Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madhu Limaye & ANR Vs. Ved Murti & Ors [1970] INSC 182 (10 September 1970)
1970 Latest Caselaw 182 SC

Citation : 1970 Latest Caselaw 182 SC
Judgement Date : 10 Sep 1970

    
Headnote :
R was permitted to intervene in a petition for a writ of habeas corpus under Article 32 of the Constitution. At his request, he was allowed to speak to the court in Hindi; however, both parties\' counsel and several judges on the Bench struggled to understand his arguments. The court requested that he either speak in English, allow his counsel to present his case, or submit written arguments in English. He declined all of these options.
 

Madhu Limaye & ANR Vs. Ved Murti & Ors [1970] INSC 182 (10 September 1970)

10/09/1970 HIDAYATULLAH, M. (CJ) HIDAYATULLAH, M. (CJ) SHELAT, J.M.

BHARGAVA, VISHISHTHA MITTER, G.K.

VAIDYIALINGAM, C.A.

RAY, A.N.

DUA, I.D.

CITATION: 1971 AIR 2608 1971 SCR (1) 145

ACT:

Supreme Court-Language of court is English-Intervener seeking permission to argue in Hindi-Such permission, could not be extended when counsel on both sides and several members of Bench could not follow arguments in Hindi- Alternatives suggested by court not accepted by intervener- Intervention must be cancelled.

HEADNOTE:

R was allowed to intervene in a petition for a writ of habeas corpius under Art. 32 of the Constitution. He was allowed, at hi-, request,. to address the court in Hindi but counsel on both sides as well as several members of the Bench were unable to follow his argument. He was asked by the court to address the court in English, or to allow his counsel to present his case, or to give written arguments in English. He refused to accept any of these suggestions.

HELD : In the circumstances it was futile to allow the intervener to continue his arguments in Hindi. The language of the court being English and the intervener not being agreeable to any of the suggestions made to him, the only alternative for the court was to cancel his intervention.

ORIGINAL JURISDICTION: Writ Petition No. 307 of 1970.

Petition under Art. 32 of the Constitution of India for a writ in the nature of habeas corpus.

Petitioner No. 1 appeared in person.

K. Rajendra Chaudhuri and Pratap Singh, for petitioner No. 2.

C. D. Daphtary, L. M. Singhvi and O. P. Rana, for the respondents.

Niren De, Attorney-General, R. H. Dhebar, H. R. Khanna, S. P. Nayar and R. N. Sachthey, for Attorney-General and Union of India.

S. C. Agarwal, D. P. Singh and Rai Narain (in person), for the intervener.

ORDER Mr. Rai Narain yesterday insisted on arguing in Hindi. He was heard for some time with a view to see whether we could follow him, simply because this is a habeas petition involving the liberty of the citizen. Because of the importance of the case, we heard him for some time, but the Attorney-General, Mr. Daphtary who is opposing him and some of the members of the Bench could not understand the arguments made in Hindi yesterday. In these circumstances, it is futile to permit Mr. Raj Narain to continue his 146 arguments in Hindi. He has a counsel Mr. D. P. Singh already in attendance and helping him. We suggested the following three alternatives, (a) that he may argue in English; or (b) he may allow his counsel to present his case; or (c) he may give his written arguments in English.

The language of this Court is English (see Art. 348 of the Constitution). If Mr. Raj Narain is not agreeable to these suggestions, and we understand, he is not, the only alternative for us is to cancel his intervention. We order accordingly.

G.C.

 

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter