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 6, Cited by 0]

Kerala High Court

N.S.Gopakumar vs The Bar Council Of Kerala on 12 April, 2011

        

 
IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT:

            THE HONOURABLE MR. JUSTICE SHAJI P.CHALY

    WEDNESDAY, THE 6TH DAY OF JANUARY 2016/16TH POUSHA, 1937

                  WP(C).No. 31846 of 2016 (E)
                  ----------------------------
PETITIONER:
-----------

           N.S.GOPAKUMAR,  AGED 61 YEARS,
           S/O.NEDUMANGAD SREEKUMAR, ADVOCATE,
           RESIDING AT HILL VALLEY ESTATE,
           FLAT NO. A2, RUBY BOLCK,
           THRIKKAKARA P.O., KAKKANAD, KOCHI-682021.

            BY SRI.K.RAMAKUMAR (SENIOR ADOVATE)
                ADV.SRI.J.S.AJITHKUMAR

RESPONDENT(S):
--------------

     1.    THE BAR COUNCIL OF KERALA,
           REPRESENTED BY ITS SECRETARY,
           BAR COUNCIL BHAVAN, HIGH COURT CAMPUS,
           ERNAKULAM, KOCHI-682031.

     2.    THE BAR COUNCIL OF INDIA,
           REPRESENTED BY ITS SECRETARY, NO.21,
           ROUSE AVENUE, INSTITUTIONAL AREA,
           NEW DELHI-110002.

     3.    SANTHOSH KUMAR P., ADVOCATE,
           MEMBER, BAR COUNCIL OF KERALA,
           KAINTHAVILASAM,  KARUMKULAM,
           PUTHIYATHURA P.O.,
           THIRUVANANTHAPURAM-695526.

     4.    DR.NARAYANAN NAIR N., ADVOCATE,
           MEMBER, BAR COUNCIL OF KERALA,
           LAW ACADEMY QUARTERS, PERURKADA,
           THIRUVANANTHAPURAM-5.

     5.    SHANAVASKHAN E., ADVOCATE, MEMBER,
           BAR COUNCIL OF KERALA, VISHNUMADOM,
           T.D.NAGAR, KOLLAM.

     6.    JAYACHANDRAN K.P., ADVOCATE, MEMBER,
           BAR COUNCIL OF KERALA, T.C.9/1280,
           DWARAKA, TEMPLE ROAD, SASTHAMANGALAM P.O.,
           THIRUVANANTHAPURAM-695010.
                                                           --2--

                              --2--
WP(C).No. 31846 of 2016 (E)
---------------------------

     7.    RAMANKUTTY M., ADVOCATE, MEMBER,
           BAR COUNCIL OF KERALA, MADATHIL HOUSE,
           PUTHURKARA, AYANTHOLE P.O., THRISSUR-680003.

     8.    AJITH T.S., ADVOCATE, MEMBER,
           BAR COUNCIL OF KERALA, ATHULYA,
           MAMMIYOOR, GURUVAYOOR P.O., THRISSUR-680101.

     9.    JOSEPH JOHN, ADVOCATE, MEMBER,
           BAR COUNCIL OF KERALA, OLAMATTOM,
           THODUPUZHA P.O., IDUKKI.

     10.   AJITHAN NAMPOOTHIRI C.S.,
           ADVOCATE, MEMBER, BAR COUNCIL OF KERALA,
           SANKARAMANA, MUTTAMBALAM P.O., KOTTAYAM.

     11.   SREEDHARAN NAIR C., ADVOCATE, MEMBER,
           BAR COUNCIL OF KERALA, NEETHI,
           MANJERI P.O., MALAPPURAM-676121.

     12.   NAMBOOTHIRI M.V.S., ADVOCATE, MEMBER,
           BAR COUNCIL OF KERALA, PRASANTHI,
           LISSIE HOSPITAL ROAD, ERNAKULAM, COCHIN-18.

     13.   NIYAS P.M., ADVOCATE, MEMBER,
           BAR COUNCIL OF KERALA, CHILLA,
           RARICHAN ROAD, IRANHIPALAM P.O.,
           KOZHIKODE-673006.

     14.   AYYAPPAN PILLAI N.V., ADVOCATE,
           MEMBER, BAR COUNCIL OF KERALA, PRASANTHI,
           PADA NORTH, KARUNAGAPPALLY P.O., KOLLAM.

     15.   RAJASEKHARAN NAIR C., ADVOCATE,
           MEMBER, BAR COUNCIL OF KERALA, AISWARYA,
           T.C.4/971(10), KOWDIAR P.O.,
           THIRUVANANTHAPURAM-695003.

     16.   ANIL KUMAR K.N., ADVOCATE, MEMBER,
           BAR COUNCIL OF KERALA, KARIYATH HOUSE,
           CHERUKUNNAM, ASSAMANNOOR P.O.,
           ERNAKULAM-683549.

     17.   VASUDEVAN NAIR B., ADVOCATE, MEMBER,
           BAR COUNCIL OF KERALA, T.C.XI/249,
           PANANVILA, NALANCHIRA P.O.,
           THIRUVANANTHAPURAM.

     18.   SABU C.T., ADVOCATE, MEMBER,
           BAR COUNCIL OF KERALA, CHIRAMEL HOUSE,
           CHALAKUDY P.O., THRISSUR-680307.

                                                         --3--

                              --3--
WP(C).No. 31846 of 2016 (E)
---------------------------
     19.   CHINCY GOPAKUMAR, ADVOCATE, MEMBER,
           BAR COUNCIL OF KERALA, 41/149,
           AMMANKOVIL ROAD, ERNAKULAM, COCHI-682035.

     20.   ABDUL AZEEZ THEPARAMBIL, ADVOCATE,
           MEMBER, BAR COUNCIL OF KERALA,
           ASHIRWAD, MATHAI MANJOORAN ROAD,
           ERNAKULAM, COCHIN-682018.

     21.   NAGAREESH N., ADVOCATE, MEMBER,
           BAR COUNCIL OF KERALA, ANUGRAHA COMPLEX,
           MARKET ROAD NORTH, ERNAKULAM, COCHIN-682018.

     22.   SHARAFUDDEEN M., ADVOCATE, MEMBER,
           BAR COUNCIL OF KERALA, SHAS,
           CHETTOMCOON P.O., TELLICHERRY, KANNUR.

     23.   RAPHY RAJ N., ADVOCATE, MEMBER,
           BAR COUNCIL OF KERALA, CAMPISSERIL,
           RANI BHAVAN, VALLIKKUNNAM, KADUVINAL P.O.,
           ALAPPUZHA-690501.

     24.   JAYARAJAN K., ADVOCATE, MEMBER,
           BAR COUNCIL OF KERALA, TULIP ARCADE,
           NEAR TAGORE CENTENARY HALL,
           RED CROSS ROAD, KOZHIKODE-2.

     25.   JAMES MATHEW, ADVOCATE, MEMBER,
           BAR COUNCIL OF KERALA,
           KALLARACKAL KADAVIL, UDAYANAPURAM P.O.,
           VAIKOM, KOTTAYAM-686143.

     26.   GEETHAKUMARI P.S., ADVOCATE, MEMBER,
           BAR COUNCIL OF KERALA,  HARIGEETHAM,
           SANATHANAM WARD, ALAPPUZHA-688001.

     27.   MATHAI VARKEY MUTHIRENTHY, ADVOCATE,
           MEMBER, BAR COUNCIL OF KERALA,
           1A, ROSE GARDEN, MARIYAKUTTY JOHN ROAD,
           COCHIN-682018.

     28.   ADVOCATE GENERAL, KERALA, ERNAKULAM,
           KOCHI-682031, EX OFFICIO MEMBER,
           BAR COUNCIL OF KERALA,
           OFFICE OF THE ADVOCATE GENERAL,
           HIGH COURT OF KERALA, KOCHI-682031.

            R1  BY SRI.GRASHIOUS KURIAKOSE (SENIOR ADVOCATE)
                ADV.SRI.T.T.RAKESH
            R2  BY ADV. SRI.RAJIT, SC
            R28 BY SPECIAL GOVT. PLEADER SRI.N.MANOJ KUMAR

       THIS WRIT PETITION (CIVIL)  HAVING BEEN FINALLY HEARD
       ON 03-01-2017, THE COURT ON 06-01-2016  DELIVERED THE
       FOLLOWING:
mbr/

WP(C).No. 31846 of 2016 (E)
----------------------------

                            APPENDIX

PETITIONER(S)' EXHIBITS:
-----------------------

EXHIBIT P1  :   TRUE COPY OF THE GAZETTE DATED 12-04-2011.

EXHIBIT P2  :   TRUE COPY OF THE LETTER DATED 23-03-2015
                ADDRESSED TO THE CHAIRMAN, BAR COUNCIL OF INDIA
                BY THE PETITIONER.

EXHIBIT P3  :    TRUE COPY OF THE LETTER/REPRESENTATION
                DATED 10-03-2015 SENT BY THE 1ST RESPONDENT TO
                THE 2ND RESPONDENT.

ADDL.EXT.P4 :    TRUE COPY OF THE APPLICATION SUBMITTED UNDER RI
                ACT OF THE PETITIONER TO THE INFORMATION
                OFFICER, BAR COUNCIL OF INDIA DATED 16.10.2015.

ADDL.EXT.P5 :    TRUE COPY OF THE INFORMATION DATED 16.11.2015 OF
                THE INFORMATION OFFICER, BAR COUNCIL OF INDIA TO
                THE PETITIONER.

ADDL.EXT.P6 :    TRUE COPY OF THE ORDER OF HON'BLE SUPREME COURT
                IN TRANSFER CASE ) NO.126/2015  DATED 29.7.2016.

ADDL.EXT.P7 :    TRUE COPY OF THE INFORMATION DATED 17.9.2016 OF
                THE INFORMATION OFFICER TO THE BAR COUNCIL OF
                KERALA TO THE PETITIONER.

ADDL.EXT.P8 :    TRUE COPY OF THE COMMUNICATION DATED 3.10.2016
                OF THE SECRETARY, BAR COUNCIL OF INDIA TO THE
                SECRETARY, BAR COUNCIL OF KERALA.


RESPONDENT(S)' EXHIBITS:
-----------------------

EXT.R2A :       TRUE COPY OF THE VARIOUS INTERIM ORDERS PASSED
                BY THE HON'BLE SUPREME COURT IN TRANSFER CASE
                (CIVIL)NO.126/2015.

                                            //TRUE COPY//


                                            P.S. TO JUDGE
mbr/



                       SHAJI P. CHALY, J.
          --------------------------------------------------
                  W.P.(C) No.31846 of 2016
          -----------------------------------------------
           Dated this the 6th day of January, 2017


                            JUDGMENT

Petitioner is a practicing advocate before this Court. This writ petition is filed by the petitioner seeking a writ of mandamus forbearing respondents 3 to 27 from continuing, acting or functioning as members of the Bar Council of Kerala from 11th October, 2016, as their tenure has already expired, and the extended period will end on 11th October, 2016, and for a further direction to the Bar Council of India, the 2nd respondent, to take steps to constitute a Committee under Sec.8A of the Advocates' Act, 1961 [for short, 'the Act'], avoiding the existing members, viz. Respondents 3 to 27, and who shall be directed to hold the elections, and for other related reliefs. Material facts for the disposal of the writ petition are as follows:

2. The Bar Council of Kerala constituted under Sec.3 of the Advocates' Act has a term of 5 years under Sec.8 of the Act. The present term of the Bar Council of Kerala therefore ended on 11.04.2016, evident from Ext.P1 notification. W.P.(C) No.31846 of 2016 2

However, as per the proviso to Sec.8 of the Act, where a State Bar Council fails to provide for the election of its members before the expiry of the said term, the Bar Council of India may, by order, for reasons to be recorded in writing, extend the said term for a period not exceeding six months.

3. Since the elected committee failed to hold elections, they managed to get an extension from Bar Council of India. Section 8A of the Advocates Act provides that, where a State Bar Council failed to provide for election of its members before the expiry of the term of five years or extended term, as the case may be, the Bar Council of India shall, on and from the date immediately following the day of such expiry, constitute a Special Committee consisting of (1) Ex-officio member of the State Bar Council, namely the Advocate General as Chairman, and two members nominated by the Bar Council of India from Advocates to discharge the functioning of the State Bar Council until the Bar Council is constituted under the Act. According to the petitioner, in spite of the expiry of the extended period on 11.10.2016, the continuance of respondents 3 to 27 in the office of the Bar Council, without taking steps to hold elections, is illegal and arbitrary. Since the existing members have W.P.(C) No.31846 of 2016 3 ceased to be members of the Bar Council, the Bar Council of India is duty bound to constitute a Committee as provided under Sec.8A of the Act. Therefore, it is the contention of the petitioner that respondents 3 to 27 cannot continue in power and as provided under Sec.8A of the Act, a Committee is to be constituted in order to conduct the elections. So also, according to the petitioner, during the term of the existing Committee, large scale unauthorized expenditure have been made even without proper audit in respect of which W.P.(C) No.19934 is pending before this Court. In such circumstances, petitioner, who was also associated with the Bar Council of Kerala formerly, has issued a communication to the Chairman of the Bar Council during March, 2015, evident from Ext.P2, requesting not to extend the period of the existing Council. The request made by the 1st respondent to the 2nd respondent seeking extension is produced as Ext.P3. These are the background facts projected by the petitioner to secure the reliefs sought for in the writ petition. Petitioner has also produced Exts.P4 to P8 additional documents along with I.A.No.18349 of 2016.

W.P.(C) No.31846 of 2016 4

4. Second respondent has filed a statement refuting the allegations, statements and claims and demands raised by the petitioner in the writ petition. That apart, it is stated that the Bar Council of India and respective State Bar Councils are in the process of certificate verification of its members in order to weed out persons who do not possess LL.B degree/fake degree certificates, and also those persons who are not actually practicing. It is also stated, the elections to the Bar Councils can be conducted only after the verification process is completed and orders are obtained from the Apex Court. Petitioner has chosen to avoid stating the fact that the entire process of verification and completion of the electoral roll for the purpose of conducting election is being monitored and carried out under the directions of the Supreme Court, evident from Ext.R2(a). That apart, it is stated, as per Sec.8A of the Act, the constitution of a special committee is contemplated in case election to the Bar Council is not completed before the expiry of the term of 5 years, or the extended term, as the case may be. The Bar Council of Kerala, acting in terms of Sec.8A, has already constituted a special committee, of which the learned Advocate General is the Chairman and the 3rd and W.P.(C) No.31846 of 2016 5 8th respondents are the two nominated members. Therefore, according to the 2nd respondent, the reliefs sought for in the writ petition have become infructuous.

5. It is also stated, in the absence of any amendment made to the writ petition, petitioner cannot seek any relief as sought for in I.A.No.18348 of 2016, to restrain respondents 2 and 3 from functioning as members of the special committee constituted as per additional Ext.P8, and seeking the 2nd respondent to nominate two Advocates of the electoral roll maintained by the Bar Council of Kerala to the special committee, along with the Advocate General of Kerala.

6. The allegations made by the petitioner against the 3rd and 8th respondents in the affidavit filed along with the said Interlocutory Application are raised by the petitioner without any basis and bonafides. The 3rd respondent won the Bar Council election during the previous election to the Bar Council of Kerala with the maximum number of votes, and the 8th respondent was elected by the Bar Council of Kerala to represent the said body in the Bar Council of India. According to the 2nd respondent, respondent Nos.3 and 8 do not suffer any disqualification to be nominated under Sec.8A of the W.P.(C) No.31846 of 2016 6 Advocates Act. Moreover, various activities regarding the welfare of the Advocates have been undertaken by the Bar Council of India and Bar Council of Kerala under the supervision of the 3rd and 8th respondents. Further, it is contended that, evident from Ext.R2(a), the Supreme Court is in seizin of the matter, and has directed the parties to evolve a workable solution without prejudice to their rival stands, for the benefit of the legal fraternity as a whole. It is also stated that after issuing various directions, the subject matter stands posted to 31.01.2017, for further orders. Therefore, according to the learned counsel appearing for the 2nd respondent, petitioner is not entitled to get any relief as sought for in the writ petition.

7. Heard learned counsel for the petitioner, respective counsel appearing for respondents 1 and 2, learned Special Government Pleader appearing for respondent No.28 and other respective counsel. Perused the documents on record and the pleadings put forth by the respective parties.

8. Since the extended period of Bar Council expired on 11.10.2016, the first relief sought for by the petitioner seeking to prevent respondents 3 to 27 from functioning as members W.P.(C) No.31846 of 2016 7 of the Bar Council, in my considered opinion, has become infructuous. On expiry of the term of extended period, the 2nd respondent is duty bound to constitute a Committee as provided under Sec.8A of the Advocates Act, 1961. The second relief sought for by the petitioner is for the said purpose. Admittedly, during the pendency of the writ petition, evident from Ext.P8 dated 03.10.2016, a Special Committee is constituted with respondent No.28, namely the Advocate General of the State as the Chairman of the Committee, and respondent Nos.3 and 8 as members of the Committee. Even though a committee is constituted so, petitioner has not cared to implead the committee in the party array, and when confronted with such a query, learned counsel for the petitioner is of the opinion that since the Chairman and members of the Committee are already in the party array, no prejudice is caused by not impleading the committee as such in the party array. That apart, it is contended that, going by Sec.8A of the Act, it is vivid and clear that the members of the committee are to be advocates who are not members of the previous Bar Council. Sec.8A of the Act reads as follows: W.P.(C) No.31846 of 2016 8

"8A. Constitution of Special Committee in the absence of election.
(1) Where a State Bar Council fails to provide for the election of its members before the expiry of the term of five years or the extended term, as the case may be, referred to in Section 8, the Bar Council of India shall, on and from the date immediately following the day of such expiry, constitute a Special Committee consisting of--
(i) the ex-officio member of the State Bar Council referred to in Clause (a) of sub-section (2) of Section 3 to be the Chairman:
Provided that where there are more than one ex officio members, the senior most amongst them shall be the Chairman; and
(ii) two members to be nominated by the Bar Council of India from amongst advocates on the electoral roll of the State Bar Council, to discharge the functions of the State Bar Council until the Bar Council is constituted under this Act.

           (2)    x     x     x     x    x     x    x    x
           (3)    x     x     x     x    x     x    x    x".

9. On a reading of Sec.8A, it is clear that a larger phraseology is employed to the effect that any advocate on the rolls of the Bar Council are entitled to be members of the Committee apart from th ex officio member, who is none other than the Advocate General of the State, as per Sec.3(2)(a) of the Act. In my considered opinion, when a Special Committee is constituted, the 2nd relief sought for by the petitioner has become infructuous. If the petitioner had any grievance against the members of the committee, petitioner should have amended the writ petition suitably. Without making any W.P.(C) No.31846 of 2016 9 amendment, petitioner has filed I.A.No.18348 of 2016, seeking the following reliefs:
"1. This Hon'ble Court may be pleased to restrain respondents 2 and 3 from functioning as members of the Special Committee constituted as per Additional Ext.P8 pending disposal of the above writ petition; and
2. Issue a direction to the Bar Council of India to nominate two Advocates of the Electoral Roll maintained by the Bar Council of Kerala to the Special Committee along with the Advocate General of Kerala".

10. The allegations made by the petitioner against respondents 3 and 8 in the affidavit along with the I.A. are not supported by any documents or pleadings sufficient enough to enter into any findings against them. Moreover, a committee constituted under Sec.8A is a statutory body which is entitled as of right to represent in this proceedings. Petitioner has not chosen to make the committee a party to the proceedings in spite of raising a contention by the 2nd respondent in that regard. Petitioner could not also point out any prohibition from appointing members of the previous Bar Council to be the members of the Committee constituted under Sec.8A of the Act. In Section 8A, as I have noted above, a very wide phraseology is employed and consequent to the same, merely because the members of the Committee were previous W.P.(C) No.31846 of 2016 10 members of the Bar Council of Kerala, will not disable them to be appointed as members of the Committee constituted under Sec.8A. If the Legislature had any such intention, it would have been specifically stated so in the provisions of the Act. The qualification prescribed to be appointed as a member under Sec.8A of Act, 1961 is that, he should be an advocate on the electoral roll of the State Bar Council. Petitioner has no case that respondents 3 and 8 have no such qualification.

11. Therefore, I am of the considered opinion, petitioner has failed to make out any case in the writ petition. I am also of the considered opinion that the reliefs sought for in the writ petition, consequent to the termination of the term of existing Bar Council on 11.10.2016, and on constitution of a committee under Sec.8A of the Act, 1961 have become infructuous, particularly due to the developments that took place before and after the filing of the writ petition.

12. I also feel that the relief sought for by the petitioner with respect to conduct of election is monitored by the Supreme Court and therefore, any orders would be interference with the steps already taken by the Supreme Court in the petition pending before it, and which is also not W.P.(C) No.31846 of 2016 11 prudent and congenial.

Taking into account the totality of the circumstances, petitioner has failed to make out any case warranting interference of this Court under Article 226 of the Constitution of India, and accordingly, it is dismissed.

Sd/-

SHAJI P. CHALY JUDGE //true copy// P.S. to Judge St/-

05.01.2017