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 3, Cited by 5]

Bombay High Court

R.K. Agarwal vs Rana Harishchandra Ranjitsingh And ... on 28 October, 1993

Equivalent citations: AIR1994BOM117, (1993)95BOMLR156, 1994(1)MHLJ186, AIR 1994 BOMBAY 117, (1994) MAH LJ 186 (1994) 2 CIVLJ 584, (1994) 2 CIVLJ 584

ORDER

1. A short important question of law is involved in this civil revision application. The question is, in a civil suit if an Advocate accepts the brief and conducts the matter knowing full well that he is likely to be cited as a witness on material point, can he subsequently withdraw himself from the suit and appear as a witness.

2. In the suit filed by the applicant-original plaintiff for certain directions and reliefs, it was contended by the plaintiff that on 30th December, 1991 oral agreement was entered into between the present applicant and the respondents-original defendants as regards the sale of the suit property. In the plaint filed by the applicant, more particularly Para 9 he averred to the effect:

"The Plaintiff submits that thereafter on 30th December, 1991 the final meeting was held in the office of the Plaintiff's Advocate when Shri Khandeparkar, Architect and Defendant No. 1 along with his Advocate Shri N. N. Vaishnav were present. Thereafter it was finally agreed in the said meeting that the plaintiff shall purchase from Defendants Nos. 1 and 2 and that Defendant Nos. 1 and 2 would sell the suit property for a consideration of Rs. 60.5 lakhs which was confirmed by the Advocate for the Defendants and also other terms and conditions were finalised at the said meeting and there was a concluded contract between the plaintiff and the Defendants for the sale of the suit property."

3. In the written statement filed on behalf of the defendants in Para 19 Shri Vaishnav, who was present in the meeting held on 30th December, 1991 and who filed the written statement on behalf of the defendants, had not denied the fact that the meeting took place on 30th December, 1991, but only contended that the contract between the plaintiff and the defendants was not concluded in the said meeting.

4. Thereafter on 7-10-1993 Advocate Shri N. V. Adhia appeared on behalf of the defendants and filed application to the effect that the defendants be permitted to examine Shri N. N. Vaishnav as their witness. This application was resisted by the original plaintiff-present applicant. According to the present applicant, Shri Vaishnav knew full well that in the plaint filed by the applicant he was shown as a witness to the meeting held on 30th December, 1991. Therefore, Advocate Shri Vaishnav had a choice either to appear as a witness for and on behalf of the defendants or to continue as an Advocate on behalf of the defendants. Once he made the choice to the effect that he was to appear as an Advocate on behalf of the defendants, he cannot be allowed to given evidence in the suit.

5. After hearing both the sides, the trial Court allowed the application dated 7-10-1993. It is this decision which is the subject matter of this civil revision application.

6. Shri Reis, learned Counsel for the applicant, contended that from the pleadings it is clear that there was a meeting between the applicant on one hand and the respondents on the other hand on 30th December, 1991 wherein Advocate Shri Vaishnav was one of the persons who attended the said meeting. Advocate Shri Vaishnav in fact drafted the written statement on behalf of the respondents-original defendants. Since with the knowledge Advocate Shri Vaishnav decided to act as an Advocate, under law he cannot retire from the suit and come as a witness on behalf of the respondents.

7. On the other hand, Shri Pungalia, learned Counsel for the respondents, contended that there is nothing in law to prevent Advocate to become a witness in the case in which he was appearing as an Advocate, if he retires from that case as an Advocate and, therefore, Shri Pungalia contended that the decision of the trial Court in allowing Shri Vaishnav to be a witness on behalf of the respondents should not be disturbed.

8. In order to support his contention, Shri Reis, learned Counsel on behalf of the applicant, relied upon certain authorities. Firstly he relied upon D. Weston v. Peary Mohun Das, AIR 1914 Cal 396, wherein it has been held :

"If counsel knows or has reason to believe that he will be an important witness in a case, he ought not to accept a retainer therein. If he accepts a retainer not knowing or having reason to believe that he will be such a witness, but at the opening or at any subsequent stage before evidence is concluded it becomes apparent that he is a witness on a material question of fact, he ought not to continue to appear in the case unless he cannot retire without jeopardizing the interests of his client. If counsel knows or has reason to believe that his own professional conduct on matters out of which the action arises, is likely to be impugned in the case he ought not to accept a retainer. If he accepts a retainer, not knowing or having reason to believe that his own professional conduct in such matters is likely to be impugned, but finds in the course of the case that it is so impugned, he ought not to continue to appear in the case unless he cannot retire without jeopardizing the interests of his client."

By relying on the aforesaid observations, it was contended on behalf of the applicant that in fact if the counsel knows or has reason to believe that he will be an important wilness he should not accept the position of Advocate for and on behalf of the party.

9. On the other hand, Shri Pungalia, learned Counsel for the respondents, contended that even as per this authority if Advocate comes to know that subsequently he is likely to be cited as a material witness of fact, then in that event he can retire and be a witness for and on behalf of his client.

10. According to me, in the present case more particularly from the pleadings i.e. the plaint at para 9 and the written statement at para"19, it is clear that on 30th December, 1991 there was a meeting wherein Advocate Vaishnav was also present along with other persons. The only difference was that as per the plaintiff on the said date there was conclusive oral contract arrived at between the parties, while on the other hand, as per the defendants there was no conclusive contract on the said date. This being the position, in the facts and circumstances of the present case, Shri Vaishnav knew full well and he was likely to be cited as a material witness. If this is so, then from the facts and circumstances of this case one has to come to a conclusion that Shri Vaishnav knew or had reason to believe that he will be an important witness in the case and, therefore, he had a choice either to appear as a witness or to appear as an Advocate. Once he exercised the said choice, then according to me, he cannot be examined as a witness on behalf of the defendants by retiring from the suit at a subsequent stage.

11. Shri Reis, learned Counsel for the applicant, also cited the decision in Mool Raj v. Manohar Lal, AIR 1938 Lahore 204, wherein it has been held :

"A counsel is not incompetent to give evidence, whether the facts to which he testified occurred before or after his retainer. As a general practice it is undesirable that when a matter to which a counsel deposes in other than formal, he should testify either for or against the party whose case lie in conducting."

12. In the present case admittedly Shri Vaishnav was not a formal witness and, therefore, as discussed above, once he has elected to be an Advocate on behalf of the respondents, he cannot, at a subsequent stage, come as a witness for and on behalf of the respondents-original defendants after retiring from the suit.

13. Shri Reis has also relied on one more authority in re C. S. Venkatachariar, First Grade Pleader and R. S. Second Grade Pleader, AIR 1942 Mad 691, wherein it has been held that:

"A person who is appearing as Counsel should not give evidence as a witness, if in the course of the proceedings it is discovered that he is in a position to give evidence and it is desirable that he should do so, his proper course is to retire from the case in his professional capacity."

14. However, in this case, as discussed above, Shri Vaishnav know full well or he had definite reason to believe that he was likely to be a witness in the said suit and, therefore, as per the ratio laid down by this authority, he should not give evidence as a witness for and on behalf of the defendants.

15. Shri Pungalia, learned Counsel for the respondents, cited Privy Council authority in Biradh Mat v. Prabhabhati Kunwar . In the said case the Privy Council allowed Barrister Kishen Saroop who was appearing on behalf of one of the parties to be a witness. However, from the facts of the aforesaid case it is clear that Barrister Kishen Saroop who was appearing for one of the parties was present at the time of registration of the adoption deed and, therefore, was allowed to depose as a witness being a formal witness.

16. It is pertinent to note that S. 120 of the Evidence Act only deals with who may testify as a witness. However, this section does not lay down any restriction or restraint on the advocate to be a witness in the case where he is acting as an advocate.

17. It is also pertinent to take into consideration R. 13 of the Bar Council of India Rules, which is as under:--

"13. An Advocate should not accept a brief or appear in a case in which he has reasons to believe that he will be a witness and if being engaged in a case, it becomes apparent that he is a witness on a material question of facts, he should not continue to appear as an advocate if he can retire without jeoparidising his client's interest."

18. According to me, however, Advocate's duty of utmost good faith or trusteeship will prevent him as Advocate and witness in the same case unless he is formal witness. In law Advocate owes duty to his client as well as to the rival party and also to the Court and, therefore, it is undesirable that he should testify either for or against the party whose case he is conducting.

19. In the facts and circumstances of this case, since Advocate Shri Vaishnav knew full well that he could have been relied upon as a material witness and still exercised his choice to continue as the Advocate of the defendants, he cannot be allowed to examine himself as a witness on behalf of the defendants only by retiring from the case. The only exception in such circumstances appears to be when he is called by the Court to be a Court witness or when he is a formal witness. However, in a case where an Advocate appearing on behalf of a party, if during the course of trial subsequently realises that he is likely to be called as a witness, then he can come as a witness by retiring from the case, however, that is not the case in the present matter.

20. In view of this, the decision of the trial Court dated 12th October, 1993 is set aside. The application filed by the respondent-original defendants dated 7-10-1993 is rejected.

21. I am told that in the suit examination of Shri Vaishnav is over and part of the cross-examination is also over. The same be expunged from the record as no evidence.

22. The revision is allowed. Rule made absolute.

23. Shri Pungalia, learned Counsel for the respondents, prays for time to approach the Supreme Court. Heard both the sides. Further proceedings in Long Cause Suit No. 1929 of 1992 pending before the Judge, City Civil Court, Bombay, is stayed for three weeks from today in order to enable the respondents to approach the Supreme Court.

24. Revision allowed.