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 2, Cited by 10]

Supreme Court of India

Charan Lal Sahu vs Union Of India & Anr on 9 October, 1987

Equivalent citations: 1988 AIR 107, 1988 SCR (1) 441, AIR 1988 SUPREME COURT 107, 1988 (3) SCC 255, 1987 (5) JT 128, 1988 CURCRIJ 52, 1988 SCC(CRI) 662, 1988 HRR 52, 1988 (1) ATLT 629, (1988) 1 KER LT 183, (1987) 3 SCJ 558, (1987) 2 SUPREME 594, (1987) 2 CURCC 982

Author: Misra Rangnath

Bench: Misra Rangnath, K.N. Singh

           PETITIONER:
CHARAN LAL SAHU

	Vs.

RESPONDENT:
UNION OF INDIA & ANR.

DATE OF JUDGMENT09/10/1987

BENCH:
MISRA RANGNATH
BENCH:
MISRA RANGNATH
SINGH, K.N. (J)

CITATION:
 1988 AIR  107		  1988 SCR  (1) 441
 1988 SCC  (3) 255	  JT 1987 (4)	128
 1987 SCALE  (2)754


ACT:
     Contempt of Court Act, 1971: s. 15-Writ Petition by way
of public  interest litigation-Couched in unsavoury language
with a	designed attempt to lower the prestige of the Court-
Petitioner issued show cause for contempt of Court.



HEADNOTE:
     The petitioner,  an advocate,  filed the application by
way of	a  public  interest  litigation	 alleging  that	 the
working of  the Judges of the apex Court was cocktail, based
on Western  Common Law	and American  techniques;  that	 the
Court had  become a  constitutional liability without having
control over  the illegal  acts of  Government, and that the
Court was sleeping over the issues.
     Dismissing the writ petition,
^
     HELD: The petitioner is prima facie guilty of contempt.
The petition  is clearly intended to denigrate the Court in.
the esteem  of the  people of  India.  The  allegations	 are
clumsy.	 It  is	 an  intentional  attempt  at  lowering	 the
prestige of  the Court	as the	apex  Judicial	Institution.
[442G, D; 443A]
     The Registry  to draw  up an appropriate proceeding for
contempt of court and issue notice to the petitioner. [443C]
     The petition  is an  act against  public interest.	 The
petitioner has	certainly  overstepped	the  limit  of	self
restraint so much necessary in such litigation. The Registry
directed not  to entertain  any public	interest  litigation
application filed by the petitioner in future. [443E]



JUDGMENT:

ORIGINAL JURISDICTION: Writ Petition (Civil) No. 849 of 1987.

(Under Article 32 of the Constitution of India). Petitioner-in-person and M.S.Ganesh for the petitioner.

442

K. Parasaran, Attorney General and Ms. A. Subhashini for the Respondents.

The following order of the Court was delivered:

O R D E R This application has been filed by an Advocate of this Court by way of a public interest litigation. It had been listed earlier and learned Attorney General had entered appearance on behalf of the Union of India.
We have heard the petition. It has been couched in unsavoury language and the petitioner seems to have made an intentional attempt to indulge in mud-slinging against the advocates, this Court in particu lar as also other constitutional institutions. Many of the allegations in his writ petition are likely to lower the prestige of this Court as the apex judicial institution. At one place in the writ petition, he has alleged:-
"Thus the working of the Judges are cocktail based on Western Common Laws and American techniques, as such unproductive and out dated according to socio-economic conditions of the country. "

At one another place, the petitioner has stated that:

"This Court has become a constitutional liability without having control over the illegal acts of the Government ...... Thus the people for whom the Constitution is meant have now turned down their faces against it which is a did-illusionment for fear that justice is a will of the Wisp."

Yet at another place the petitioner has stated that this Court is sleeping over the issues like 'Kumbhkarna.' The reading of the writ petition gives the impression that it is clearly intended to denigrate this Court in the esteem of the people of India. We are of the priam facie view that the petition has been drawn up with a designed purpose of bringing the Court into contempt and the petitioner is, therefore, prima facie guilty of contempt.

The writ petition has been drafted in a careless manner. At several places the pleadings are meaningless. At several other places 443 they are contradictory.The allegations are clumsy and several irrelevant facts have been put into the petition to inflate its size.

The petitioner has left out no institution from his attempt of mud-slinging. We have a feeling that while drawing up the petition the petitioner has considered himself to be the only blemishless person and everyone else including social institutions to be blame-worthy. We are surprised that an advocate practising in this Court with considerable experience has choosen to act in such an irresponsible manner. The writ petition, in our opinion, therefore, deserves to be dismissed. We, accordingly, dismiss the writ petition.

We direct the Registry to draw up an appropriate proceeding for contempt and issue notice to the petitioner calling upon him to show cause in person on 9.11.1987 as to why he may not be proceeded under the Contempt of Court Act.

At page 41 of his petition, the petitioner has stated.-

"This is a public interest litigation in the interest of independence of judiciary and social justice .. "

We are of the view that the petition is an act against public interest. The petitioner has certainly over-stepped the limit of self-restraint, so much necessary in a public interest litigation. We direct the Registry not to entertain any application by way of public interest litigation by the petitioner in future.

P.S.S.					  Petition dismissed
444