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 0, Cited by 8]

Supreme Court of India

Dy. General Manager,Redesignated As ... vs Sudarshan Kumari & Ors. Etc on 2 April, 1996

Equivalent citations: 1996 AIR 1894, 1996 SCC (3) 763, AIR 1996 SUPREME COURT 1894, 1996 (3) SCC 763, 1996 AIR SCW 2214, (1996) 4 JT 243 (SC), 1996 (4) JT 243, 1996 SCFBRC 536, (1996) 1 LJR 738, (1996) 2 CIVLJ 645, (1996) 2 LANDLR 277, (1997) 1 MAD LW 127, (1996) 3 RECCIVR 11, (1996) 3 CURCC 31

Author: K. Ramaswamy

Bench: K. Ramaswamy

           PETITIONER:
DY. GENERAL MANAGER,REDESIGNATED AS DY. DIRECTOR, ISB ETC.

	Vs.

RESPONDENT:
SUDARSHAN KUMARI & ORS. ETC.

DATE OF JUDGMENT:	02/04/1996

BENCH:
RAMASWAMY, K.
BENCH:
RAMASWAMY, K.
G.B. PATTANAIK (J)

CITATION:
 1996 AIR 1894		  1996 SCC  (3) 763
 JT 1996 (4)   243	  1996 SCALE  (3)551


ACT:



HEADNOTE:



JUDGMENT:

WITH SPECIAL LEAVE PETITION (CIVIL) NO. 9464 OF 1995 We have heard learned counsel on both sides. This case is a misuse of the compassionate grounds on which leave and licence is sought to be granted to the widows of the freedom figther. The appellant had granted to the first respondent leave and licence on May 15, 1992 the shop pales Counter) bearing No.'H' at Interstate Bus Terminal at a concessional rate of 54 of the licence fee. It is not necessary to go into the allegation regarding her encroachment and misuse of the shop allotted in the, name of the respondent. An application was filed on March 21, 1994 for renewal of the leave and licence, which is now found to be not signed by the respondent A show cause notice was issued on 6.5.1994 to the respondent asking her to hand over vacant possession of the counter on 6.6.1994.

A writ petition No.2483/94 was filed in the High Court of Delhi on 23.5.1994 for restraining the appellant from ejecting her and issue a direction to renew her leave and licence. The affidavit filed by the respondent in the High Court was not even signed by her. When the notice was issued to the appellants (herein), the appellants filed a counter- affidavit on October 24, 1994 informing the High Court of Delhi of the forgery committed in the pleadings and also her application for renewal. The Court has called upon the respondent to appeal before the Court on 2.11.1994 but she did not appear. Ultimately, the respondent appeared on November 15, 1994. The Court has taken her signatures in the open Court and compared with the signatures on the Vakalatnama and affidavits and found to be not consistent with her admitted signatures. At that time, the respondent had sought permission for withdrawal of the writ petition with the liberty to file a fresh petition on the same cause of action. Accordingly, liberty was granted vide order dated November 15, 1994. Thus this appeal by special leave We are informed that possession of the Koasko was taken .

The respondent also filed a connected appeal seeking for renewal of the licence. The question, therefore, that emerges is: whether the respondent is entitled to the renewal of the leave and licence and whether liberty to withdraw the writ petition was appropriately granted by the High Court? In the rejoinder filed in this Court it is admitted position that she did not sign the rejoinder also. Somebody seems to have signed it on her behalf and attested by a Notary. This is the third case where the Court has come across that the Notaries have been misusing the liberty given to them by issuing such false attestations and indiscriminately attesting the affidavits to be filed by some party who have not been properly identified. We have seen original rejoinder affidavit filed in the Court. They have approached one Notary who had initially attested it and later he had cancelled it without even verifying the valid ground on which the earlier attestation came to be cancelled, same was again attested by one Sunder sham Kumar on November 1, 1994. In view of the admitted position that she herself had not signed and- asked someone who had signed it, it would obvious that the person who had signed before him was not the respondent nor even the person was known to the Notary. None identified her before the Notary, yet he attested the affidavit. This would show that some Notaries are absolutely misusing the licence granted to them without any proper verification of the persons who has signed the document and are attesting false affidavits of impersonators.

In view of the admitted fact that her renewal application was not signed by her, the affidavit, the Vakalatnama were also not signed by her, it would be obvious that she had taken the licence and assigned to someone who had committed forgery. When we have asked Shri Goburdhan, learned counsel for her, the name of the real person who was actually running the shop, he has stated that the party does not divulge the person who is running the shop.

Under these circumstances, it is clear that the compassionate ground and the liberties given are being abused by these persons. Therefore, the High Court was not right in giving liberty to the respondent herein to withdraw the writ petition and to file another writ petition on the same cause of action. Hence C.A. No -------------/96 (@ SLP (C) No.6122/95) is allowed and the appeal by Sudershan Kumari C.A.--------/96 (@ SLP (C) No.9464/95 is dismissed with costs. Registry is directed to issue a notice to the Notary to show cause as to sundarsha Kumar why he should not be prosecuted and punished for attesting false affidavit of impersonators and why his licence should not be cancelled and he should not be prosecuted for giving such false certificates.

Post this matter immediately after service of notice on the Notary.