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 18, Cited by 2]

Allahabad High Court

State Of U.P. vs Vishram Singh Raghubanshi, Advocate ... on 5 May, 2006

Equivalent citations: 2006CRILJ3329

Author: Imtiyaz Murtaza

Bench: Imtiyaz Murtaza, Ravindra Singh

JUDGMENT
 

Imtiyaz Murtaza, J.
 

1. This reference has come up before this Court for taking proceedings under the Contempt of Courts Act on the basis of a report dated 27.10.1998 of Shri Suresh Chandra Jain, II Addl. Chief Judicial Magistrate, Etawah. The District Judge, Etawah forwarded the said report to this Court on 28.10.1998. The letter of Shri Suresh Chandra Jain, II Addl. Chief Judicial Magistrate, Etawah reads as follows :

isz"kd] lqjs'k pUnz tSu] f}rh; vij eq[; U;kf;d eftLVªV] bVkok A lsok esa] fucU/kd] ekuuh; mPp U;k;ky;] bykgkcknA }kjk% tuin U;k;k/kh'k] bVkok fo"k;%&/kkjk 15 dUVSEiV vkQ dksVZ ,DV] 1971 vUrxZr Jh foJke flag j?kqoU'kh] ,MoksdsV dydVªh dpgjh] bVkok ds f[kykQ esjh U;k;ky; dh voekuuk ds lEcU/k esa dk;Zokgh fd;s tkus gsrq jsQzsUlA egksn;] mijksDr fo"k; ij ekuuh; U;k;ky; dks lfou; fuEu fuosnu fd;k tkrk gS%& 1-     ;g fd ekuuh; mPp U;k;ky; }kjk twu 1998 esa VªkalQj }kjk eq>s f}rh; vij eq[; U;kf;d eftLVªsV] bVkok ds :i esa rSukr fd;k x;k] rFkk fnukad 8-6-98 ls eSa U;k;ky; f}rh; mij eq[; U;kf;d n.Mkf/kdkjh] bVkok ds ihBklhu vf/kdkjh ds in ij dk;Zjr gwaqA 2-     fnukad 22-8-98 dks ,d QkStnkjh okn la[;k 991 lu~ 94 jkT; cuke jkeujs'k /kkjk 323@325@352@504 Hkk- na- lafgrk esa eqyfteku dh jrQ ls mDr vf/koDrk Jh foJke flag j?kqoa'kh] ,MoksdsV U;k;ky; esa mifLFkr gksdj ftjg dj jgs Fks] ftjg ds nkSjku mDr vf/koDrk us xokg dks /kedkrs gq, vR;Ur tksj ls loky iwNuk 'kq: fd;k A mUgsa le>k;k x;k fd og vf/koDrk ds O;olk; ds :i esa 'kkfUriwoZd xokg ls iz'u iwNsa] rks og U;k;ky; esa Mk;l ij p<dj c;ku ds dkxt dks eq>ls Nhuus dk iz;kl djus yxs rFkk eq>s xkfy;ka nsus xys fd] ^^eknjpksn cgupksn**] gkbZ dksVZ dks dUVSEiV jSQj dj A** rFkk blh rjg dh vlH; xkfy;ka nsrs gq, U;k;ky; d{k ls ckgj fudy x;s A ^^budk ;g vkpj.k c;ku ds vUr esa uksV fd;k x;k rFkk vkns'ki= esa Hkh mDr rF; dks vafdr fd;k x;k A c;ku dk uksV fd;k Hkkx o vkns'ki= dh lR; izfrfyfi layXu la[;k&1 o 2 ds :i esa layXu dh tkrh gSaA mDr vf/koDrk dks rhu jkst esa Li"Vhdj.k izLrqr djus dk volj fn;k x;k fd muds f[kykQ dk;Zokgh D;ksa u dh tk;s] ysfdu mUgksaus dksbZ Li"Vhdj.k izLrqr ugha fd;k A mDr ?kVuk vR;Ur xEHkhj gS A ,slh ?kVuk gksus gq, U;kf;d iz'kklu ugha py ldrk gS] u gh U;k;ky; dk;Z dj ldrh gS A 3-¼v½     ;g fd esjh U;k;ky; esa yfEcr ,d vU; vR;Ur iqjkuk QkStnkjh okn la[;k 204 lu~ 91 jkT; cuke v'kQhZyky vkfn /kkjk 452@342@504@506 Hkk- na- lafgrk Fkkuk fc/kwuk ls lEcfU/kr vkjksii= U;k;ky; esa fnukad 10-7-1991 dks iathd`r fd;k x;k Fkk A rc mDr dsl 'kq: gqvk Fkk A fjdkMZ ds voyksdu ls ;g Li"V gksrk gS fd bl dsl ls lEcfU/kr ?kVuk fnukad 26-3-91 dh gS] rFkk izFke lwpuk fjiksVZ oknh HkkbZn;ky us lkr eqyfteku v'kQhZykky] ckcqyky] jked`".k] jkeukFk] dyqvk] teknkj rFkk jkeiky ds f[kykQ Fkkuk fc/kwuk esa iqthd`r djkbZ Fkh A vkjksii= vkus ls iwoZ foospuk ds nkSjku lHkh eqyfteku dh tekur Jh foJke flag] ,MoksdsV us djkbZ Fkh] rFkk buus fofHkUu eqyfteku dh rjQ ls ekpZ rFkk vizSy 1991 esa vius eheks vkQ ,sih;jsUl rFkk tekur izkFkZuki= nkf[ky fd;s Fks A fnukad 12-10-93 dks ikap eqyfteku v'kQhZykky] jked`".k] teknkj] jkeiky ,oa jkeckcw mQZ ckcwyky ds f[kykQ U;k;ky; }kjk vkjksi yxk;k x;k A fnukad 3-5-94 rFkk fnukad 20-9-94 dks ih- Mcyw&1 Hkksykflag dh vkaf'kd lk}; vafdr dh xbZ] mlds ckn eqyfteku ds xSj gkftj gks gkus ds dkj.k dsl dh dk;Zokgh vkxs ugha c< ldh A fjdkMZ ls ;g Hkh Li"V gksrk gS fd fnukad 12-3-97 dks mDr vf/koDrk us mDr eqyfteku ds okjUV fujLr djus dk izkFkZuki= fn;k] ftlij mDr eqyfteku dks U;kf;d vfHkj{kk esa fy;k x;k] rFkk vkns'k fnukad 12-3-97 }kjk U;k;ky; us lHkh eqyfteku ij :0 50&50 vFkZn.M djds okjUV fujLr fd;k] rFkk muds uohu eqpyds U;k;ky; esa nkf[ky djk;s x;s A :0 50@& vFkZn.M ij NksM+us dk mDr vkns'k eqyfte jked`".k dh rjQ ls Jh fcJke flag j?kqoa'kh] ,MoksdsV dh rjQ ls fn;s x;s izkFkZuki= fnukad 12-3-97 ij ikfjr fd;k x;k A Jh foJke flag j?kqoa'kh] ,MoksdsV mijksDr eqyfteku dh rjQ ls 'kq: ls gh vf/koDrk ds :i esa dk;Zjr jgs gSa] mijksDr rF;ksa ls ;g Li"V gksrk gS fd Jh foJke flag j?kqoa'kh] ,MoksdsV vius eqofDdy eqyfteku dks HkyhHkkar tkurs o igpkurs Fks] D;ksafd muds gh lkFk muds eqofDdy U;k;ky; esa vusd ckj mifLFkr gq,] foHkUu rkjh[kksa ij Jh foJke flag j?kqoa'kh] ,MoksdsV us O;fDrxr gktjh eqyfteku dh vius ekQZr ekQ Hkh djkrs jgs gS] rFkk mudh rjQ ls lkjh dk;Zokgh mDr vf/koDrk us U;k;ky; esa dh A         ¼c½     fnukad 25-7-98 dks rhu eqyfteku jked`".k] jkeckcw rFkk jkeiky us U;k;ky; esa vkReleiZ.k fd;k] rFkk xSj tekurh; okjUV fujLr djkus ds fy;s izkFkZuki= 57[k fn;k] budh rjQ ls ;g izkFkZuki= buds mijksDr vf/koDrk us U;k;ky; esa fn;k Fkk] rFkk mUgha us lkjh dk;Zokgh dh Fkh A mijksDr rhuksa eqyfteku esa nks eqyfteku jked`".k o jkeckcw lxs HkkbZ gS] rFkk v'kQhZykky ds iq= gSaA fnukad 30-7-98 dks budks tekur ij fjgk djus dk vkns'k Hkh ikfjr fd;k x;k ysfdu buds okLrfod :i ls fjgk gksus ds iwoZ U;k;ky; dh tkudkjh esa vk;k fd lgh eqyfte jked`".k iq= v'kQhZyky ljs.Mj djkdj tsy fHkyok fn;k x;k A ;g rF; tsy x;s O;fDr vkseizdk'k dh ekrk Jherh dksfdyk nsoh }kjk izkFkZuki= fnukad 1-8-98 nsus ij lkeus vk;k] ftldh tkap dh xbZ] rFkk tsy ls ryc fd;s tkus ij jked`".k ds uke ls tsy esa x;s O;fDr us U;k;ky; esa mifLFkr gksdj crk;k gS fd mldk uke vkseizdk'k iq= Jhd`".k tkVo gS] rFkk oknh eqdnek HkkbZn;ky dks Hkh ryc fd;k x;k] ftlus Hkh mDr rF; dks rlnhd fd;k A         ¼l½     eSus mDr lEcU/k esa tkap Hkh dh rFkk Jh foJke flag j/kqoa'kh] ,MoksdsV Jh v'kQhZyky vfHk;qDr rFkk mijksDr Jh vkseizdk'k ds c;ku Hkh vafdr fd;s A vkseizdk'k us vius c;ku esa dgk gS fd mlus vnkyr esa fdlh odhy dks vkiuk uke jkefd'ku ugha crk;k FkkA v'kQhZyky us U;k;ky; esa dkxt ij bldk fj'kku vaxwBk djk fy;k Fkk A Jh v'kQhZyky us vius c;ku esa dgk gS fd vkseizdk'k vyx cl esa vk;k Fkk] blus Lo;a jkefd'ku cudj U;k;ky; esa leiZ.k fd;k] rFkk blls tgka nLr[kr djus dks dgk x;k] blus nLr[kr dj fn;s A blds c;ku fnukad 26-9-98 ls Hkh Li"V gksrk gS fd cxSj vf/koDrk }kjk lykg fn;s x;s rFkk vf/koDrk dh iykfuax ds fcuk vkseizdk'k dk jkefd'ku ds uke ls U;k;ky; esa leiZ.k djuk lEHko ugha gS] rFkk Jh foJke flag j?kqoa'kh] ,MoksdsV dh fnekxh ;kstuk ds rgr gh mijksDr QthZ dk;Zokgh U;k;ky; esa djkbZ xbZ A Jh foJke flag j?kqoa'kh] ,MoksdsV us vius c;ku fnukad 26-9-98 dks mijksDr rF;ksa ls bUdkj fd;k gS] rFkk dgk gS fd v'kQhZyky mijksDr O;fDr dks muds ikl yk;k Fkk rFkk ;g vf/koDrk jkefd'ku dks igys ls ugha tkurs Fks A mijksDr vf/koDrk dk dFku lgh o fo'oluh; ugha gS A bl lEcU/k esa eSaus vkns'k fnukad 28-9-1998 ikfjr fd;k ftlds vUrxZr mijksDr vf/koDrk ds mDr vkpj.k ds lEcU/k esa mRrj izns'k ckj dkmfUly dks lwfpr djuk mfpr ik;k x;k A         ¼n½     mDr rF;ksa ls ;g Li"V gksrk gS fd Jh foJke flag j?kqoa'kh] ,MoksdsV us fnukad 25-7-1998 dks jked`".k iq= v'kQhZyky ds uke ls QthZ O;fDr vkseizdk'k iq= jked`".k tkVo dks ljs.Mj djkdj tsy fHktok;k] D;ksafd mUgsa ;g HkyhHkkafr ekywe Fkk fd vkseizdk'k ds uke ls lj.Msj fd;k tk jgk eqyfte jked`".k ugha gS] D;ksafd ;g vf/koDrk jked`".k eqyfte dh rjQ ls 'kq: ls gh fu;qfDr jgs gSa] rFkk iSjoh djrs jgs gS rFkk vius eqofDdy jked`".k dks HkyhHkkafr tkurs Fks A U;k;ky; esa jked`".k dh txg QthZ O;fDr vkseizdk'k dks lj.Mj djkus dh ;kstuk ¼Iykfuax½ rFkk dk;Z mDr vf/koDrk ds fnekx dk "kM;U= gS] mudk ;g dk;Z vR;Ur vkifRrtud rFkk fof/k O;olk; ds lHkh vkpj.k o fl)karksa ds izfrdwy gS] ftlds lEcU/k esa buds fo:) dk;Zokgh dh tkuh pkfg;s A         ¼;½     Jh foJke flag j?kqoa'kh] ,MoksdsV }kjk mijksDr eqyfteku dh rjQ ls lu~ 1991 ls nkf[ky fd;s x;s mijksDr lqlaxr fofHkUu eheks vkQ ,sih;jsUl ¼ipkZirk½] ljs.Mj o tekur ds izkFkZuki= fnukad 30-3-91] 3-4-91] vkjksii= fnukad 12-10-93 izkFkZuki= fnukad 12-3-93 izkFkZuki= fnukad 25-7-98 izkFkZuki= fnukad 1-8-98] fnukad 26-9-98 dks Jh v'kQhZyky eqyfte] vkseizdk'k rFkk Jh foJke flag j?kqoa'kh] ,MoksdsV ds vafdr fd;s x;s c;kuksa dh lgh udysa] rFkk mijksDr vkns'k fnukad 28-9-98 dh Hkh lgh udy layXud&3 yxk;r layXud&20 ds :i esa layXu dh tkrh gS A         ¼j½     U;k;ky; esa QthZ dk;Zokgh djuk fØeuy dUVSEiV dh lhek ds vUrxZr vkrk gS A /kuut; cuke LVsV vkQ gfj;kuk] 1995] oksY;we&1] lqizhe dksVZ dslsl] 421] pUnz'k'kh cuke vfuy dqekj] 1995 ts-vkbZ-lh- ist 225 ¼lqizhe dkVZ½ rFkk 1996 ,-lh-lh- ist 225 ¼lqizhe dksVZ½ vkfn vusd uthjksa esa ekuuh; mPpre U;k;ky; us ;g fu/kkZfjr fd;k gS fd U;k;ky; esa QthZ dk;Zokgh djuk fØeuy dUVSEiV curk gS A bl izdkj esjh U;k;ky; esa Jh foJke flag j?kqoa'kh] ,MoksdsV }kjk QthZ O;fDr dks eqyfte ds :i esa ljs.Mj djkdj tsy fHktokuk fØeuy dUVZEiV gh le>k tkuk gS] ftlds fy;s muds f[kykQ dk;Zokgh visf{kr gS A 4-     ekuuh; mPpre U;k;ky; us lqizhe dksVZ ckj ,slksfl;s'ku cuke ;wfu;u vkQ bf.M;k] ,-vkbZ-vkj- 1998 lqizhe dksVZ&1895 dh uohure uthj esa ;g fu/kkZfjr fd;k gS fd dUVSEiV vkQ dksVZ dh izfØ;k rFkk vf/koDrk ds izksQS'kuy feldUMDV ds lEcU/k esa ckj dkmfUly ds le{k izfØ;k vyx&vyx gS A ,slh ifjfLFkfr esa dEVZEiV vkQ dksVZ dh dk;Zokgh vyx pyuh gS] rFkk ckj dkmfUly ds le{k buds izksQS'kuy feldUMDV ds fy;s vyx dk;Zokgh pyuh gS A buds mijksDr dk;Z vR;Ur vkifRrtud rFkk fof/k O;olk; ds izfrdwy gSa A     vr% /kkjk 15 dUVSEiV vkQ dksVZ ,DV 1971 ds vUrxZr Jh foJke flag j?kqoa'kh] ,MoksdsV ds f[kykQ dk;Zokgh dh tkus dh d`ik dh tk;s A /kU;okn A                                                                     Hkonh;
                                                                
¼lqjs'k pUnz tSu½                                                             f}rh; vij eq[; U;kf;d eftLVªsV]                                                                     bVkok A fnukad 27-10-1998

2. On the basis of the aforesaid report, Joint Registrar (C & L) submitted a note which reads as under:

REGISTRAR Shri Suresh Chandra Jain, II Addl. Chief Judicial magistrate, Etawah has made this reference for initiating contempt proceedings Under Section 15 of Contempt of Court Act 1971 against Sri Vishram Singh Raghuvanshi, Advocate of Collectorate, Etawah.
Reference has been made on two grounds.
First it is said that on 22.8.98 Sri Vishram Singh Raghuvanshi, Advocate on behalf of accused person was arguing in Criminal Case No. 991/94 State v. Ram Naresh Under Section 323/325/352/504 I.P.C. before the said court. During the course of cross examination Sri Raghuvanshi asked the questions in a loud voice by threatening the witness. He was asked to cross examine witness politely, but instead of following the advice of the court Sri Raghuvanshi reached on the dias of the court and attempted to snatch papers of statement from the Presiding Officer and uttered abusive language as mentioned at portion marked 'A' in the office note dated 19.11.98. These words were recorded in the order sheet as well as in the statement. Show cause notice was issued to him under the provision of contempt of Court. But he did not submit any explanation despite the opportunity was granted to him.
The reference has been moved on the second ground with regard to Criminal case No. 204/91 State v. Asharfi Lal and Ors. Under Section 452/342/504/506 I.P.C., P.S. Bidhuna. Sri Raghuvanshi was the advocate on behalf of the accused person in that case also and was having well acquaintances with them (accused persons) as he appeared in the court of different dates on behalf of accused person. On 25.7.98 one Om Prakash S/o Sri Krishna Jatav in the fake name of Sri Ram Krishna S/o Asharfi Lal was got surrendered in the aforesand case and sent to jail as Sri Ram Krishna was wanted in that case. On information of misdeed, an enquiry was made and it came to the knowledge of the court that the surrendered accused person was Sri Om Prakash instead of Sri Ram Krishna. Sri Vishram Singh Raghuvanshi was the advocate of accused Ram Krishna in the said case. The Presiding Officer has mentioned that Sri Raghuvanshi was the master brain for constructing fake process. On enquiry Sri Raghuvanshi has refuted about aforesaid fact while other circumstances indicated his involvement in the matter. Presiding Officer passed an order on 28.9.98 to take action against sri Raghuvanshi by referring the matter to the Uttar Pradesh Bar Council.
Sri Suresh Chandra Jain, II Addl. Chief Judicial Magistrate has reported that committing fraud in the court came under the purview of criminal contempt on the light of decision given by Hon'ble Supreme Court in various cases which are mentioned at portion marked 'B' in the office note dated 19.11.98. He had further mentioned the decision of Hon'ble Supreme Court namely Supreme Court Bar Association v. Union of India in which Hon'ble Supreme Court has held that the proceedings under contempt of court and proceeding before Bar Council against professional misconduct of advocates are separate. Hence Sri Jain has also referred this matter for taking action against the advocate under provisions of Contempt of Court Act. In this context Section 2(c) of the Contempt of Court Act which defines criminal contempt is relevant to mention here.
"2 (c)" Criminal Contempt" means the publication (whether by words, spoken or written, or by signs, or by visible representations, or otherwise) of any matter or the doing of any other act whatsoever which -
i) Scandalises or tends to scandalize, or lowers or tends to lower the authority of any court; or
ii) Prejudices, or interferes or tends to interfere with, the due course of any judicial proceeding; or
iii) Interferes or tends to interfere with, or obstructs or tends to obstruct, the administration of justice in any other manner.

The act and conduct of Sri Vishram Singh Raghuvanshi which he committed on 22.8.98 and 25.7.98 have not only scandalized the court but also caused interference in the administration of justice and act committed on 22.8.98 further lowered down the authority of the court as he uttered abusive language against the court. Prima facie a case of criminal contempt is made out against Sri Vishram Singh Raghuvanshi, Advocate.

May kindly lay the file before the Hon'ble Acting Chief Justice for his lordship's kind perusal and orders.

Sd/- Illegible (D.N. Agarwal) Joint Registrar (C & L)

3. A perusal of the above shows that the allegations are that on 22.8.1998 the contemnor Sri Vishram Singh Raghuvanshi, Advocate, was arguing in Criminal case No. 991 of 1994 (State v. Ram Naresh) and during the course of cross-examination he asked the questions in a loud voice by threatening the witness. He was asked to cross-examine the witness politely but instead of following the advice of the court Sri Raghuvanshi, the contemnor, reached at the dais of the court and attempted to snatch the papers of statements from the Presiding Officer and uttered abusive language that "Madarchod, Bahanchod, High Court Ko contempt refer Kara Tatha Isi Tarah Ki Asabhya Gatiyan Dete Hue Nyayalaya Kachh Se Bahar Nikal Gaye." These words were recorded in the ordersheet as well as in the statement, A show cause notice under the Contempt of Courts Act was issued to him but he did not submit any explanation despite having been given 3 days time in this regard.

4. The second allegation against the contemnor is that he was appearing on behalf of accused persons in Crl. Case No. 204/91 (State v. Asharfi Lal and Ors.) under Sections 452/342/504/506 I.P.C., P.S. Bidhuna. He was well acquainted with the accused persons as he appeared in the court on different dates on behalf of the accused. On 25.7.98 one Om Prakash son of Sri Krishna Jatav in the fake name of Sri Ram Krishna son of Asharfi Lal was got surrendered in the aforesaid case and sent to jail as Shri Krishna was wanted in that case. An enquiry was made and it came to the knowledge of the court that surrendered person was Om Prakash and not Shri Krishna. On enquiry Sri Raghuvanshi, contemnor, has refuted about aforesaid facts while the circumstances indicated his involvement in the matter. The Presiding Officer passed an order dated 28.9.98 to take action against Sri Raghuvanshi, contemnor. This Court had framed following charges against the contemnor on 27.9.2004 :

(1) On 22.8.98 you appeared on behalf of the accused in Criminal Case No. 991 of 1994 State v. Ram Naresh under Sections 323/325/352/504 I.P.C. before the Court of Sri Suresh Chandra Jain, II Addl. C.J.M., Etawah. During (he course of cross-examination you asked questions in a loud voice threatening the witness. When you were asked to cross-examine the witness politely you reached to the dais of the court and attempted to snatch the papers of statement from the President Officer and uttered abusive language e.g. Madarchod, Bahanchod, High Court Ko contempt refer Kar. These words were recorded in the order-sheet as well as in the judgment.
(2) That on 25.7.98 you got surrendered one Om Prakash s/o Sri Krishna Jatav in the fake name of Sri Ram Krishna s/o Asharfi Lal and the said Om Prakash was sent to jail instead of Sri Ram Krishna who was really to be surrendered. In this connection an inquiry was held and the Presiding Officer has mentioned that you were the master-brain for constructing the fake process. The Presiding Officer has passed an order on 28,9.98 to take action against you and has referred the matter to the U.P. Bar Council.

5. Thereafter the case was adjourned on several dales either on the request of the counsel for the contemnor or on account of his illness or the case could not be taken up due to paucity of time. An affidavit dated 18.10.05 was filed in reply to the charges framed and in paragraph 11 it was stated that "in view of the facts and circumstances stated above, the charge No. 1 is categorically denied as based on incorrect facts. The deponent did not use any abusive language as stated in the charge. The deponent would require copies of the order-sheet as well as records for a detail reply to the said charges especially in order to enable the deponent to get Ram Naresh accused in criminal case No. 991 of 1994 summoned for establishing as to whether narration in the order-sheet/judgment regarding the deponent having used abusive language and having snatched the papers is correct or false. It was further mentioned in paragraph 12 that " charge No. 1 is based on incorrect report which has been given in retaliation to the complaint made by the deponent against Shri Suresh Chandra Jain, ACJM, IInd which fact is further fortified by the averments made in the preceding paragraph." In paragraph 13 of the affidavit charge was categorically denied and it was also stated that the "the enquiry referred to in charge No. 2 was unilateral and ex-parte enquiry, copy of which has not been given to the deponent till date and thus the deponent is not in a position to make statement regarding the said enquiry report".

6. Another affidavit dated 24.11.05 was filed by the contemnor. In paragraphs of this affidavit it was stated that the "deponent expresses his unqualified remorse for the incident giving rise to the present contempt application. The deponent tenders his unconditional apology to this Hon 'ble Court and to Shri Suresh Chandra Jain, the then A.C.J.M.-2, Etawah for the entire incident without any qualification or precondition. The deponent gives a solemn undertaking that no such incident would occur in future. The deponent has immense respect for this Hon'ble Court and all other courts of law in the land." In paragraph 4 it was stated that "deponent also expresses bona fide, genuine and heartfelt regret for the occurrence which the deponent considers a blot on his professionalism."

7. We have heard Shri Bhagwati Prasad, Advocate, and the learned A.G.A. For the State.

8. We see no reason to disbelieve the facts stated by Shri Suresh Chandra Jain, II Addl. C.J.M. Etawah against the contemnor and we arc of the opinion that the facts reported are correct. These facts clearly prove that the contemnor V.S. Rabhubansh is guilty of gross criminal contempt.

9. In Ishwar Chand Jain v. High Court of Punjab and Haryana the Supreme Court observed that"

10. Under the Constitution the High Court has control over the subordinate judiciary. While exercising that control it is under a constitutional obligation to guide and protect judicial officers. An honest strict judicial officer is likely to have adversaries in the mofussil courts. If complaints are entertained on trifling matters relating to judicial orders which may have been upheld by the High Court on the judicial side no judicial officer would feel protected and it would be difficult for him to discharge his duties in an honest and independent manner. An independent and honest judiciary is a sine qua non for rule of law. If judicial officers are under constant threat of complaint and enquiry on trifling matters and if High Court encourages anonymous complaints to hold the field the subordinate judiciary will not be able to administer justice in an independent and honest manner. It is therefore imperative that the High Court should also take steps to protect its honest officers by ignoring ill-conceived or motivated complaints made by the unscrupulous lawyers and litigants.

11. Thus, it has been clearly laid down by the Supreme Court that the power of the High Court of superintendence and control over the subordinate judiciary under Article 235 of the Constitution includes within its ambit the duty to protect members of the subordinate judiciary.

12. In the case of Delhi Judicial Service Association v. State of Gujarat the Apex Court had held 'The definition of criminal contempt is wide enough to include any act by a person which would tend to interfere with the administration of justice or which would lower the authority of court. The public have a vital stake in effective and orderly administration of justice. The Court has the duty of protecting the interest of the community in the due administration of justice and, so, it is entrusted with the power to commit for contempt of court, not to protect the dignity of the Court against insult or injury, but, to protect and vindicate the right of the public so that the administration of justice is not perverted, prejudiced, obstructed or interfered with. "It is a mode of vindicating the majesty of law, in its active manifestation, against obstruction and outrage." (Frankfurter, J. in Offutt v. U.S.) The object and purpose of punishing contempt for interference with the administration of justice is not to safeguard or protect the dignity of the Judge or the Magistrate, but the purpose is to preserve the authority of the courts to ensure an ordered life in society.".

13. If the judiciary has to perform its function in a fair and free manner the dignity and authority of the court has to be respected by all concerned. Failing that, the very constitutional scheme and public faith in the judiciary runs the risk of being lost. Since the contemnor is also an Advocate the matter has to be considered with little more seriousness. An Advocate is not merely an agent or servant of his client, he is the officer of the court. He owes a duty towards the court. There can be nothing more serious than an act of an Advocate if it tends to obstruct or prevent the administration of law or destroys the confidence of the people in such administration. In the case of N.B. Sanghvi v. High Court of Punjab and Haryana the Apex Court observed 'The tendency of maligning the reputation of judicial officers by disgruntled elements who fail to secure the desired order is ever on the increase and it is high time it is nipped in the bud. And, when a member of the profession resorts to such cheap gimmicks with a view to browbeating the judge into submission, it is all the more painful. When there is a deliberate attempt to scandalize which would shake the confidence of the litigating public in the system, the damage caused is not only to the reputation of the concerned judge but also to the fair name of the judiciary. Veiled threats, abrasive behaviour, use of disrespectful language and at times blatant condemnatory attacks like the present one are often designedly employed with a view to taming a judge into submission to secure a desired order. Such cases raise larger issues touching the independence of not only the concerned judge but the entire institution. The foundation of our system which is based on the independence and impartiality of those who man it will be shaken if disparaging and derogatory remarks are made against the presiding judicial officers with impunity. It is high time that we realize that the much cherished judicial independence has to be protected not only from the executive or the legislature but also from those who are an integral part of the system. An independent judiciary is of vital importance to any free society. Judicial independence was not achieved overnight. Since we have inherited this concept from the British, it would not be out of place to mention the struggle strong-willed judges like Sir Edward Coke, Chief Justice of the Common Pleas, and many others had to put up with the Crown as well as the Parliament at considerable personal risk. And when a member of the profession like the appellant who should know better so lightly trifles with the much endeared concept of judicial independence to secure small gains it only betrays a lack of respect for the martyrs of judicial independence and for the institution itself. Their sacrifice would go waste if we are not jealous to protect the fair name of the judiciary from unwarranted attacks on its independence."

14. As we said, there is no reason whatsoever to disbelieve the facts stated by the Presiding Officer of the court concerned against the contemnor. The same are found to be correct. Both the charges related to criminal contempt framed against him are fully established. We should say a few words more in respect of each of the charges.

15. So far as the first charge related to what he did on 22.8.1998 during the proceedings of Criminal Case No. 991 of 1994 (State v. Ram Naresh ) in the court of the presiding officer is concerned, he (contemnor) committed the grossest criminal contempt unimaginable of an Advocate. A Judge has a duty to discharge and he passes order in the manner as he thinks fit to the best of his capability under the facts and circumstances of the case before him. No litigant, far less an advocate, has any right to take the law in his own hands. The contemnor before us abused the Judge in filthymost words unworthy of mouthing by an ordinary person, what to say of a lawyer belonging to intelligentsia class. There was hardly any justification for his ascending the dais during the course of the proceedings in the manner he did and then abusing him in these words: "Maaderchod, Bahanchod, High Court Ko Contempt Refer Kar." The presiding officer had simply asked him to cross-examine the witness in the witness box politely instead of asking questions in a loud and threatening voice. The presiding officer was duty-bound to ensure that the witness was not coerced resulting the truth becoming a casualty under the threat of the contemnor. Law does not permit a lawyer the liberty of causing disrespect to the court or in any manner lowering its dignity. The courts cannot be intimidated to seek favourable orders. He intimidated the presiding officer of the court hurling filthiest abuses and lowered the authority of his court amounting to interference with the due course of judicial proceedings, which were being conducted by him (presiding officer). By his act, he also obstructed the administration of justice. The first charge stands fully established against him.

16. The act of the contemnor to which the second charge relates, also amounts to grave criminal contempt. He got surrendered one Om Prakash son of Sri Krishna Jatav in the fake name of Ram Krishna son of Asharfl Lal on 25.7.1998 in the court of the presiding officer concerned. The said fake person Om Prakash was sent to jail instead of Ram Krishan, who in fact, was to surrender. In this connection, even an inquiry was held and it came to surface that the contemnor was the master brain for this fake process. The contemnor was conducting the case of the accused persons right from the beginning in criminal case in question. Criminal Case No. 204 of 1991 (State v. Asharfi Lal and Ors.) menaing thereby that he was well acquainted with them as he appeared in his court on their behalf on different dates. It was he who had initially got the accused persons bailed out. Subsequently because of non appearance of the accused Ram Krishna in the court, non-bailable warrant was issued against him. It was in this background that the contemnor got surrendered a fake person. By his this act, the contemnor blackened the nobility of the profession of advocacy and interfered and obstructed the administration of justice by polluting the court's proceedings. Thus, the second charge is also clinchingly proved against him.

17. While concluding, we should say that the charges of criminal contempt like the present one established against a practicing lawyer cannot be taken lightly. No system of justice can tolerate such ignoble act and conduct of a practicing lawyer. The pertinent question would be as to what punishment we should award to the contemnor Vishram Singh Raghubansi, Advocate. In the case of Preetam Pal v. High Court M.P. 1993 (1) SCC 529, the Supreme Court ruled as under:

To punish an advocate for contempt of court, no doubt must be regarded as an extreme measure, but to preserve the proceedings of the courts from being deflected or interfered with, and to keep the streams of justice pure, serene and undefiled, it becomes the duty of the court, though painful to punish the contemnor in order to preserve its dignity. No one can claim immunity from the operation of the law of contempt if his act or conduct in relation to court or court proceedings interferes with or is calculated to obstruct the due course of justice.

18. In the present case, we are of the firm opinion that the apology tendered by the contemnor is not at all bona fide or genuine. The charges were framed against him as back as on 27th September, 2004. In his first affidavit dated 18th October, 2005 he denied the allegations. In the second affidavit dated 24th November, 2005 he has made a show of tendering apology. This apology is coming forth after he scented that his adventure has turned to be misadventure. It is well settled principle that apology is not a weapon to purge the guilt of a contemnor. The apology must be sought at the earliest opportunity. The apology tendered by the contemnor is at a very belated stage to escape the punishment for the grossest criminal contempt committed by him. The apology so offered by him cannot be allowed to be employed as a device to escape the rigour of law. Therefore, we do not accept the apology of the contemnor. Instead, we allow the reference and find the contemnor Vishram Singh Raghubansi, Advocate to be guilty of criminal contempt on both the charges. We convict him accordingly under Section 12 of the Contempt of Courts Act and sentence him to suffer simple imprisonment for three months and to pay a fine of Rs. 2000/-. In default of payment of fine, he shall suffer further simple imprisonment of one month. However, the punishment so imposed shall be kept in abeyance for a period of sixty days to enable him to approach the Supreme Court, if so advised.

19. The contemnor Vishram Singh Raghubansi, Advocate, Collectorate, Etawah shall be taken into custody to serve out the sentence immediately after the expiry of sixty days if no stay order is passed by the Supreme court in the meantime.

20. Let the matter come up before this Court on 2nd August, 2006 for ensuring compliance.