Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kunj Bihari (Since Dead) Through His ... vs Jhinguri Alias Duasiya
2024 Latest Caselaw 28323 MP

Citation : 2024 Latest Caselaw 28323 MP
Judgement Date : 15 October, 2024

Madhya Pradesh High Court

Kunj Bihari (Since Dead) Through His ... vs Jhinguri Alias Duasiya on 15 October, 2024

Author: Gurpal Singh Ahluwalia

Bench: Gurpal Singh Ahluwalia

                                                                 1              M.P. No.4375/2022


                                IN THE HIGH COURT OF MADHYA PRADESH
                                             AT JABALPUR
                                                     MP No. 4375 of 2022
                           (KUNJ BIHARI (SINCE DEAD) THROUGH HIS LEGAL HEIR DILIP TRIPATHI VS. JHINGURI
                                                   ALIAS DUASIYA AND OTHERS )



                           Dated : 15-10-2024

                                 Ms Sanjana Sahni - Advocate for the petitioner.
                                 Shri Santosh Kumar Pathak - Advocate for the respondent nos.2

and 4.

Shri Dilip Pandey - respondent no.3 is present in person. Shri Ravi Mahendra Kumar Vyas - Advocate for respondent no.7. Shri Gajendra Parashar - Panel Lawyer for the respondent no.9/State.

By this order IA No.16531/2023 shall be decided.

2. The aforesaid application has been filed by respondent no.3, namely, Dilip Pandey. It is mentioned that when he checked the status of the case, then he found that Shri Umesh Pandey, Shri Saurabh Pathak, Shri Soorya Prakash Pathak, Shri S.K. Pathak and Smt. Madhuri Pathak have been engaged as Advocates on behalf of respondent no.3, whereas he has never executed any Vakalatnama in favour of the aforesaid advocates. It was further alleged that Vakalatnama has been filed with forged signatures showing bad intention of advocates. Respondent no.3 had also made a complaint to the police station, but police has not taken any action. Accordingly, on 12/2/2024 this Court passed the following order:-

Dated : 12-02-2024 Shri Saket Malik - Advocate for the petitioner.

Shri Dilip Pandey, respondent No.3 is present in person.

Shri S.K. Pathak - Advocate with Shri Umesh Prasad Pandey - Advocate for respondents No.2, 4 & 7.

Shri Gajendra Parashar - Panel Lawyer for respondent No.9/State.

Considered I.A. No.16531/2023, an application for issuing appropriate direction.

Shri Dilip Pandey is directed to give an additional copy of this application to Shri Umesh Prasad Pandey - Advocate for respondents No.2, 4 & 7, who has also filed his Vakalatnama on behalf of respondent No.3.

This application has been filed by Shri Dilip Pandey along with his personal affidavit to the effect that Vakalatnama which has been filed on 11/01/2023 does not bear his signatures and it has been fraudulently shown that Shri Umesh Prasad Pandey, Smt. Madhuri Pathak, Shri Saurabh Pathak, Shri Surya Prakash Pathak, Shri S.K. Pathak - Advocates, have been engaged on his behalf.

Thus in nutshell, a statement has been made by Shri Dilip Pandey verbally also as well as in an application supported by an affidavit that forged Vakalatnama has been filed on his behalf.

The allegations made in the application are serious. Even no prayer was made to withdraw the Vakalatnama on behalf of respondent No.3.

Be that whatever it may be.

Under these circumstances, this Court is left with no other option but to get the matter enquired from Superintendent of Police, Satna to verify as to whether forged Vakalatnama on behalf of Shri Dilip Pandey has been filed or not?

Accordingly, Registry is directed to keep the Vakalatnama filed on 11/01/2023 by Shri Umesh Prasad Pandey containing the disputed signatures of respondent No.3- Shri Dilip Pandey in a sealed cover.

Superintendent of Police, Satna is directed to conduct an enquiry as to whether disputed Vakalatnama bears the signatures of Shri Dilip Pandey, respondent No.3 or not? For the said purposes, he can send the disputed Vakalatnama to handwriting expert for comparison with the admitted signatures of Shri Dilip Pandey. For the said purposes, Superintendent of Police, Satna may request the handwriting expert to come down to Jabalpur to take the photographs of disputed Vakalatnama.

The sealed envelope shall be opened in the Office of Registrar (J-1) and the handwriting expert shall be permitted to take the photographs of disputed signatures on Vakalatnama presented on 11/01/2023. The handwriting expert may also take the specimen signatures of respondent No.3 along with admitted signatures on some pre- existing documents.

If the services of handwriting expert are taken, then he shall positively submit his report within a period of 20 days from taking photographs of disputed Vakalatnama.

The Superintendent of Police, Satna shall positively submit his report latest by 20/03/2024.

List on 21/03/2024.

3. Thereafter, IA No.2204/2024 was filed on 15/2/2024 for withdrawing the power on behalf of respondents no.2, 3 and 7. IA No.2804/2024 was filed for taking additional documents on record alongwith affidavits of Dilip Pandey and Dharmesh Chaturvedi to plead that they identify the signatures of Dilip Pandey on the disputed

Vakalatnama and Dharmesh Chaturvedi had also stated in his affidavit that the Vakalatnama was signed by Dilip Pandey in his presence.

4. In compliance of order dated 12/2/2024, the report of handwriting expert was received, according to which, the disputed Vakalatnama does not bear the signatures of Dilip Pandey. In view of the said report, this Court passed the following order on 21/3/2024:-

Dated : 21-03-2024 Shri Saket Malik - Advocate for the petitioner.

Shri Dilip Pandey - respondent no.3 is present in person.

Shri Mrigendra Singh - Senior Advocate with Shri S.K.Pathak, Shri Umesh Prasad Pandey and Shri Saurabh Pathak - Advocate for respondents no.2, 4 and 7.

Shri Dilip Parihar - Panel Lawyer for respondent no.9.

In compliance of order dated 12.2.2024, report of Handwriting Expert has been received according to which Shri Dilip Pandey has not signed the Wakalatnama.

I.A.No.2804/2024 has been filed by the respondents along with affidavits of Pradeep Kumar Tiwari and Dharmesh Chaturvedi stating that Shri Dilip Pandey has signed the Wakalatnama in their presence. However, the said affidavits appear to be false in the light of the report of handwriting expert.

Accordingly, issue notice to Shri Pradeep Kumar Tiwari, s/o Shri Lakhpati Singh Tiwari, aged about 41 years, occupation Business, r/o Utaili, Tahsil Raghuraj Nagar, District Satna and Shri Dharmesh Chaturvedi, s/o late shri G.C.Chaturvedi, aged about 51 years, occupation business, r/o Jeevan Jyoti Colony, Tahsil Raghurajnagar, District Satna, to show cause as to

why proceedings under the Contempt of Courts Act may be not initiated against them for filing false affidavits before this Court.

Shri Pathak prays for time to file reply to I.A.No.16531/2023.

List on 23.4.2024.

5. Accordingly, show-cause notices were issued to Pradeep Kumar Tiwari and Dharmesh Chaturvedi to show cause as to why the contempt proceedings be not initiated against them for filing false affidavits. Thereafter, on 26/4/2024 statement was made by Shri Mrigendra Singh, Senior Advocate, that Dharmesh Chaturvedi, to whom a show-cause has been issued by this Court by order dated 21/3/2024, has expired in a road accident on 15/4/2024 and the Superintendent of Police, Satna was directed to verify the factum of death of Dharmesh Chaturvedi. It appears that verification report has not been received. Be that whatever it may be.

6. Accordingly, the Superintendent of Police, Satna is directed to submit a verification report ―as to whether Dharmesh Chaturvedi has died in an accident or not?‖ The report must reach to this Court latest by 7/11/2024 alongwith copy of FIR and postmortem report.

7. It is not out of place to mention here that notice, which was issued to Dharmesh Chaturvedi by registered post, was returned back with an endorsement that in spite of the information, the addressee was not found and his employee had informed that Dharmesh Chaturvedi is busy in election canvassing. That endorsement is dated 8/4/2024, whereas according to Shri Mrigendra Singh, Senior Advocate, Dharmesh Chaturvedi had expired in a road accident on 15/4/2024.

8. Respondent no.7-Pradeep Kumar Tiwari has filed his reply to the show-cause notice, which reads as under:-

REPLY ON BEHALF OF RESPONDENT NO.7 Respondent no.7 Humbly submits as Under-

1. That this hon'ble court issued show cause to Respondent no. 7 on 21.03.2024 because affidavit filled by Respondent no.7 appear to be false.

2. That Respondent no.7 is a low Educated person he is only 12th class pass. therefore he is not aware about legal proceeding.

3. That Respondent no. 7 was working as employee in the farm of shri Dharmesh Chaturvedi. Shri Dharmesh Chaturvedi with his Driver shri Pyarelal sukla brought respondent no.7 to this hon'ble High court and taken Signature of respondent no.7 on blank paper he remains in good faith and he was not aware about the content of affidavit Dharmesh Chaturvedi has taken his aadhar card too.

4. That thereafter shri Dharmesh Chaturvedi sent to Responent no.7 and Pyarelal shukla to canteen for breakfast meanwhile shri Dharmesh Chaturvedi prepared documents/ affidavit as he wanted to do.

5. That when Respondent no.7 came back from canteen then shri Dharmesh Chaturvedi asked him to sign the register and said let's go there is no time.

6. That Respondent no.7 is a low educated person he remains in good faith he was not aware about the content of affidavit he has done as stated by shri Dharmesh Chaturvedi.

7. That whole incidence is this that Respondent no,7 believed on shri Dharmesh Chaturvedi remains in good faith and shri Dharmesh Chaturvedi took advantage of the same.

8. That there is mistake of Respondent no.7 is this that he did not read the documents singed by him due to good faith for aforesaid respondent no.7 summits unconditional apology and he assures that

he will never repeat it in his remains life.

An affidavit in support Place: Jabalpur Ravi M.K.Vyas Dated:02.10.2024 Advocate For Respondent no.7

9. Thus, it is clear from the affidavit of Pradeep Kumar Tiwari that his signatures were obtained on a blank paper and his signatures were also obtained on the register of Notary. From the reply which has been filed by Pradeep Kumar Tiwari it appears that the affidavit was notarized in a most casual manner and it was without verifying as to whether Pradeep Kumar Tiwari has understood the contents of the affidavit which was produced before Shri Ramdas Sharma for notarization. Thus, it appears that there is a dereliction of duty on behalf of Notary, Shri Ramdas Sharma. Conduct of the Notary shall be considered at a later stage.

10. Thus, it is clear that Pradeep Kumar Tiwari has accepted that whatever was mentioned in the affidavit was not his statement, but that was an affidavit which was got typed by Dharmesh Chaturvedi and he has signed the same.

11. Now the only question for consideration is that ―as to whether such type of affidavit can be treated as a genuine affidavit or it is a false affidavit?‖

12. It is submitted by Shri Vyas that respondent no.7-Pradeep Kumar Tiwari had signed the affidavit under a bonafide belief because he is an employee of Dharmesh Chaturvedi and, therefore, he may be pardoned for the same.

13. Considered the submission made by counsel for respondent no.7- Pradeep Kumar Tiwari.

14. Section 52 of IPC reads as under:-

"52. "Good faith".- Nothing is said to be done or believed in ―good faith‖ which is done or believed without due care and attention.‖

15. Thus, it is clear that anything done without care and attention cannot be said to be done under good faith. In view of reply of respondent no.7-Pradeep Kumar Tiwari, it appears that he had signed the affidavit even without going through the contents thereof. However, he knew fully well that the said affidavit shall be filed in the High Court. Therefore, affidavit was filed with an intention to give a false impression to the Court that whatever is mentioned in the affidavit is correct. Therefore, such type of practice has to be deprecated and has to be dealt with iron hands. Affidavit is a solemn statement made on oath notarized by the Notary, who has been given Magisterial powers to administer oath to the witnesses. Affidavit cannot be treated as a simple waste piece of paper. Affidavits are filed before the Court by way of evidence with an intention to impress the Court to rely on the same as a solemn statement on oath. This Court in the case of Smt. Kamla Sharma and others Vs. Sukhdevlal and others decided on 18/4/2022 in M.Cr.C. No.8770/2016 (Gwalior Bench) has held as under:-

5. Challenging the order passed by the Courts below, it is submitted by the counsel for the applicants that the Trial Court committed material illegality by rejecting the application on the ground that the affidavit was forged outside the Court, therefore, the bar as contained under Section 195 of Cr.P.C. would not apply and the complaint could have been filed only if the affidavit was manipulated or forged while it was in custodia legis. It is submitted that it is not a case of forging a document, but it was a case of filing a false affidavit and, therefore, the judgment passed by the Supreme

Court in the case of Iqbal Singh Marwah and another Vs. Meenakshi Marwah reported in AIR 2005 SC 2119 is not applicable. It is further submitted that the Appellate Court has also rejected the appeal in limine on the similar grounds. It is submitted by the counsel for the applicants that filing of false affidavit before the Court is a serious offence and the Courts should not tolerate the same. The affidavit has a solemn declaration of a statement upon oath, which can be used as an evidence and nowadays a tendency is increasing to file false affidavits in a most casual manner without realizing their effect on the case. This increasing tendency of filing false affidavits should be checked by the Court by taking a very serious view in the matter. In support of his contentions, the counsel for the applicants has relied upon the judgments passed by the Supreme Court in the case of State of HP Vs. Suresh Kumar Verma reported in 1997 (1) MPWN 150 as well as by the coordinate Bench of this Court (Jabalpur) in the case of Mohammad Ibrahim Mohammad Yusuf Vs. Imdadulla Haji Abdul Sattar and others reported in 1995 MPLJ 255.

8. Section 3(3) of the General Clauses Act, 1897 reads as under:-

―3(3) ―affidavit‖ shall include affirmation and declaration in the case of persons by law allowed to affirm or declare instead of swearing;‖

9. Sections 3 and 4 of the Oaths Act, 1969 reads as under:-

3. Power to administer oaths.- (1) The following courts and persons shall have power to administer, by themselves or, subject to the provisions of sub-section (2) of section 6, by an officer empowered by them in this behalf, oaths and affirmations in discharge of the duties imposed or in exercise of the powers conferred upon them by law, namely:--

(a) all courts and persons having by law or consent of

parties authority to receive evidence;

(b) the commanding officer of any military, naval, or air force station or ship occupied by the Armed Forces of the Union, provided that the oath or affirmation is administered within the limits of the station.

(2) Without prejudice to the powers conferred by sub-section (1) or by or under any other law for the time being in force, any court, Judge, Magistrate or person may administer oaths and affirmations for the purpose of affidavits, if empowered in this behalf--

(a) by the High Court, in respect of affidavits for the purpose of judicial proceedings; or

(b) by the State Government, in respect of other affidavits.

4. Oaths or affirmations to be made by witnesses, interpreters and jurors.-(1) Oaths or affirmations shall be made by the following persons, namely:--

(a) all witnesses, that is to say, all persons who may lawfully be examined, or give, or be required to give, evidence by or before any court or person having by law or consent of parties authority to examine such persons or to receive evidence;

(b) interpreters of questions put to, and evidence given by, witnesses; and

(c) jurors:

Provided that where the witness is a child under twelve years of age, and the court or person having authority to examine such witness is of opinion that, though the witness understands the duty of speaking the truth, he does not understand the nature of an oath or affirmation, the foregoing provisions of this section and the provisions of section 5 shall not apply to such witness; but in any such case the absence of an oath or affirmation

shall not render inadmissible any evidence given by such witness nor affect the obligation of the witness to state the truth.

(2) Nothing in this section shall render it lawful to administer, in a criminal proceeding, an oath or affirmation to the accused person, unless he is examined as a witness for the defence, or necessary to administer to the official interpreter of any court, after he has entered on the execution of the duties of his office, an oath or affirmation that he will faithfully discharge those duties.

10. Thus, it is clear that the affidavit is a statement of declaration made by an affiant under oath for the affirmation which is administered by a person, who is authorized to do so by law. Therefore, an affidavit is an another form of evidence which contains the verification of its mode under oath on penalty purgery.

11. Section 24 of IPC reads as under:-

―24. "Dishonestly".--Whoever does anything with the intention of causing wrongful gain to one person or wrongful loss to another person, is said to do that thing ―dishonestly‖.

11.1. Section 25 of IPC reads as under:-

―25. "Fraudulently".--A person is said to do a thing fraudulently if he does that thing with intent to defraud but not otherwise.‖ 11.2. Section 191 of IPC reads as under:-

―191. Giving false evidence.--Whoever, being legally bound by an oath or by an express provision of law to state the truth, or being bound by law to make a declaration upon any subject, makes any statement which is false, and which he either knows or believes to be false or does not believe to be true, is said to give false evidence. Explanation 1.--A statement is within the meaning

of this section, whether it is made verbally or otherwise. Explanation 2.--A false statement as to the belief of the person attesting is within the meaning of this section, and a person may be guilty of giving false evidence by stating that he believes a thing which he does not believe, as well as by stating that he knows a thing which he does not know.‖ 11.3. Section 192 of IPC reads as under:-

―192. Fabricating false evidence.--Whoever causes any circumstance to exist or 1[makes any false entry in any book or record, or electronic record or makes any document or electronic record containing a false statement], intending that such circumstance, false entry or false statement may appear in evidence in a judicial proceeding, or in a proceeding taken by law before a public servant as such, or before an arbitrator, and that such circumstance, false entry or false statement, so appearing in evidence, may cause any person who in such proceeding is to form an opinion upon the evidence, to entertain an erroneous opinion touching any point material to the result of such proceeding, is said ―to fabricate false evidence‖. 11.4. Section 193 of IPC reads as under:-

―193. Punishment for false evidence.--Whoever intentionally gives false evidence in any stage of a judicial proceeding, or fabricates false evidence for the purpose of being used in any stage of a judicial proceeding, shall be punished with imprisonment of either description for a term which may extend to seven years, and shall also be liable to fine, and whoever intentionally gives or fabricates false evidence in any other case, shall be punished with imprisonment of either description for a term which may extend to three years, and shall also be liable to fine.

Explanation 1.--A trial before a Court-martial; 1[***] is a judicial proceeding.

Explanation 2.--An investigation directed by law

preliminary to a proceeding before a Court of Justice, is a stage of a judicial proceeding, though that investigation may not take place before a Court of Justice.‖

12. The Supreme Court in the case of Dalip Singh Vs. State of Uttar Pradesh and others reported in (2010) 2 SCC 114 has held as under:-

―1. For many centuries Indian society cherished two basic values of life i.e. ―satya‖ (truth) and ―ahimsa‖ (non-violence). Mahavir, Gautam Buddha and Mahatma Gandhi guided the people to ingrain these values in their daily life. Truth constituted an integral part of the justice-delivery system which was in vogue in the pre-Independence era and the people used to feel proud to tell truth in the courts irrespective of the consequences. However, post-Independence period has seen drastic changes in our value system. The materialism has overshadowed the old ethos and the quest for personal gain has become so intense that those involved in litigation do not hesitate to take shelter of falsehood, misrepresentation and suppression of facts in the court proceedings.

2. In the last 40 years, a new creed of litigants has cropped up. Those who belong to this creed do not have any respect for truth. They shamelessly resort to falsehood and unethical means for achieving their goals. In order to meet the challenge posed by this new creed of litigants, the courts have, from time to time, evolved new rules and it is now well established that a litigant, who attempts to pollute the stream of justice or who touches the pure fountain of justice with tainted hands, is not entitled to any relief, interim or final.‖ 12.1. The Supreme Court in the case of Muthu Karuppan, Commissioner of Police, Chennai Vs. Parithi Ilamvazhuthi and another reported in (2011) 5 SCC 496 has held as under:-

―15. Giving false evidence by filing false affidavit is an evil which must be effectively curbed with a strong hand. Prosecution should be ordered when it is considered expedient in the interest of justice to punish

the delinquent, but there must be a prima facie case of ―deliberate falsehood‖ on a matter of substance and the court should be satisfied that there is a reasonable foundation for the charge.‖ 12.2. The Supreme Court in the case of Dhananjay Sharma Vs. State of Haryana and others reported in (1995) 3 SCC 757 has held as under:-

―38. Section 2(c) of the Contempt of Courts Act, 1971 (for short the Act) defines criminal contempt as ―the publication (whether by words, spoken or written or by signs or visible representation or otherwise) of any matter or the doing of any other act whatsoever to (1) scandalise or tend to scandalise or lower or tend to lower the authority of any court; (2) prejudice or interfere or tend to interfere with the due course of judicial proceedings or (3) interfere or tend to interfere with, or obstruct or tend to obstruct the administration of justice in any other manner. Thus, any conduct which has the tendency to interfere with the administration of justice or the due course of judicial proceedings amounts to the commission of criminal contempt. The swearing of false affidavits in judicial proceedings not only has the tendency of causing obstruction in the due course of judicial proceedings but has also the tendency to impede, obstruct and interfere with the administration of justice. The filing of false affidavits in judicial proceedings in any court of law exposes the intention of the party concerned in perverting the course of justice. The due process of law cannot be permitted to be slighted nor the majesty of law be made a mockery of by such acts or conduct on the part of the parties to the litigation or even while appearing as witnesses. Anyone who makes an attempt to impede or undermine or obstruct the free flow of the unsoiled stream of justice by resorting to the filing of false evidence, commits criminal contempt of the court and renders himself liable to be dealt with in accordance with the Act. Filing of false affidavits or making false statement on oath in courts aims at striking a blow at the rule of law and no court can

ignore such conduct which has the tendency to shake public confidence in the judicial institutions because the very structure of an ordered life is put at stake. It would be a great public disaster if the fountain of justice is allowed to be poisoned by anyone resorting to filing of false affidavits or giving of false statements and fabricating false evidence in a court of law. The stream of justice has to be kept clear and pure and anyone soiling its purity must be dealt with sternly so that the message percolates loud and clear that no one can be permitted to undermine the dignity of the court and interfere with the due course of judicial proceedings or the administration of justice. In Chandra Shashi v. Anil Kumar Verma [(1995) 1 SCC 421 : 1995 SCC (Cri) 239] the respondents produced a false and fabricated certificate to defeat the claim of the respondent for transfer of a case. This action was found to be an act amounting to interference with the administration of justice. Brother Hansaria, J. speaking for the Bench observed: (SCC pp. 423-24, paras 1 and 2) ―The stream of administration of justice has to remain unpolluted so that purity of court's atmosphere may give vitality to all the organs of the State. Polluters of judicial firmament are, therefore, required to be well taken care of to maintain the sublimity of court's environment; so also to enable it to administer justice fairly and to the satisfaction of all concerned.

Anyone who takes recourse to fraud deflects the course of judicial proceedings; or if anything is done with oblique motive, the same interferes with the administration of justice. Such persons are required to be properly dealt with, not only to punish them for the wrong done, but also to deter others from indulging in similar acts which shake the faith of people in the system of administration of justice.‖ 12.3. The Supreme Court in the case of Baban Singh and another vs. Jagdish Singh and others reported in AIR 1967 SC 68 has held as under:-

7. The matter has to be considered from three stand points. Does the swearing of the false affidavits amount

to an offence under S. 199, Indian Penal Code or under either S. 191 or 192, Indian Penal Code ? If it comes under the two latter sections, the present prosecution cannot be sustained. Section 199 deals with a declaration and does not state that the declaration must be on oath. The only condition necessary is that the declaration must be capable of being used as evidence and which any Court of justice or any public servant or other person, is bound or authorised by law to receive as evidence. Section 191 deals with evidence on oath and S. 192 with fabricating false evidence. If we consider this matter from the standpoint of S. 191, Indian Penal Code the offence is constituted by swearing falsely when one is bound by oath to state the truth because an affidavit is a declaration made under an oath. The definition of the offence of giving false evidence thus applies to the affidavits. The offence may also fall within S. 192. It lays down inter alia that a person is said to fabricate false evidence if he makes a document containing a false statement intending that such false statement may appear in evidence in a judicial proceeding and so appearing in evidence may cause any person who, in such proceeding is to form an opinion upon the evidence, to entertain an erroneous opinion touching any point material to the result of such proceeding. When Baban Singh and Dharichhan Kuer made declarations in their affidavits which were tendered in the High Court to be taken into consideration, they intended the statements to appear in evidence in a judicial proceeding, and so appearing, to cause the Court to entertain an erroneous opinion regarding the compromise. In this way their offence came within the words of Ss. 191/192 rather than S. 199 of the Indian Penal Code. They were thus prima facie guilty of an offence of giving false evidence or of fabricating false evidence for the purpose of being used in a judicial proceeding.

13. Filing a false affidavit also amounts to contempt of Court. In the case of Chandra Shashi Vs. Anil Kumar Verma reported in (1995) 1 SCC 421 the

Supreme Court has held as under:-

8. To enable the courts to ward off unjustified interference in their working, those who indulge in immoral acts like perjury, prevarication and motivated falsehoods have to be appropriately dealt with, without which it would not be possible for any court to administer justice in the true sense and to the satisfaction of those who approach it in the hope that truth would ultimately prevail. People would have faith in courts when they would find that (truth alone triumphs) is an achievable aim there; or (it is virtue which ends in victory) is not only inscribed in emblem but really happens in the portals of courts.

9. The aforesaid thoughts receive due support from the definition of criminal contempt as given in Section 2(c) of the Act, according to which an act would amount be so if, inter alia, the same interferes or tends to interfere, or obstructs or tends to obstruct the administration of justice. The word ‗interfere', means in the context of the subject, any action which checks or hampers the functioning or hinders or tends to prevent the performance of duty, as stated at p. 255 of Words and Phrases (Permanent Edn.), Vol. 22. As per what has been stated in the aforesaid work at p. 147 of Vol. 29 obstruction of justice is to interpose obstacles or impediments, or to hinder, impede or in any manner interrupt or prevent the administration of justice. Now, if recourse to falsehood is taken with oblique motive, the same would definitely hinder, hamper or impede even flow of justice and would prevent the courts from performing their legal duties as they are supposed to do.

10. A reference to standard textbooks on contempt, to wit, C.J. Miller's Contempt of Court;

Oswald's Contempt of Court; and Anthony Arlidge & David Eady's The Law of Contempt would amply bear what has been stated above; and that if a forged and fabricated document is filed, the same may amount to interference with the administration of justice. Of course, for the act to take this colour there is required to

be an element of deceit or the knowledge of the statement being forged or fabricated. This is what finds place at pages 399 to 401 (2nd Edn.); page 62 (1993 Reprint); and pages 186 and 188 (1982 Edn.) respectively of the aforesaid treatises.

14. The legal position thus is that if the publication be with intent to deceive the court or one made with an intention to defraud, the same would be contempt, as it would interfere with administration of justice. It would, in any case, tend to interfere with the same. This would definitely be so if a fabricated document is filed with the aforesaid mens rea. In the case at hand the fabricated document was apparently to deceive the court; the intention to defraud is writ large. Anil Kumar is, therefore, guilty of contempt.

14. The judgment passed in the case of Dhananjay Sharma (supra) has been relied upon by the Supreme Court in the case of Rita Markandey Vs. Surjit Singh Arora reported in (1996) 6 SCC 14. Thus, it is clear that a false affidavit which is executed deliberately knowing the fact that the declaration given on oath is false, has to be viewed with all seriousness and this practice of filing of such affidavit has to be deprecated. Therefore, counsel for the applicants is right in submitting that filing of the affidavit should be dealt with heavily.

16. Thus, it is clear that false affidavit would be an offence under Sections 191 and 192 of Cr.P.C., apart from contempt of Court. Pradeep Kumar Tiwari has accepted his guilt of filing a false affidavit before this Court. This affidavit was filed alongwith IA No.2804/2024, which was signed by Shri S.K. Pathak, Advocate. Thus, it is clear that Shri S.K. Pathak, Advocate had relied upon a false affidavit of Pradeep Kumar Tiwari. Since Pradeep Kumar Tiwari has admitted that he has filed a false affidavit at the instance of his employer Dharmesh Chaturvedi, therefore, he is held guilty of contempt of Court.

17. So far as filing of false Vakalatnama on behalf of respondent no.3-Dilip Pandey is concerned, it was contended by Dilip Pandey that after he noticed that a forged Vakalatnama has been filed on his behalf, therefore, he had requested Shri S.K. Pathak, Advocate to withdraw his Vakalatnama, but he refused to do so. Even Shri Pathak during the course of arguments accepted that he had received a telephonic call from the police station enquiring about the forged Vakalatnama. Thus, the contention of Dilip Pandey that he had made a report to the police is also supported by the admission made by Shri S.K. Pathak, Advocate. Unfortunately, for the reasons best known to Shri Pathak, he has unnecessarily dragged this issue to the stage where this Court was required to obtain the report of handwriting expert as well as false affidavits were also filed by Pradeep Kumar Tiwari and Dharmesh Chaturvedi. Why Shri S.K. Pathak, Advcoate was not interested to withdraw his Vakalatnama even after an information was given by Dilip Pandey that the Vakalatnama does not bear his signatures? Be that whatever it may be.

18. Whenever there is some dispute with regard to Vakalatnama, then the parties can file a fresh Vakalatnama to resolve the dispute, but Shri S.K. Pathak, Advocate did not resort to that method. Ultimately when an order was passed on 12/2/2024, then it appears that Shri S.K. Pathak with an intention to get rid of examination of Vakalatnama by handwriting expert, filed an IA No.2204/2024 on 15/2/2024 to withdraw his Vakalatnama. However, in the said application also it was insisted by Shri S.K. Pathak, Advocate that he has been informed by Dharmesh Chaturvedi, that the signatures of Dilip Pandey on the Vakalatnama are genuine. Therefore, the application for withdrawal of Vakalatnama on

behalf of respondents no.2, 3 and 7 was not unconditional and thus, it is hereby rejected.

19. Shri S.K. Pathak fairly concedes that he does not wish to challenge the report of the handwriting expert, according to which, the Vakalatnama was not signed by Dilip Pandey. Once the said finding is not challenged by Shri Pathak, then it is clear that his appearance on behalf of Dilip Pandey was unauthorized and was based on a forged Vakalatnama and in spite of the information given by Dilip Pandey, Shri S.K. Pathak refused to withdraw himself on behalf of respondent no.3. No lawyer can represent a party on the basis of a forged Vakalatnama. Vakalatnama is an authority letter which is executed by the litigant thereby giving an authority to the concerning advocate to appear on his behalf and in absence of any Vakalatnama, no lawyer except designated Senior Advocate can appear on behalf of the litigants.

20. The State Commissioner of Questioned Documents, Government of Madhya Pradesh, Jahangirabad, Bhopal by his report dated 11/3/2024 has given the following opinion:-

―The person who wrote the red enclosed standard Hindi writing and signatures stamped and marked S1 to S11 and N1 to N7 (said to be written by Deelip Pandey) did not write the red enclosed questioned signature stamped and marked Q1.‖

21. In absence of any challenge to the above-mentioned report of the State Examiner of Questioned Documents, Government of India, Jahangirabad, Bhopal it is held that appearance of Shri S.K. Pathak, Advocate on behalf of Dilip Pandey was on the strength of forged documents and, therefore, it is held that Shri S.K. Pathak, Advocate was unauthorizedly appearing on behalf of Dilip Pandey-respondent no.3

and, therefore, he is restrained from appearing on behalf of respondent no.3-Dilip Pandey in this case with immediate effect.

22. Faced with such a situation, it is submitted by Shri S.K. Pathak that he has realized his mistake and, therefore, he may be pardoned for the mistake which he has committed and in fact he should have withdrawn the Vakalatnama as soon as he was informed by Dilip Pandey that the Vakalatnama does not bear his signatures. It is also submitted by Shri S.K. Pathak that he has undergone bypass surgery twice and is in practice for the last several years and his next generation is also in practice.

23. Since Shri Pathak has realized his mistake, therefore, it is believed that in future he would ensure that at least from his office there shall not be any representation on behalf of any litigant unless and until the Vakalatnama is duly verified by him.

24. As already held, filing of a false affidavit is an offence, apart from contempt of Court. A false affidavit of Pradeep Kumar Tiwari was filed by Shri S.K. Pathak, Advocate, therefore, he also cannot get away from his liability. But looking to the controversy involved in the present case and apologies tendered by Shri S.K. Pathak, Advocate as well as Shri Pradeep Kumar Tiwari, this Court is of the considered opinion that for the time being their apologies can be accepted subject to payment of cost. It is submitted by Shri Pathak that he is ready to deposit cost of Rs.15,000/- for creating a situation where this Court instead of deciding the case on merits was required to decide as to whether Shri Pathak was appearing on behalf of respondent no.3-Dilip Pandey on the strength of a genuine Vakalatnama or a forged Vakalatnama. Similarly, Shri Vyas

has submitted that since respondent no.7 has realized his mistake, therefore, he may be dealt with liberally.

25. Accordingly, by issuing a warning to Shri S.K. Pathak, Advocate as well as to Pradeep Kumar Tiwari S/o Shri Lakhpati Singh Tiwari, Aged about 30 years, R/o Utaili, Tahsil Raghuraj Nagar, District Satna (MP), IA No.16531/2023 is finally disposed of subject to payment of cost of Rs.15,000/- each by Shri S.K. Pathak, Advocate and Pradeep Kumar Tiwari before the Registry of this Court within a period of one month from today. It is made clear that in case if the cost is not deposited, then the Registrar General of this Court apart from initiating the proceedings for recovery of cost, shall also register a case for contempt of Court.

Conduct of Shri Ramdas Sharma, Notary:

26. Chapter 9 Rule 13 of M.P. High Court Rules, reads as under:-

13. (1) The person before whom an affidavit is sworn, shall ask the affiant if he has read the affidavit and understood the contents thereof. If the affiant states that he has not read it or appears not to have understood the contents or does not know the language, he shall read and explain it or cause another person to read and explain to such person in his presence. Until he is satisfied that the affiant has fully understood its contents, he shall not allow the affidavit to be sworn.

(2) Where an affidavit has been so read, translated or explained, the officer administering the oath or receiving the solemn affirmation shall certify in writing at the foot of the affidavit that it has been so read, translated or explained in his presence and that the affiant appears to have understood the same at the time of making the affidavit and made his signature or finger-impression in the presence of the officer. (3) Where -

(a) the affiant refutes the contents of the affidavit,

(b) the affiant is found to be impersonating,

(c) the statements made in the affidavit are ex-facie false, or

(d) the officer administering the oath or receiving solemn affirmation, considers it necessary for any other sufficient reason,

- he shall impound the affidavit and forward it to the Registrar for such action as he may consider necessary in accordance with law / rules made under the law or statute.

Where an affidavit is impounded under this rule, the officer impounding the same shall certify thereon the date on which and the circumstances in which it was impounded.

27. Gauhati High Court in the case of United India Insurance Co. Ltd. Vs. Smt. Arti Bano reported in 2022 (2) Gau LR 223 has held as under:

―6. As per the Notaries Act or Oaths Act the Notaries or Oath Commissioners are required to follow the Rules carefully in administering oath/affirmation. The act should not be done in a casual or incomplete manner giving room for an impression that the affidavit has been attested in the absence of the deponent or that the affidavit has been attested on a day other than the day on which it was signed by the deponent or that the transaction has not been entered in the Oath Register. The Rules have been framed precisely to safeguard against such contingencies and to ensure that such mistakes do not occur. On account of the Rules hot being followed sincerely, such mistakes continue to occur.

7. It is unfortunate that the importance of affidavits and the seriousness attached to due and proper execution thereof is constantly ignored or missed by the persons concerned. An affidavit is not a mere typed format, to be signed and attested as an empty formality. An

affidavit is a solemn and voluntary declaration or statement of facts in writing, relating to matters in question or at issue, and sworn or affirmed and signed by the deponent before a person or officer duly authorized to administer such oath or affirmation. The courts are required to determine disputes or causes and make orders or give judgments, acting on such affidavits. In the absence of due ‗affirmation' or ‗swearing', an affidavit has no value and in fact is not valid.

8. Thus, when an affidavit is tendered in court, it is intended to be acted upon as evidence in such proceedings. Evidence, unless given an oath or solemn affirmation, is of no value. Normally administering oath before recording evidence is the function of persons authorized to receive evidence. This important and solemn function is assigned and entrusted to Notaries, Oath Commissioners and Designated Officers, under Code of Civil Procedure, Code of Criminal Procedure and High Court Rules. Persons entrusted with the duty and power of administering oath or affirmation should always bear in mind, the solemnity and sanctity attached to the act of administering oath/affirmation;

they should not forget that affidavit's are intended to be acted upon as evidence for rendering decisions determining rights and obligations of parties. Making an endorsement relating to administration of oath or affirmation in the absence of a party, is similar to recording evidence in the absence of the witness. Such things should not happen; these things cannot be permitted to happen; and that these matters are required to be reminded to the persons concerned, is an indication of the sad state of affairs.

9. Section 3(1) of the Oaths Act, 1969, empowers Courts and persons having by law or consent of parties, authority to receive evidence, to administer oaths and affirmation in discharge of the duties imposed or in exercise of the powers conferred upon them by law. Sub-section (2) of section 3 of Oaths Act provides that the High Court may empower any person to administer

oaths and affirmation in respect of affidavits for the purpose of judicial proceedings. Section 139 of Code of Civil Procedure provides that in the case of any affidavit under the Code, oath or affirmation may be administered to the deponent by any Court or Magistrate, any Notary appointed under the Notaries Act, 1952 or any officer or other person appointed by the High Court in that behalf or any officer appointed by any other Court which the State Government has generally or specially empowered in that behalf.

10. Section 8(e) of the Notaries Act, 1952 empowers a Notary to administer oath to, or take affidavit from any person rule 11(2) of the Notaries Rules, 1956, requires a Notary to maintain a Notarial Register showing serial number, date, nature of notarial act name of the executant or person concerned with full address, contents of document, notarial fee-stamp affixed, fee prescribed and fee charged, serial number of receipt book. The Notary is also required to obtain the signature of person who is executing the document, in the register.‖

28. From the affidavit of Pradeep Kumar Tiwari which has been notarized by Shri Ramdas Sharma, Notary, it is clear that it is not in accordance with Rule 13 of Chapter 9 of M.P. High Court Rules. There is no endorsement that affiant had understood the contents of affidavit. Even reply filed by Pradeep Kumar Tiwari indicates that it was not verified by Shri Ramdas Sharma, as to whether the affiant has understood the contents of affidavit. Therefore, conduct of Shri Ramdas Sharma is unbecoming of Notary. Accordingly, SP, Satna is directed to get the affidavit of Pradeep Kumar Tiwari filed alongwith IA No.2804/2024 for comparison of signatures of Notary with the signatures of Shri Ramdas Sharma, Notary. Let affidavit of Pradeep Kumar Tiwari filed alongwith IA No.2804/2024 be kept in sealed cover and SP, Satna is directed to collect the same from Registry of this Court.

Shri Ramdas Sharma, Notary is directed to give his specimen signatures to SP, Satna for comparison purpose.

29. SP, Satna is directed to submit report of State Examiner of disputed signatures latest by 10/11/2024.

30. Further action shall be decided after report of handwriting expert is received.

31. List this case on 13/11/2024.

(G.S. AHLUWALIA) JUDGE Arun*

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter