 2012
+ LPA No.311/2010
% YOGENDRA PRAKASH JAUHARI ..... Appellant
Through: Mr. Manoj Sharma, Adv.
Versus
BAR COUNCIL OF INDIA & ORS. ..... Respondents
Through: Mr. Sanjeev Sachdeva, Sr. Adv.
with Mr. Preet Pal Singh, Mr.
Abhimanyu Chopra and Ms. Priyam
Mehta, Advs.
Mr. Gagan Gupta, Adv. for R-5.
AND
+ LPA No.415/2010
% YOGENDRA PRAKASH JAUHARI ..... Appellant
Through: Mr. Manoj Sharma, Adv.
Versus
BAR COUNCIL OF INDIA & ORS. ..... Respondents
Through: Mr. Sanjeev Sachdeva, Sr. Adv.
with Mr. Preet Pal Singh, Mr.
Abhimanyu Chopra and Ms. Priyam
Mehta, Advs.
Mr. Gagan Gupta, Adv. for R-5.
LPA Nos.311/2010 & 415/2010 Page 1 of 19
CORAM :-
HON'BLE THE ACTING CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
JUDGMENT
RAJIV SAHAI ENDLAW, J.
1. These Intra-Court appeals impugn the judgments, both dated
15.02.2010 of the learned Single Judge of this Court dismissing W.P.(C)
No.7406/2009 and W.P.(C) No.12356/2009 preferred by the appellant.
Notice of the appeals was issued and the counsels have been heard.
2. The appellant was employed, since the year 1992, as a Steno-typist
in the Session Division, Gurgaon, Haryana. He in the academic year 1992-
93 joined the LL.B Degree Course as a regular student of D.S. College,
Aligarh, Dr. Bhim Rao Ambedkar University, Agra and was in the year
1997 awarded the LL.B Degree. He however continued to serve as Steno-
typist and was in the year 1999 accused of an offence under The
Prevention of Corruption Act, 1988 and convicted therefor on 15.02.2005.
He, though preferred an appeal against the said conviction and which
appeal was admitted by the Punjab & Haryana High Court for hearing but
was in April, 2005 dismissed from service subject to outcome of the said
appeal. The appellant on 13.05.2005, applied to the Bar Council of Punjab
& Haryana (BCPH) for enrolment as an Advocate. However, while his
said application was still pending consideration, he on 30.06.2005 also
applied to the Bar Council of Delhi (BCD) for enrolment as an Advocate in
Delhi and was so enrolled with the BCD on 07.07.2005. Thereafter, the
appellant on 11.07.2005 applied to the BCPH for withdrawal of his
application for enrolment therein.
3. The BCPH however vide order dated 27.11.2005, considered the
application of the appellant for enrolment and finding, that though while
admitting the appeal against conviction, the appellant had been granted bail
but the operation of the conviction had not been suspended during the
pendency of the appeal, and being of the view that in the face of the order
of conviction, the appellant was not entitled to be enrolled and further
finding that the appellant had obtained the departmental permission to do
the LL.B course as a private candidate only and not as a regular student
and could not have while in employment attended the classes as a regular
student and thus could not have satisfied the stipulations of the Bar
Council of India (BCI) of minimum regular attendance, recommended to
the BCI for rejection of the application of the appellant for enrolment. The
BCI vide order dated 08.03.2006 accepted the said recommendation of the
BCPH and rejected the application of the appellant for enrolment. The
appeal of the appellant thereagainst was also dismissed.
4. Complaints were made to the BCD also with respect to the
enrolment therewith of the appellant. The said complaints were referred to
the BCI. The Disciplinary Committee of the BCI vide memorandum dated
19.07.2008, recommended removal of the name of the appellant from the
rolls of the BCD for the reason of the appellant while applying for
enrolment with the BCD having concealed the material fact of his having
earlier applied for enrolment with the BCPH. The BCI vide order dated
12.10.2008, accepted the said recommendation and ordered removal of the
name of the appellant from the rolls of BCD. The review preferred by the
appellant was also dismissed. Aggrieved therefrom W.P.(C)
No.7406/2009 (supra) was filed.
5. The appellant on 05.04.2009 i.e. after filing W.P.(C) No.7406/2009
applied afresh for enrolment with the BCPH. The BCPH vide Resolution
dated 19.07.2009 ordered fresh enrolment of the appellant. The BCI
however exercising its revisionary power stayed the operation of the said
Resolution and vide order dated 21.08.2009 quashed the said Resolution of
the BCPH. Aggrieved therefrom W.P.(C) No.12356/2009 was preferred.
6. The order dated 12.10.2008 (supra) of the BCI impugned in W.P.(C)
No.7406/2009 records, finds, holds:
(i) that it was incumbent upon the appellant to while applying for
enrolment with the BCD to disclose that he had already
applied for enrolment with the BCPH and the said application
was still pending;
(ii) the appellant fraudulently and with a mala fide intent withheld
the information of pendency of his application with BCPH;
(iii) it was thus established that the appellant obtained enrolment
with the BCD by misrepresentation of essential facts and
fraud.
7. The learned Single Judge has dismissed W.P.(C) No.7406/2009
observing, finding, holding:
(i) that the appellant in his application to the BCD had against
column No.20 requiring him to disclose whether he had made
a previous application for enrolment as an Advocate had
stated "No" when he had earlier made an application to the
BCPH. The appellant thus consciously mislead the BCD;
(ii) that it could not be said that the same was at best a
concealment and not a mis-declaration as to an essential fact
as contended by the counsel for the appellant - if the appellant
had not written anything against the said column, he could not
have claimed the same to be only a concealment; however by
expressly writing "No" against the said column he had mis-
declared the fact;
(iii) that the said information is an essential fact within the
meaning of proviso to Section 26 of the Advocates Act, 1961;
(iv) that the application form also warned the applicants that any
omission to disclose or any misrepresentation would render
the application invalid and liable to be cancelled;
(v) no error could thus be found in the finding of the BCI of the
appellant being guilty of suppression of an essential fact in the
application made to the BCD;
(vi) that the BCI required a student of law to put in minimum
attendance of 66% of the lectures on each of the subjects;
(vii) that the appellant had during the time when he claimed to
have attended the classes of law not availed of any study leave
from the Office of District and Sessions Judge, Gurgaon;
(viii) that the appellant thus could not have attended the lectures
and the BCI was correct in holding the appellant to have not
satisfied the said criteria also;
(ix) that the law college which the appellant claimed to have
attended was at a distance of 170 Kms. from the place of
posting of the appellant and the appellant could not possibly
have attended the classes;
(x) that the conviction of the appellant also involved moral
turpitude; though the appeal against the said conviction was
pending consideration before the Punjab & Haryana High
Court but the conviction had not been suspended. Section
24A of the Advocates Act prohibit admission as an Advocate
on a State roll for a period of two years if convicted of an
offence involving moral turpitude; the said period of two
years had not lapsed and the appellant was not entitled to be
enrolled even on that ground.
8. W.P.(C) No.12356/2009 (supra) was also dismissed in view of the
findings aforesaid in the judgment in W.P.(C) No.7406/2009 qua
attendance. It was held that the appellant could not seek enrolment on the
basis of such an LL.B Degree.
9. The appellant before us has contended that he has been wrongly held
guilty, while applying to the BCD of having practiced fraud and concealed
the earlier application to the BCPH with mala fide intent. It is argued that
if the appellant had intended any concealment, it would have been of the
factum of his conviction but which was fully disclosed. As far as the
information furnished against column No.20 (supra) of the application
form is concerned, it is argued that the appellant was under the bona fide
impression that the same did not apply to him since no decision had been
taken on his application to the BCPH. It is further argued that the learned
Single Judge had erroneously held the distance between the place of
posting of the appellant and the law College as 170 Kms. when infact it
was around 80 Kms. away and which he was traversing every day in a
Jeep. It is further argued that the law College had certified that the
appellant had attended 75% of the classes and without the said certificate
and the LL.B Degree being set aside, the BCI could not disbelieve the
same. Qua LPA No.415/2010, it is additionally argued that the issues
therein were entirely different and have wrongly been not dealt with.
10. The senior counsel for the BCI, BCD and BCPH has per contra
contended that the BCI is not bound to grant enrolment to all possessing a
LL.B Degree and is entitled to satisfy itself of the fulfillment of the
conditions / criteria laid down by it. He has invited out attention to BCI
Vs. Aparna Basu Mallick (1994) 2 SCC 102 and to Satish Kumar
Sharma Vs. Bar Council of H.P. (2001) 2 SCC 365. While the latter of
the said judgments merely emphases the need for fulfillment of the rules of
enrolment, in the former the decision of the BCI to deny enrolment for the
reason of the applicant having not pursued regular course of study at any
college notwithstanding Degree was upheld by the Supreme Court.
11. As far as the controversy qua distance is concerned, it is the
admission of the appellant also that the law college was at a distance of
70/90 Kms. from the place of his posting. Even if we were to go by the
said distance, we find ourselves unable to interfere with the finding of fact
of a professional body like the BCI to the effect that the appellant could
not have attended the classes regularly so as to be in a position to satisfy
the said condition for enrolment. The BCI in this regard has noted:
(i) that inspite of being required to produce documents to satisfy
having attended the requisite classes, no such documents were
produced; save for himself stating that the classes commenced
during late evening hours, no details of the timings of the
classes were furnished;
(ii) that the records of the office of the District and Session Judge,
Gurgaon did not show the appellant having obtained Study
leave / earned leave to attend the regular classes;
(iii) that the appellant had obtained permission from the District &
Session Judge, Gurgaon for admission as a private candidate
only but in contravention thereof joined as a regular candidate
and which also clearly amounted to cheating / fraud with the
employer;
(iv) though the appellant claimed to have attended the law classes
during summer vacation but could not produce any document
from the law college in support thereof;
(v) that the appellant has failed to prove as to how he attended
regular classes at a long distance;
(vi) thus the appellant‟s attendance in law classes appeared to be
by proxy and not by physical presence;
(vii) that for enrolment with the BCI, an applicant is required to
show that he had actually and physically attended the required
percentage of lectures at law college during the law course.
12. The appellant before us also has not been able to satisfy the
possibility if at all of his having attended the requisite law classes.
13. Moreover, it was the application of the appellant for enrolment with
BCPH which was rejected on the ground of the appellant having not
attended and or could not have attended the requisite number of classes.
That decision of the BCI i.e. of 08.03.2006 (supra) attained finality and is
not subject matter of either of the writ petitions from which these appeals
have arisen. Once BCI qua the application for enrolment made to BCPH
had held that the appellant did not possess the requisite qualifications, the
revocation of the enrolment with BCD on the basis of the same LL.B
degree was axiomatic. We reiterate that the appellant allowed the order
dated 08.03.2006 (supra) of BCI to attain finality. He thus can in any case
be not heard to challenge the same in these appeals arising from writ
petitions challenge wherein was not to the order dated 08.03.2006 of BCI.
14. We are unable to find any error requiring interference in exercise of
powers of judicial review in the order dated 12.10.2008 (supra) of the BCI
finding the appellant to have fraudulently and with a malafide intent
withheld essential facts while applying for enrolment with BCD.
15. We are of the opinion that in the entirety of the facts aforesaid, no
case for interference with the jurisdiction exercised by the professional
bodies of refusing enrolment to the appellant is made out. The Supreme
Court recently in R.K. Anand Vs. Registrar Delhi High Court (2009) 8
SCC 106 has expressed grave concern and dismay on the decline of ethical
and professional standards among lawyers and erosion of the professional
values among lawyers at all levels and the immediate need for arresting
and reversing the said trend. It was held that unless the same is done, it
will have deleterious consequences for the administration of justice in the
country. It was further held that no judicial system in a democratic society
can work satisfactorily unless it is supported by a Bar that enjoys the
unqualified trust and confidence of the people, that shares the aspirations,
hopes and the ideals of the people. The Supreme Court observed that the
Bar Council of India and the Bar Councils of different States cannot escape
their responsibility in this regard.
16. A Division Bench of the Allahabad High Court also recently in
Prashant Singh Gaur Vs. State of UP MANU/UP/1921/2010 was
constrained to observe that there is a systematic attempt by the criminal
elements of the society to criminalize the legal system by inducting the law
graduates with criminal background and criminal bent of mind in the Bar
and who work like mafia dons. Various suggestions were mooted to
cleanse the system.
17. The Madras High Court also recently in B. Balakrishna Pillai Vs.
The Bar Council of India MANU/TN/0878/2011 was constrained to
observe that with the mushroom growth of institutions offering legal
education, securing law degrees has become easier; judicial notice was
taken of the number of advocates enrolled in Tamil Nadu State Bar
Council being in excess of the sanctioned strength in law colleges in the
State of Tamil Nadu. The Court observed that the Bar Council of the State
and the Bar Council of India owed a statutory duty to uphold high
standards in the legal profession. It was observed that though there could
be no restriction in pursuing legal education but for the purpose of
enrolment as an advocate the Bar Council should thoroughly examine the
applications submitted for enrolment at the threshold and take appropriate
action against those who acquire law degrees without satisfying the
mandatory condition under the Act and the rules and practice as advocate.
The Court warned that if the said exercise is not undertaken and persons
not qualified for enrolment to practice the noble profession of law are
enrolled, public interest will be affected. Similarly the Karnataka High
Court also has recently in Mr. Haragi Parasappa @ Giddappa Vs. State of
Karnataka MANU/KA/1282/ 2011 called upon the Bar Councils to wake
up and ensure the quality of those practicing the noble profession of law.
Even our Court in Vandana Kandari Vs. University of Delhi
MANU/DE/1614/2010 has noticed the Setalvad Commission‟s report to
the similar effect.
18. We may hasten to add that Chief Justice Burger while addressing
the American College of Trial Lawyers, District of Columbia, lamented on
the state of the profession as under:
"... in some jurisdictions up to half of the lawyers who appear
in court are so poorly trained that they are not properly
performing their job and that their manners and their
professional performance and their professional ethics offend
a great many people. They are engaging in on-the-job training
at the expense of their clients‟ interests and the public."
We thus take solace in the fact that the problem highlighted in
the judgment (supra) is not confined to India alone.
19. The profession of law has always been known as a noble profession.
It is not an empty rhetoric. Success in the profession is measured not by
the fortune made but on the threshold of learning. Advocates are known as
the officers of the Court. They are expected to possess not only
intellectual purity but owe a responsibility to the Court to present the case
dispassionately in an upright dignified ethical manner and to display
fairness also to their colleagues and in all their dealings. The duty of a
lawyer is to assist the Court in the administration of justice and an
advocate must not indulge in any activity which may tend to lower the
image of the profession in the Society.
20. The conduct of the appellant of, while applying to BCD, wrongly
stating that he had not made any earlier application to any other Bar
Council is not found to be an isolated incident. Rather the consistent
conduct of the appellant of i) seeking permission for doing LL.B course as
a private student but joining the same as a regular student; ii) to not
disclosing to the Session Division, Gurgaon where the appellant was
employed, thereafter also of having joined the LL.B course as a regular
student; iii) conviction for corruption; iv) first applying to BCPH and
thereafter to BCD for enrolment; v) having secured LL.B degree by
attending classes by proxy and which finding as aforesaid has attained
finality; vi) not informing BCD of rejection of his application for
enrolment with BCPH by the BCI; and vii) applying again for enrolment
with BCPH after his enrolment with BCD had been revoked, speaks
volume of the nature and character of the appellant. We are thus unable to
accept the explanation offered by the appellant of the mis-declaration in
filling up the application for enrolment with BCD being bonafide. The
conduct aforesaid rather shows the appellant to be a believer of, achieving
his goals by hook or by crook. It cannot also be lost sight of that the
appellant was / is not a fresher to the field of law. He before applying for
enrolment for, nearly 13 years was working in the Courts and can be held
to be aware of all his action. We have wondered whether such a person
even otherwise is entitled to discretionary remedy under Article 226 of the
Constitution of India. The answer obviously is no.
21. Insofar as LPA No.415/2010 is concerned, once it is held that the
appellant had not attended the requisite law classes, the question of his
enrolment in BCI does not arise.
22. We therefore do not find any merit in these appeals and dismiss the
same. We refrain ourselves from imposing any costs.
RAJIV SAHAI ENDLAW, J
ACTING CHIEF JUSTICE MARCH 07, 2012 „gsr‟
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!