Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Syed Sarwar Hussain vs Kaveri Grah Nirman Shahkari ...
2023 Latest Caselaw 5124 MP

Citation : 2023 Latest Caselaw 5124 MP
Judgement Date : 28 March, 2023

Madhya Pradesh High Court
Syed Sarwar Hussain vs Kaveri Grah Nirman Shahkari ... on 28 March, 2023
Author: Vishal Dhagat
                                                              1
                                        IN THE HIGH COURT OF MADHYA PRADESH
                                                     AT JABALPUR
                                                       MP No. 5632 of 2022
                                 (SYED SARWAR HUSSAIN Vs KAVERI GRAH NIRMAN SHAHKARI SAMITI AND OTHERS)

                          Dated : 28-03-2023
                                None appears for the parties.


                                Counsel for the parties did not appear in the case when the case was
                          called out.
                                Division Bench of this Court has taken s u o 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 WP 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 including initiation of proceedings
                                under the Contempt of Courts Act;
                                (iv) Each of the judicial officers are directed to submit a
Signature Not Verified
Signed by: VINOD KUMAR
TIWARI
Signing time: 3/29/2023
10:43:38 AM
                                                              2
                                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
                          work 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 Advocates for the parties are not appearing in the
                          case, Registry is directed to issue show cause notice to counsel for the
                          petitioner(s) as well as counsel for the respondent(s) whose name appear in the

Vakalatnama to give explanation why Contempt Proceedings may not be initiated against him/her/them for deliberate violation of order dated 24.03.2023 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.

(VISHAL DHAGAT) JUDGE

vkt

Signature Not Verified Signed by: VINOD KUMAR TIWARI Signing time: 3/29/2023 10:43:38 AM

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter