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 14, Cited by 0]

Allahabad High Court

Om Prakash Srivastava vs State Of U.P. And 5 Others on 13 September, 2022

Author: Rajesh Bindal

Bench: Rajesh Bindal





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD
 
***
 
Special Appeal Defective No. 400 of 2020 (O&M)
 
(Arising out of Writ-C No. 10218 of 2020)
 

 

 
Om Prakash Srivastava						 ...Appellant
 

 
	Through:-   Mr. Ramesh Chandra Dwivedi, Advocate 
 
Vs.
 

 
State of U.P. and others 					       ... Respondents
 

 
Through:- 	Mr. Ramanand Pandey, 
 
		Standing Counsel for respondents No. 1 to 4, 
 
		Mr. Nitin Chandra Mishra, 
 
		Advocate for respondent No. 5
 

 

 
CORAM: 	HON'BLE RAJESH BINDAL, CHIEF JUSTICE
 
		HON'BLE J.J. MUNIR, JUDGE
 

 
ORDER

1. Order dated June 23, 2020 passed by learned Single Judge has been impugned by filing the present intra-court appeal.

2. Sole argument raised by learned counsel for the appellant is that the writ petition was filed by the respondents concealing material facts regarding number of cases filed by respondent no. 5-the writ petitioner claiming the same relief which had travelled upto the Hon'ble Supreme Court. Some of the writ petitions filed subsequently were dismissed by this Court, the details thereof furnished by learned counsel for the appellant are as under:-

"I. Civil Misc. Writ Petition No. 34874 of 2009 II. Special Appeal No. 864 of 2010 III. Special Appeal No. 1956 of 2011 IV. Special Appeal No. 1911 of 2011 V. Civil Misc. Writ Petition No. 42424 of 2014 VI. Original Suit No. 26 of 2015.
VII. Civil Misc. Writ Petition No. 47483 of 2014 VIII Special Leave to Appeal 3589 of 2018 IX. Writ-C No. 31196 of 2019 X. Special Appeal (Defective) No. 1175 of 2020"

3. Learned counsel for the respondent no. 5 tried to explain the facts stated in the writ petition. However, the only detail furnished therein is regarding civil suit filed by present appellant in the year 2008. Only copy of the order passed by the trial court has been annexed and no any other order passed in the aforesaid civil suit.

4. None of the order passed subsequently by the trial court was annexed. No details were furnished regarding filing of writ petitions, which were either decided or pending in this Court.

5. After hearing the arguments, in our opinion, the present appeal deserves to be allowed and the order passed by learned Single Judge set aside only on the ground that there was gross concealment of material facts from the Court when the writ petition was filed. As to how a litigant who conceals material facts from the Court, has to be dealt with, has been gone through by Hon'ble the Supreme Court time and again and the consistent opinion is that he is not entitled even to be heard on merits.

6. In Abhyudya Sanstha Vs. Union of India (2011) 6 SCC 145, Hon'ble the Supreme Court, while declining relief to the petitioners therein, who did not approach the court with clean hands, opined as under:

"18. ... In our view, the appellants deserve to be non suited because they have not approached the Court with clean hands. The plea of inadvertent mistake put forward by the learned senior counsel for the appellants and their submission that the Court may take lenient view and order regularisation of the admissions already made sounds attractive but does not merit acceptance. Each of the appellants consciously made a statement that it had been granted recognition by the NCTE, which necessarily implies that recognition was granted in terms of Section 14 of the Act read with Regulations 7 and 8 of the 2007 Regulations. Those managing the affairs of the appellants do not belong to the category of innocent, illiterate/uneducated persons, who are not conversant with the relevant statutory provisions and the court process. The very fact that each of the appellants had submitted LPASW No. 82/2019 Page 7 application in terms of Regulation 7 and made itself available for inspection by the team constituted by WRC, Bhopal shows that they were fully aware of the fact that they can get recognition only after fulfilling the conditions specified in the Act and the Regulations and that WRC, Bhopal had not granted recognition to them. Notwithstanding this, they made bold statement that they had been granted recognition by the competent authority and thereby succeeded in persuading this Court to entertain the special leave petitions and pass interim orders. The minimum, which can be said about the appellants is that they have not approached the Court with clean hands and succeeded in polluting the stream of justice by making patently false statement. Therefore, they are not entitled to relief under Article 136 of the Constitution. This view finds support from plethora of precedents.
19. In Hari Narain v. Badri Das AIR 1963 SC 1558, G. Narayanaswamy Reddy v. Govt. of Karnataka (1991) 3 SCC 261 and large number of other cases, this Court denied relief to the petitioner/appellant on the ground that he had not approached the Court with clean hands. In Hari Narain v. Badri Das (supra), the Court revoked the leave granted to the appellant and observed:
"It is of utmost importance that in making material statements and setting forth grounds in applications for special leave made under Article 136 of the Constitution, care must be taken not to make any statements which are inaccurate, untrue or misleading. In dealing with applications for special leave, the Court naturally takes statements of fact and grounds of fact contained in the petitions at their face value and it LPASW No. 82/2019 Page 8 would be unfair to betray the confidence of the Court by making statements which are untrue and misleading. Thus, if at the hearing of the appeal the Supreme Court is satisfied that the material statements made by the appellant in his application for special leave are inaccurate and misleading, and the respondent is entitled to contend that the appellant may have obtained special leave from the Supreme Court on the strength of what he characterises as misrepresentations of facts contained in the petition for special leave, the Supreme Court may come to the conclusion that in such a case special leave granted to the appellant ought to be revoked."

20. In G. Narayanaswamy Reddy v. Govt. of Karnataka's case (supra), the Court while noticing the fact regarding the stay order passed by the High Court which prevented passing of the award by the Land Acquisition Officer within the prescribed time period was concealed and in the aforesaid context, it observed that :

"2. ... Curiously enough, there is no reference in the special leave petitions to any of the stay orders and we came to know about these orders only when the respondents appeared in response to the notice and filed their counter- affidavit. In our view, the said interim orders have a direct bearing on the question raised and the non-disclosure of the same certainly amounts to suppression of material facts. On this ground alone, the special leave petitions are liable to be rejected. It is well settled in law that the relief under Article 136 of the Constitution is discretionary and a petitioner who approaches this Court for such relief must come with frank and full disclosure of facts. If he fails to do so and suppresses material facts, his application is liable to be dismissed. We accordingly dismiss the special leave petitions."

21. In Dalip Singh v. State of U.P. (2010) 2 SCC 114, Hon'ble the Supreme Court noticed the progressive decline in the values of life and observed:

"1. For many centuries Indian society cherished two basic values of life i.e. "satya" (truth) and "ahinsa" (non- violence). Mahavir, Gautam Buddha and Mahatma Gandhi guided the people to ingrain these values in their daily life. Truth constituted an integral part of the justice- delivery system which was in vogue in the pre-Independence era and the people used to feel proud to tell truth in the courts irrespective of the consequences. However, post-Independence period has seen drastic changes in our value system. The materialism has overshadowed the old ethos and the quest for personal gain has become so intense that those involved in litigation do not hesitate to take shelter of falsehood, misrepresentation and suppression of facts in the court proceedings.
2. In the last 40 years, a new creed of litigants has cropped up. Those who belong to this creed do not have any respect for truth. They shamelessly resort to falsehood and unethical means for achieving their goals. In order to meet the challenge posed by this new creed of litigants, the courts have, from time to time, evolved new rules and it is now well established that a litigant, who attempts to pollute the stream of justice or who touches the pure fountain of justice with tainted hands, is not entitled to any relief, interim or final." (emphasis supplied)
7. In Moti Lal Songara Vs. Prem Prakash @ Pappu and another (2013) 9 SCC 199, Hon'ble the Supreme Court, considering the issue regarding concealment of facts before the Court, while observing that "court is not a laboratory where children come to play", opined as under:
"19. The second limb of the submission is whether in the obtaining factual matrix, the order passed by the High Court discharging the accused-respondent is justified in law. We have clearly stated that though the respondent was fully aware about the fact that charges had been framed against him by the learned trial Judge, yet he did not bring the same to the notice of the revisional court hearing the revision against the order taking cognizance. It is a clear case of suppression. It was within the special knowledge of the accused. Any one who takes recourse to method of suppression in a court of law, is, in actuality, playing fraud with the court, and the maxim supressio veri, expression faisi , i.e., suppression of the truth is equivalent to the expression of falsehood, gets attracted. We are compelled to say so as there has been a calculated concealment of the fact before the revisional court. It can be stated with certitude that the accused- respondent tried to gain advantage by such factual suppression. The fraudulent intention is writ large. In fact, he has shown his courage of ignorance and tried to play possum.
20. The High Court, as we have seen, applied the principle "when infrastructure collapses, the superstructure is bound to collapse". However, as the order has been obtained by practising fraud and suppressing material fact before a court of law to gain advantage, the said order cannot be allowed to stand." (emphasis supplied)
8. In ABCD Vs. Union of India and others (2020) 2 SCC 52, Hon'ble the Supreme Court in the matter where material facts had been concealed, while issuing notice to the petitioner therein, exercising its suo-motu contempt power, observed as under :
"15. Making a false statement on oath is an offence punishable under Section 181 of the IPC while furnishing false information with intent to cause public servant to use his lawful power to the injury of another person is punishable under Section 182 of the IPC. These offences by virtue of Section 195(1)(a)(i) of the Code can be taken cognizance of by any court only upon a proper complaint in writing as stated in said Section. In respect of matters coming under Section 195(1)(b)(i) of the Code, in Pushpadevi M. Jatia v. M.L. Wadhawan etc., (1987) 3 SCC 367 prosecution was directed to be launched after prima facie satisfaction was recorded by this Court.
16. It has also been laid down by this Court in Chandra Shashi v. Anil Kumar Verma (1995) 1 SCC 421 that a person who makes an attempt to deceive the court, interferes with the administration of justice and can be held guilty of contempt of court. In that case a husband who had filed a fabricated document to oppose the prayer of his wife seeking transfer of matrimonial proceedings was found guilty of contempt of court and sentenced to two weeks imprisonment. It was observed as under:
"1. The stream of administration of justice has to remain unpolluted so that purity of court's atmosphere may give vitality to all the organs of the State. Polluters of judicial firmament are, therefore, required to be well taken care of to maintain the sublimity of court's environment; so also to enable it to administer justice fairly and to the satisfaction of all concerned.
2. Anyone who takes recourse to fraud, deflects the course of judicial proceedings; or if anything is done with oblique motive, the same interferes with the administration of justice. Such persons are required to be properly dealt with, not only to punish them for the wrong done, but also to deter others from indulging in similar acts which shake the faith of people in the system of administration of justice.
* * *
14. The legal position thus is that if the publication be with intent to deceive the court or one made with an intention to defraud, the same would be contempt, as it would interfere with administration of justice. It would, in any case, tend to interfere with the same. This would definitely be so if a fabricated document is filed with the aforesaid mens rea. In the case at hand the fabricated document was apparently to deceive the court; the intention to defraud is writ large. Anil Kumar is, therefore, guilty of contempt."

17. In K.D. Sharma Vs. Steel Authority of India Limited and others (2008) 12 SCC 481 it was observed:

"39. If the primary object as highlighted in Kensington Income Tax Commrs., (1917) 1 KB 486 : 86 LJKB 257 : 116 LT 136 (CA) is kept in mind, an applicant who does not come with candid facts and "clean breast" cannot hold a writ of the court with "soiled hands". Suppression or concealment of material facts is not an advocacy. It is a jugglery, manipulation, manoeuvring or misrepresentation, which has no place in equitable and prerogative jurisdiction. If the applicant does not disclose all the material facts fairly and truly but states them in a distorted manner and misleads the court, the court has inherent power in order to protect itself and to prevent an abuse of its process to discharge the rule nisi and refuse to proceed further with the examination of the case on merits. If the court does not reject the petition on that ground, the court would be failing in its duty. In fact, such an applicant requires to be dealt with for contempt of court for abusing the process of the court."

18. In Dhananjay Sharma Vs. State of Haryana and others (1995) 3 SCC 757 filing of a false affidavit was the basis for initiation of action in contempt jurisdiction and the concerned persons were punished.

9. In view of above exposition of law and considering the fact that material facts have been concealed by the writ-petitioners while filing the writ petition, the present appeal is allowed. The impugned order passed by learned Single dated June 23, 2020 is set aside subject to cost of ₹ 1,00,000/-, out of which ₹ 50,000/- shall be paid by respondent no. 5 to the appellant whereas ₹ 50,000/- shall be deposited with the Mediation Centre. Costs shall be paid and deposited within a period of one month from today and compliance report submitted in Registry.

(J.J. Munir)              (Rajesh Bindal)
 
Judge                   Chief Justice
 

 
Allahabad
 
13.09.2022
 
Shiraz/Deepak
 

 

 

 
	Whether the order is speaking :  Yes/No
 
      Whether the order is reportable : Yes