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 43, Cited by 4]

Allahabad High Court

Dr. Avinash Mohan vs State Of U.P. And Ors. on 4 April, 2008

Equivalent citations: AIR 2008 (NOC) 2515 (ALL.) = 2008 (4) ALJ 811 (DB), 2008 (4) ALJ 811

Bench: B.S. Chauhan, Arun Tandon

JUDGMENT

1. Petitioner Dr. Avinash Mohan Singh claims to have been appointed as Lecturer in the R.P. Degree College, Farrukhabad in the Department of Zoology on 23/1/1984 on probation.

2. In paragraph 3 of the writ petition, it has been stated that he was confirmed on the said post with effect from the date, the U.P. State Universities (Validation of Appointments) Act, 1984 was enforced and letter of confirmation was issued by the President of the Committee of Management on 24/1/2005(Annex.1). The writ petition further records that since subsequently some objection was raised by the Committee of Management about the appointment of the petitioner and similar other four teachers including Archana Singh, his sister, they filed Original Suit No. 302/1987 in which State of Uttar Pradesh, District Inspector of Schools, Account Officer/Finance Controller and Committee of Management were made defendants. Since no written statement was filed on behalf of any of the defendants and the matter was not contested, the 1st Additional Civil Judge, Farrukhabad, by means of judgment and decree dated 21/4/1989, decreed the suit filed by the plaintiffs in toto and declared that the plaintiffs had been validly appointed in the institution and they were entitled to salary from the public exchequer. Despite the said decree from the Civil Court, the plaintiffs, including the present petitioner, were not paid salary. As a matter of fact, the order was passed by the educational authorities of the State of U.P. restraining the payment of salary to such teachers and order for single operation of account in the institution was passed. The Committee of Management of the institution is said to have filed Writ Petition No. 16286/1987 which was decided vide judgment and order dated 21/10/1987 with a direction upon the Deputy Director of Education, Allahabad to decide the representation made by the petitioners therein.

3. In the meantime, Section 31-C was added to The Uttar Pradesh Higher Education Services Commission Act, 1980 (hereinafter called the 'Act, 1980') and the services of the petitioner is said to have been dispensed with in terms of the aforesaid Act.

4. Against the order so passed, the petitioner approached this Court by means of Writ Petition No. 8224/1992 and also succeeded in obtaining an interim order dated 26/11/1992 which required the Committee of Management to make payment of salary to the petitioner from its own resources. The aforesaid writ petition was dismissed by this Court vide judgment and order dated 16/10/2003.

5. It appears that proceedings were initiated against the petitioner for recovery of money which he had obtained in terms of the interim order of this Court and proceedings for recovery as arrears of land revenue had been initiated. It is at this stage of the proceedings that the petitioner has approached this Court for commanding the respondents not to compel the petitioner to deposit any money received by him as salary qua his services in the department of Zoology, R.P. Degree College, Farrukhabad.

6. Counter affidavit has been filed on behalf of the State pointing out that the petitioner and his sister Archana Singh are none other than the son and daughter of the earlier Principal and had been illegally appointed during his tenure. There exist no vacancy against which petitioner could be offered appointment. No procedure for selection known in law had been followed.

7. In absence of complete facts having been disclosed, the Court cannot examine as to whether the appointment claimed is against any available vacancy against a post covered by Chapter XI of the U.P. State Universities Act, 1973 (hereinafter called the 'Act') or not.

8. The petitioner must repay the benefits which he had drawn under the interim order of this Court in the earlier writ petition which has finally been dismissed.

9. The fact qua filing the Writ Petition No. 8224/1992 by the present petitioner and having obtained interim order therein which remained in operation for more than 11 years as well as ultimate dismissal of the writ petition on 16/10/2003 have been deliberately suppressed by the present petitioner while filing the present petition.

10. It is, therefore, submitted that the writ petition is totally misconceived and is liable to be dismissed on the sole ground of suppression of material facts.

11. We have considered the rival submissions made by learned Counsel for the parties and perused the record.

12. Despite our specific query to the learned Counsel for the petitioner he could not demonstrate as to whether under which provision of the Act, 1973 or under the Act, 1980 petitioner could claim appointment, and what was the exact procedure qua before offering such appointment. From the judgment and decree of the Writ Court (Annex-2) it can neither be deciphered as to whether any advertisement was published before offering appointment to the petitioner nor as to whether the appointment was in respect of duly created post in the institution.

13. From the records it is further apparent that on the relevant date the petitioner was not possessed of the prescribed minimum qualification and was admittedly the son of the then Principal of the Institution. The Civil Court has proceeded to decide the suit ex-parte after papers were forwarded to the Director for approval. Since the Director failed to pass orders thereon further approving or disapproving the appointment within 60 days which has to be determined, that such appointment has deemed to have been approved, therefore, it has been declared that the petitioner's appointment was legal and the petitioner's were entitled to salary.

14. Learned Counsel for the petitioner could not refer to any provisions of the Act, 1973 or Act, 1980 wherein such deeming fiction could have been invoked by the Civil Court. Even otherwise, basic material of facts qua the process of selection having been followed in respect of a vacancy having been available have not at all been examined.

15. It is settled legal proposition of law that unless that statute provides for a deeming clause, the Court should be very slow in accepting such a contention, as laid down by a Constitution Bench of the Allahabad High Court in Rana Pratap Singh v. State of U.P. 1995 (1) Civil & Revenue Cases 732. The Court held that had the intention fiction/deeming sanction/refusal, specific in the Act or the Rules. In absence of any statutory provision/rule, it should not be construed as to provide for a fiction in such an eventuality.

16. More so, creating a fiction by judicial interpretation may amount to legislation, a field exclusively within the domain of the legislature. (Vide State of Jammu & Kashmir v. Triloki Nath Khosa ; and Ajaib Singh v. Sirhind Coop. Marketing-cum-processing Service Society Ltd. ).

17. In Union of India v. Deoki Nandan Aggarwal AIR 1992 SC 96, the Hon'ble Apex Court observed as under:

It is not the duty of the Court either to enlarge the scope of the legislation or the intention of the legislature when the language of the provision is plain and unambiguous. The Court cannot rewrite, recast or reframe that legislation for the very good reason that it has no power to legislate. The power to legislate has not been conferred on the Court.

18. Even if the statute provides for a legal fiction/deeming provision, it must be limited to the purposes indicated by the context and cannot be given a larger effect. (Vide Radhakissen Chamria and Ors. v. Durga Prosad Chamria and Anr. ; State of Travencore-Cochin v. S.V. Cashewnut factory Quilon and Bengal Immunity Co. Ltd. v. State of Bihar and Ors. ). In Modi Cement Ltd. v. Kuchil Kumar Nandi AIR 1998 SC 1057, the Hon'ble Apex Court explained the distinction between the "deeming provisions" and 'presumption' and held that the distinction was well discernible.

19. Similar view has been taken by the Hon'ble Apex Court in State of Kerala and Ors. v. Dr. S.G. Sarvothama Prabhu ; Commissioner of Income Tax v. Mysodet (P) Ltd. ; and Garden Silk Mills Ltd. and Anr. v. Union of India and Ors. .

20. However, we leave the issue at this stage inasmuch as the legality or otherwise of the judgment and decree passed by the Civil Court is not being questioned before us.

21. In view of the above, what has been noticed above, two things are admitted on record, which are as under:

1.Concealment of material facts namely filing of earlier Writ Petition, i.e. Petition No. 8224/1992 and its dismissal, and
2.That the petitioner had drawn the benefits from the interim order which ultimately merged into final orders.

22. We may clarify that in the rejoinder affidavit filed by the petitioner, the fact of filing Writ Petition No. 8224/1992 has not been disputed and no explanation has been furnished for suppression of such a material information. Since none of the counsel for the parties has placed the judgment and order dated 16/10/2003, passed in the said writ petition before the Court, we are not in a position to know as what was the exact order.

23. So far as concealment of material facts of filing the writ petition is concerned suffice it to mention that when a person approaches a Court of Equity in exercise of its extraordinary jurisdiction under Article 226/227 of the Constitution, he should approach the Court not only with clean hands but also with clean mind, clean heart and clean objective. (Vide The Ramjas Foundation and Ors. v. Union of India and Ors. ; K.R. Srinivas v. R.M. Premchand and Ors. ). Thus, who seeks equity must do equity. The legal maxim "Jure Naturae Aequum Est Neminem cum Alterius Detrimento Et Injuria Fieri Locupletiorem", means that it is a law of nature that one should not be enriched by the loss or injury to another.

24. Similarly, judicial process should not become an instrument of oppression or abuse of a means in the process of the Court to subvert justice for the reason that the interest of justice and public interest coalesce. The Courts have to weigh the public interest vis-à-vis private interest while exercising their discretionary powers. Easy access to justice should not be misused as a licence to file misconceived and frivolous petitions. (Vide Nooruddin v. Dr. K.L. Anand ; Dr. Buddhi Kota Subbarao v. K. Parasaran and Ors. ; and Ramniklal N. Bhutta and Anr. v. State of Maharashtra and Ors. ).

25. In Tilokchand Motichand v. H.B. Munshi ; State of Haryana v. Karnal Distillery Co. Ltd. ; and Sabia Khan and Ors. v. State of U.P. and Ors. , the Hon'ble Apex Court held that filing totally misconceived petition amounts to abuse of the process of the Court and such litigant is not required to be dealt with lightly, as petition containing misleading and inaccurate statement, if filed, to achieve an ulterior purpose amounts to abuse of the process of the Court.

26. In Agriculture & Processed Food Products v. Oswal Agro Furane , the Apex Court had taken a serious objection in a case filed by suppressing the material facts and held that if a petitioner is guilty of suppression of very important fact and his case cannot be considered on merits. Thus, a litigant is bound to make "full and true disclosure of facts". While deciding the said case, the Hon'ble Supreme Court had placed reliance upon the judgment in King v. General Commissioner (1917) 1 KB 486, wherein it has been observed as under:

Where an ex parte application has been made to this Court for a rule nisi or other process, if the Court comes to the conclusion that the affidavit in support of the application was not candid and did not fairly state the facts, but stated them in such a way as to mislead the Court as to the true facts, the Court ought, for its own protection and to prevent abuse of its process, to refuse to proceed any further with the examination of its merits....

27. In Abdul Rahman v. Prasony Bai and Anr. ; and S.J.S. Business Enterprises (P) Ltd. v. State of Bihar and Ors. , the Hon'ble Supreme Court held that whenever the Court comes to the conclusion that the process of the Court is being abused, the Court would be justified in refusing to proceed further and refuse relief to the party. This rule has been evolved out of need of the Courts to deter a litigant from abusing the process of the Court by deceiving it. However, the suppressed fact must be material one in the sense that had it not been suppressed, it would have led any fact on the on the merit of the case.

28. Legal maxim "Juri Ex Injuria Non Oritur" means that a right cannot arise out of wrong doing, and it becomes applicable in case like this.

29. The facts stated above also amply depict that the manner in which the petition has been drafted exposes the petitioners to be prosecuted for criminal Contempt. It is a settled proposition of law that a false statement made in the Court or in the pleadings, intentionally to mislead the Court and obtain a favourable order, amounts to criminal contempt, as it tends to impede the administration of justice. A Constitution Bench of the Hon'ble Supreme Court in Narain Das v. Government of Madhya Pradesh and Ors. has held as under:

Now there can be no doubt that if a wrong or misleading statement is deliberately and wilfully made by a party to a litigation with a view to obtain a favourable order, it would prejudice or interfere with the due course of the judicial proceeding, and thus, amount to contempt of court.

30. In The Advocate General, State of Bihar v. Madhya Pradesh Khair Industries and Anr. , the Apex Court held that every abuse of the process of the Court does not necessarily amount to contempt of Court, but a calculated attempt to hamper the due course of the judicial proceeding or administration of justice shall definitely amount to contempt of the Court, and in such a case, punishment to the contemnor is necessary to prevent the abuse and making a mockery of the judicial process, as it adversely affects the interest of the public in the administration of justice. The Court further held as under.

The public have an interest, an abiding and a real interest, and a vital stake in the effective and orderly administration of justice, because, unless justice is so administered, there is the peril of all rights and liberties perishing. The Court has the duty of protecting the interest of the public in the due administration of justice, and so, it is entrusted with the power to commit for contempt of Court, not in order to protect the dignity of the Court against insult or injury as the expression 'contempt of Court' may seem to suggest, but, to protect and to vindicate the right of the public that the administration of justice shall not be prevented, prejudiced, obstructed or interfered with.

31. In The Secretary, Hailakandi Bar Association v. State of Assam and Anr. , the Apex Court held that filing inaccurate documents deliberately, with a view to mislead the Court, amounts to interference with the due course of justice by attempting to obstruct the Court from reaching a correct conclusion, and thus, amounts to contempt of Court.

32. Similar view has been reiterated by the Apex Court in Dhananjay Sharma v. State of Haryana and Ors. ; and Rita Markandey v. Surjit Singh Arora , observing that deliberate attempt to impede the administration of justice or interference or tending to interfere with or obstruct, or tend to obstruct the administration of justice, in any manner, amounts to criminal contempt.

33. In Afzal and Anr. v. State of Haryana and Ors. ; and Mohan Singh v. Late Amar Singh , the Apex Court held that a false and a misleading statement deliberately and wilfully made by a party to the proceedings to obtain a favourable order, amounts to prejudice or interference with the due course of judicial proceedings, and it will amount to criminal contempt. The Court further held that every party is under a legal obligation to make truthful statement before the Court, for the reason that causing obstruction in the due course of justice "undermines and obstructs the very flow of the unsoiled stream of justice, which has to be kept clear and pure, and no one can be permitted to take liberties with it by soiling its purity".

34. In the facts and circumstances of the case, admittedly the petitioner has suppressed the material fact to gain the benefits and he succeeded in his attempt as interim order has been granted in his favour restraining the respondents to make the recovery in pursuance of the recovery certificate issued by the District Collector till further order. We are of the considered opinion that no discretionary jurisdiction can be exercised in favour of such a litigant.

35. No litigant can derive any benefit from mere pendency of case in a Court of Law, as the interim order always merges in the final order to be passed in the case and if the writ petition is ultimately dismissed, the interim order stands nullified automatically. A party cannot be allowed to take any benefit of his own wrongs by getting interim order and thereafter blame the Court. The fact that the writ is found, ultimately, devoid of any merit, shows that a frivolous writ petition had been filed. The maxim "Actus Curiae neminem gravabit", which means that the act of the Court shall prejudice no-one, becomes applicable in such a case. In such a situation the Court is under an obligation to undo the wrong done to a party by the act of the Court. Thus, any undeserved or unfair advantage gained by a party invoking the jurisdiction of the Court must be neutralised, as institution of litigation cannot be permitted to confer any advantage on a suitor from delayed action by the act of the Court. (Vide Grindlays Bank Ltd. v. Income Tax Officer, Calcutta and Ors. ; Ram Krishna Verma v. State of Uttar Pradesh and Ors. ; Dr. A.R. Sircar v. State of Uttar Pradesh and Ors. 1993 Suppl. (2) SCC 734; Shiv Shanker and Ors. v. Board of Directors, Uttar Pradesh State Road Transport Corporation and Anr. 1995 Suppl (2) SCC 726; State of Madhya Pradesh v. M.V. Vyavsava and Co. ; The Committee of Management, Arya Inter College v. Sree Kumar Tiwary ; and GTC Industries Ltd. v. Union of India and Ors. ).

36. In Kanoria Chemicals and Industries Ltd. v. U.P. State Electricity Board and Ors. , the Hon'ble Apex Court approved and followed its earlier judgment in Shree Chamundi Mopeds Ltd. v. Church of South India Trust Association , and observed as under:

It is equally well settled that an order of stay granted pending disposal of a writ petition/suit or other proceeding, comes to an end with the dismissal of the substantive proceeding and that it is the duty of the court in such a case to put the parties in the same position they would have been but for the interim orders of the Court.

37. The same view has been taken by the Hon'ble Supreme Court in the case of N. Mohanan v. State of Kerala and Ors. ; and Bileshwar Khan Udyog Khedut Shahakari Mandali Ltd. v. Union of India and Anr. AIR 1999 SC 1198 wherein it has been held that the appointment/continuation in service by interim order, does not create any legal right in favour of the appointee. In State of U.P. and Ors. v. Raj Karan Singh , the Hon'ble Apex Court has categorically held that interim order cannot disturb the position in law and if a person is in service by virtue of the interim order of the Court, he cannot agitate the issue that his continuation in service in such a condition has improved his claim to regularisation.

38. In South Eastern Coalfields Ltd. v. State of M.P. and Ors. , Hon'ble Apex Court observed as under:

...There is nothing wrong in the parties demanding being placed in the same position in which they would have been had the court not intervened by its interim order when at the end of the proceedings the court pronounces its judicial verdict which does not match with and countenance its own interim verdict. Whenever called upon to adjudicate, the court would act in conjunction with what is real and substantial justice. The injury, if any, caused by the act of the court shall be undone and the gain which the party would have earned unless it was interdicted by the order of the court would be restored to or conferred on the party by suitably commanding the party liable to do so. Any opinion to the contrary would lead to unjust if not disastrous consequences. Litigation may turn into a fruitful industry. Though litigation is not gambling yet there is an element of chance in every litigation. Unscrupulous litigants may feel encouraged to approach the courts, persuading the court to pass interlocutory orders favourable to them by making out a prima facie case when the issues are yet to be heard and determined on merits and if the concept of restitution is excluded from application to interim orders, then the litigant would stand to gain by swallowing the benefits yielding out of the interim order even though the battle has been lost at the end. This cannot be countenanced....

39. Similar view has been reiterated in Karnataka Rare Earth and Anr. v. Senior Geologist, Department of Mines and Geology and Anr. , in which the Hon'ble Apex Court observed as under:

...When on account of an act of the party, persuading the court to pass an order, which at the end is held as not sustainable, has resulted in one party gaining advantage which it would not have otherwise earned, or the other party has suffered an impoverishment which it would not have suffered but for the order of the court and the act of such party, then the successful party finally held entitled to a relief, assessable in terms of money at the end of the litigation, is entitled to be compensated in the same manner in which the parties would have been if the interim order of the court would not have been passed. The successful party can demand: (a) the delivery of benefit earned by the opposite party under the interim order of the court, or (b) to make restitution for what it has lost.

40. Thus, it is evident that a litigant cannot take benefit of his own mistake of getting the interim order in a case having no merit.

41. In the instant case, admittedly, the petitioner did not disclose the factum of filing the earlier writ petition and its dismissal and nor the fact that he has derived benefits of the interim order continuously for 11 long years. Dismissal of the writ petition amounts as if it had never been filed, thus petitioner is liable to refund the amount which he has received under the interim order of the Court. As no explanation could be furnished by the learned Counsel for the petitioner as under what circumstances such a material fact has not been disclosed, and what was the occasion for the petitioner to obtain the interim relief in this very petition by misleading the Court, we are of the considered opinion that the conduct of the petitioner has been reprehensible. It is a fit case for initiating contempt criminal proceedings against him. However, considering the fact that this Court is overburdened already, we are not inclined to initiate such proceedings.

42. However, we refuse to exercise our discretionary jurisdiction in favour of such a crafty litigant deprecating and censuring his attempt to get a favourable order by misleading the Court.

43. The writ petition is accordingly dismissed.