Citation : 2023 Latest Caselaw 5073 MP
Judgement Date : 28 March, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
WP No. 25641 of 2021
(MR. GULAB AGRAWAL AND OTHERS Vs IDBI BANK LIMITED AND OTHERS)
Dated : 28-03-2023
None appears for both parties.
Division Bench of this Court has taken suo motu cognizance of
communication made by Chairman of State Bar Council of M.P asking entire
Lawyer community in State of M.P. to abstain from Court work. In PIL vide
order dated 24.3.2023 passed in W.P.No.7295/2023 in para-18 following
directions were issued:-
"18. Under these circumstances, since the judgment of the Hon'ble
Supreme Court has been violated and keeping in mind the interest of the poor
litigants, we deem it just and necessary to issue the following directions:-
( i ) All the advocates throughout the State of Madhya
Pradesh are hereby directed to attend to their court work forthwith.
They shall represent their clients in the respective cases before the
respective courts forthwith;
(ii) If any lawyer deliberately avoids to attend the court, it
shall be presumed that there is disobedience of this order and he
will be faced with serious consequences including initiation of
proceedings for contempt of court under the Contempt of Courts
Act;
(iii) If any lawyer prevents any other lawyer from attending
the court work, the same would be considered as disobedience of
these directions and he will be faced with serious consequences
Signature Not Verified
Signed by: NEETI TIWARI
Signing time: 3/29/2023
4:57:14 PM
2
including initiation of proceedings under the Contempt of Courts
Act;
(iv) Each of the judicial officers are directed to submit a
report as to which lawyer has deliberately abstained from
attending the court;
( v ) The judicial officers shall also mention the names of
advocates who have prevented other advocates from entering the
court premises or from conducting their cases in the court;
(vi) Such advocates shall be dealt with seriously which may
even include proceedings under the Contempt of Courts Act as well
as being debarred from practice."
Division Bench had issued directions to Advocates to attend the Court
wo rk forthwith and to represent their clients in their respective cases. If
abstention from work is deliberate then Advocate will have to face serious
consequences including initiation of contempt petition.
In view of same, as Advocate for the petitioner is not appearing in the
case, Registry is directed to issue show cause notice to counsel for petitioner(s)
as well as counsel for respondent(s), whose name appears in the Vakalatnama
to give explanation that why Contempt Proceedings may not be initiated against him/her/them for deliberate violation of order dated 24.3.2023 passed in W.P No.7295/2023.
Notices shall not be issued to Government Advocates appearing for State since they remained present in Court and complied with directions passed in WP No.7295/2023.
List the matter after four weeks. Signature Not Verified Signed by: NEETI TIWARI Signing time: 3/29/2023 4:57:14 PM
(VISHAL DHAGAT) JUDGE nd
Signature Not Verified Signed by: NEETI TIWARI Signing time: 3/29/2023 4:57:14 PM
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!