Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 2]

Supreme Court of India

Ajit Singh vs Niranjan Dass Rahi And Ors. on 13 March, 1996

Equivalent citations: 1999(I)OLR(SC)311, (1998)8SCC470, AIRONLINE 1996 SC 436, 1998 (8) SCC 470, (1999) 1 ORISSA LR 311, 1998 SCC (CRI) 1506

Bench: M.M. Punchhi, Sujata V. Manohar

ORDER

1. We have gone through the judgment of the High Court under appeal which is of the year 1985. Thereby the appellant stands convicted under Section 12 of the Contempt of Courts Act, 1971 and sentenced to a fine of Rs 2000 only. The appellant was a litigant in a subordinate court where his pleadings in a transfer application clearly contained statements which scandalised the Court. Besides the appellant, two lawyers were also similarly charged and similarly convicted and sentenced. They are the respondents herein, but against whom no specific relief is claimed by the appellant. It is obvious that these pleadings in the transfer application were prepared by counsel and were signed by the appellant. The plea of the appellant before the High Court that without realising the impact of those pleadings, he had signed at the asking of his counsel is neither here nor there. This plea is not open to him when he is presumed to have instructed his counsel to proceed in that particular manner. The presumption cannot be washed off by mere denial. Apology offered by the appellant has been turned by the High Court viewed as an attempt to get out of the situation. We, therefore, at this distance of time, think that the appellant is not entitled to any relief. The appeal therefore fails and is hereby dismissed. No costs.

2. In view of the dismissal of the appeal, Crl. MP No. 1289 of 1996 is rejected.