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 19, Cited by 414]

Supreme Court of India

Institute Of Chartered Accountants vs L.K. Ratna & Others on 21 October, 1986

Equivalent citations: 1987 AIR 71, 1986 SCR (3)1048, AIR 1987 SUPREME COURT 71, (1986) JT 671 (SC), (1986) 28 TAXMAN 654, 1987 TAXATION 84 (2) 12, (1987) 164 ITR 1, (1987) 1 LAB LN 4, 1986 (4) SCC 537, (1986) 1 ATC 714, (1986) 3 COMLJ 352, (1986) 57 CURTAXREP 121, (1987) 61 COMCAS 266

Author: R.S. Pathak

Bench: R.S. Pathak, Sabyasachi Mukharji

           PETITIONER:
INSTITUTE OF CHARTERED ACCOUNTANTS

	Vs.

RESPONDENT:
L.K. RATNA & OTHERS

DATE OF JUDGMENT21/10/1986

BENCH:
PATHAK, R.S.
BENCH:
PATHAK, R.S.
MUKHARJI, SABYASACHI (J)

CITATION:
 1987 AIR   71		  1986 SCR  (3)1048
 1986 SCC  (4) 538	  JT 1986   671
 1986 SCALE  (2)614
 CITATOR INFO :
 RF	    1992 SC 248	 (537)


ACT:
     Chartered Accountants  Act,  1949,	 ss.  17(3),  21(3),
21(4),	22A  and  First	 Schedule  Part	 I  clauses  6	&  7
Regulations   11-15-Member   of	  Institute   of   Chartered
Accountants-Charged with  Misconduct-Disciplinary Committee-
Jurisdiction of-Scope of inquiry-Member, Whether entitled to
hearing by Council of Institute after Disciplinary Committee
submits report.
     Sec. 21-Nature  of Proceedings  before the Disciplinary
Committee & Council of the Institute-What are-The conclusion
of Disciplinary	 Committee does	 not enjoy  the status	of a
'finding'-Conclusion of	 Council is  the first determinative
finding-Council-Whether obliged	 to  give  reasons  for	 its
finding.
     Administrative    Law-Professional	   Body-Charge	  of
misconduct-Disciplinary	 Committee   conducting	 inquiry   &
submitting   report   to   Council   for   final   decision-
Participation  of   members  of	 Disciplinary  Committee  in
Council deliberations-Principles  of Natural Justice-Whether
violated.



HEADNOTE:
     The appellant-the Institute of Chartered Accountants of
India was  created as  a body  corporate under the Chartered
Accountants Act 1949. Its members are Chartered Accountants.
The affairs  of the Institute are managed by a body known as
the  Council  of  the  Institute  which	 is  headed  by	 the
President. Below  him is  the  Vice-President.	One  of	 the
Standing Committees  of	 the  Council  is  the	Disciplinary
Committee. It  consists	 of  the  President  and  the  Vice-
President ex-officio  of the Council, two members elected by
the Committee from its members, and a third member nominated
by the Central Government.
     Section 21	 of the	 Act lays  down	 the  procedure	 for
conducting inquiries  relating to cases of misconduct by the
members and  the penalty which may be imposed. Sub-s. (1) of
s. 21 provides that where
1050
the Council  is prima  facie of	 opinion that any member has
been guilty of any professional or other misconduct it shall
refer the  case to  the Disciplinary  Committee which  is to
hold an inquiry and report the result to the Council. Sub-s.
4 lays	down that  where the  finding  of  the	Disciplinary
Committee is  that a  member has been guilty of professional
misconduct it shall afford an opportunity of being heard and
may thereafter	make an	 order either  to: (a) reprimand the
member; or  (b) remove	the name  of  the  member  from	 the
Register for  such period  not exceeding  five years, or (c)
where it  appears to  the Council  that the  case is  one in
which the  name of  the member	ought to be removed from the
register for a period exceeding five years or permanently or
if the	member is  guilty of  misconduct other than any such
misconduct as  is referred  to in sub-s. 4, it shall forward
the case to the High Court with its recommendations thereon.
Section 22A of the Act entitles a member to prefer an appeal
to the High Court against an order of the Council.
     The respondents-Chartered	Accountants and	 members  of
the Institute,	were charged  for committing the offences of
professional misconduct under clauses 6 & 7 of Part I of the
First Schedule	to the	Act, in	 that they  had prepared and
brought out  a brochure	 relating to  Management Consultancy
Services,  and	 had  sent  out	 letters  to  Auditor  Firms
appraising them	 of its	 existence. The	 Council  considered
their replies and being of the prima facie opinion that they
were guilty of professional misconduct referred the cases to
the Disciplinary Committee which, after affording a personal
hearing to  the respondents,  submitted its  report  to	 the
Council	 opining  that	they  were  guilty  of	professional
misconduct. The	 Council considered  the  aforesaid  report,
and, after  having  found  the	respondents  guilty  of	 the
misconduct, proposed to remove their names from the register
of  members  for  a  period  not  exceeding  five  years  in
accordance with	 the procedure	laid down  in section 21(4).
The respondents were informed that they would be called upon
to appear  before  the	Council	 to  make  a  representation
against the  proposed action  and that the scope of the oral
hearing or written representation would be restricted to the
penalty proposed.
     Aggrieved	by   the  order	  of  the   appellant,	 the
respondents filed Writ Petitions in the High Court. A Single
Judge of  the High  Court allowed the petitions, quashed the
orders imposing	 penalty on the respondents and remanded the
cases to the Council for fresh consideration on the finding:
(i) that the Council should have given an opportunity to the
respondents to represent before it against the report of the
Disciplinary Committee;	 and (ii)  that the  decision of the
Council was
1051
vitiated inasmuch  as the  President, the Vice-President and
the two	 members of  the Institute, who were also members of
the   Disciplinary   Committee,	  were	 disqualified	from
participating in  the proceedings  of the  Council  when  it
considered the	report of  the Disciplinary  Committee.	 The
appeals	 filed	 by  the  appellant  having  been  summarily
rejected by  the Division  Bench, the  Institute appealed to
this Court.
     Dismissing the appeals of the appellant, this Court,
^
     HELD: 1.1 A member accused of misconduct is entitled to
a hearing  by the  Council when, on receipt of the report of
the Disciplinary  Committee, it	 proceeds to find whether he
is or is not guilty. [1067D]
     1.2 The Council is empowered to find a member guilty of
misconduct. The	 penalty which	follows is  so harsh that it
may result in his removal from the register of Members for a
substantial number  of years.  The removal  of his name from
the register  deprives him  of the right to a certificate of
practice. In  these circumstances  there is  every reason to
presume in  favour of  an opportunity to the member of being
heard by  the Council  before it  proceeds to  pronounce him
guilty of misconduct. [1063F-G]
     2.1 In  the scheme	 incorporated in  s. 21	 of the	 Act
there	are   separate	 functionaries,	  the	Disciplinary
Committee, the Council and in certain cases, the High Court.
The controlling	 authority is  the Council. The Disciplinary
Committee plays	 a subordinate	role. It conducts an inquiry
into the  allegations. Since the inquiry is into allegations
of misconduct by the member, it possesses the character of a
quasi-judicial	proceedings.   The  Disciplinary   Committee
thereafter submits  a report of the result of the inquiry to
the  Council.	The  Disciplinary   Committee  is  merely  a
Committee of  the Institute,  with a  function	specifically
limited by  the provisions  of the  Act. Its conclusions are
tentative only.	 They cannot  be regarded as 'findings'. The
Disciplinary Committee	is not	vested by the Act with power
to render any findings. It is the Council which is empowered
to find	 whether the  member is	 guilty of  misconduct.	 The
finding by  the Council	 is the determinative decision as to
the guilt  of the  member, and	because it is determinative,
the Act requires it to be recorded. [1062C-H]
     A responsibility  so grave	 as the determination that a
member is  guilty of  misconduct, and  the recording of that
finding, has  been specifically	 assigned by  the Act to the
governing body, the Council. It is also
1052
only upon  a finding  being recorded by the Council that the
Act moves  forward to  the final  stage of penalisation. The
recording  of	the  finding   by   the	  Council   is	 the
jurisdictional spring board for the penalty proceeding which
follows. [1062H; 1063A-B]
     2.2  The	report	constitutes   the  material   to  be
considered by the Council. The Council will take into regard
the allegations against the member, his case in defence, the
recorded evidence,  and the  conclusions  expressed  by	 the
Disciplinary  Committee.   The	nature	 of   the   function
discharged by the Council in rendering its finding is quasi-
judicial. A  member whose  conduct has	been the  subject of
inquiry by  the Disciplinary Committee ending in conclusions
adverse to  him can  legiti-mately entertain an apprehension
that the President and the Vice-President of the Council and
the  other  members  of	 the  Disciplinary  Committee  would
maintain the  opinion expressed	 by them in their report and
would press  the acceptance  of the  report by	the Council.
Although the  member has participated in the inquiry, he has
had no	opportunity to	demonstrate the	 fallibility of	 the
conclusions  of	  the  Disciplinary  Committee.	 It  is	 the
material which	falls within  the domain of consideration by
the Council.  It should also be open to the member, to point
out to the Council any error in the procedure adopted by the
Disciplinary  Committee	  which	 could	 have  resulted	  in
vitiating the inquiry. [1063B-D]
     S. 21(8) arms the Council with power to record oral and
documentary evidence, and it is precisely to take account of
that eventuality and to repair the error that this power has
been conferred.	 It cannot,  therefore, be  denied that even
though the member has participated in the inquiry before the
Disciplinary Committee, there is a range of consideration by
the Council  on which  he has  not been heard. He is clearly
entitled to  an opportunity  of hearing	 before the  Council
finds him guilty of misconduct. [1063D-E]
     3.1 The  finding by  the Council operates with finality
in the	proceedings, and  it constitutes  the foundation for
the penalty by the Council on him. [1063G-H]
     The power to find and record whether a member is guilty
of misconduct  has been specifically entrusted by the Act to
the entire  Council itself  and not  to a few of its members
who constitute the Disciplinary Committee. [1063H; 1064A]
     3.2  It   is  the	 character  and	 complexion  of	 the
proceeding consi-
1053
dered in conjunction with the structure of power constituted
by the	Act which leads to the conclusion that the member is
entitled to  a hearing by the Council before it can find him
guilty. [1064A-B]
     Manek Lal	v. Dr.	Prem Chand, [1957] SCR 575, referred
to.
     4. There  is no  doubt that there is difference between
the provisions	of s.  21(3) and  21(4), in that while in s.
21(4) Parliament  has indicated that an opportunity of being
heard should  be accorded to the member, nowhere in s. 21(3)
there is  such requirement.  But, that	does not  affect the
question. The  textual different  is not decisive. It is the
substance of  the matter,  the character of the allegations,
the far-reaching  consequences	of  a  finding	against	 the
member, the  vesting of responsibility in the governing body
itself, all  these and kindred considerations enter into the
decision of  the question  whether the law implies a hearing
to the member at that stage. [1064D-E]
     5. There is nothing in Regulation 14 which excludes the
operation of  the principle of natural justice entitling the
member to be heard by the Council when it proceeds to render
its finding. [1065B-C]
     The principles of natural justice must be read into the
unoccupied interstices	of the	statute unless	there  is  a
clear mandate to the contrary. [1065C]
     6. There  are cases  where an  order may  cause serious
injury as soon as it is made, an injury not capable of being
entirely erased	 when the  error is  corrected on subsequent
appeal. Where  a member	 of a  highly respected and publicly
trusted profession is found guilty of misconduct and suffers
penalty, the  damage to	 his professional  reputation can be
immediate and  far-reaching. To many a man, his professional
reputation is  his most valuable possession. It is often the
carefully garnered  fruit of  a long  period of	 scrupulous,
conscientious and  diligent industry.  It is the portrait of
his professional  honour. In  such a  case, after  the	blow
suffered  by  the  initial  decision,  it  is  difficult  to
contemplate  complete	restitution  through   an  appellate
decision. Therefore,  there is	manifest need to ensure that
there is  no breach of fundamental procedure in the original
proceeding, and	 to avoid  treating an	appeal as an overall
substitution for the original proceeding. [1066F-H; 1067A-C]
     7.1 By  virtue of	s. 17(3)  it is	 obligatory that the
Disciplinary Committee	should be  composed of the President
and the	 Vice-President	 of  the  Council  and	three  other
members of the Council. While that is so,
1054
there is  nothing in the Act to suggest that the meetings of
the Council must always be presided over by the President or
the Vice-President  and that no meeting can be held in their
absence. There	is an  element of flexibility which makes it
possible for  the Council  to consider	the  report  of	 the
Disciplinary Committee	without	 the  participation  of	 the
members of  the	 Committee.  Because  of  the  'flexibility'
potential in  the scheme,  the doctrine of necessity, cannot
come into play. [1069E-H]
     7.2. There	 is nothing  in s. 21 of the Act to indicate
whether the  members of the Disciplinary Committee should be
excluded when the Council enters upon its task. The function
of the Disciplinary Committee of holding an inquiry under s.
21(1) of  the Act into the conduct of the member calls for a
recording of  evidence by  the Committee.  Its duty does not
end there.  It must  consider the  evidence and	 come to its
conclusions. Section  21(2) of the Act plainly says, it must
report "the  result of	its enquiry"  to the Council. In the
absence of  express or	implied statutory  intendment to the
contrary,  the	 members  of   such  a	committee  would  be
disqualified from  participating in the deliberations of the
Council when  it proceeds to consider the report in order to
find whether  the member  is guilty  of misconduct. For that
alone would  be consistent  with the  fundamental  principle
that justice  must not	only be done but must also appear to
be done. [1068B-F]
     Re Daneyger  and Alberta Pharmaceutical Association, 17
D.L.R. (3d)  206,  Re  Prescott,  19  D.L.R.  (3d)  446,  Re
Merchant and Benchers of the Law Society, 32 D.L.R. (3d) 178
and Law	 Socieety of  Upper Ganada v. French, 49 D.L.R. (3d)
1, distinguished.
     8. The  Council is	 obliged to  give  reasons  for	 its
finding that  a member	is guilty of misconduct. In fairness
and justice,  the member is entitled to know why he has been
found guilty. [107 1E-G]
     The member has been given a right of appeal to the High
Court under  s. 22-A  of the  Act. To  exercise his right of
appeal effectively  he must  know the  basis  on  which	 the
Council has  found him	guilty. Further,  a finding  by	 the
Council is  the first  determinative finding on the guilt of
the member. It is a finding by a Tribunal of first instance.
The conclusion	of the Disciplinary Committee does not enjoy
the status  of a  "finding". Moreover, the reasons contained
in  the	  report  by  the  Disciplinary	 Committee  for	 its
conclusion may	or may	not  constitute	 the  basis  of	 the
finding	 rendered   by	the   Council.	The   Council  must,
therefore, state the reasons for the finding. [1071F-G]
1055
     9. Due  recognition should	 be given to the fundamental
principles and accepted axioms of law. [1070B-C]
     [Removal  of   the	 anomaly   by  suitable	 legislative
amendment of s. 17(3) of the Act so that the constitution of
the Disciplinary  Committee should  not necessarily  include
the President  and the	Vice-President of  the	Council	 was
suggested by the Court.] [1070B-C]
     James Edward  Jeffs and  Others v.	 New  Zealand  Dairy
Production and	Marketing Board and others, [1967] 1 AC 551,
Chandra Bhavan	Boarding and  Lodging Bangalore v. The State
of Mysore  and Anr.[1970]  2 SCR  600 and  K.L. Tripathi  v.
State  Bank   of  India	  and  Others,	 [1984]	 2  SCC	 43,
inapplicable.
     Leary v.  National Union  of Vehicle Builders, [1971] 1
Ch. 34,	 Re Cardinal and Board of Commissioners of Police of
City of	 Cornwall, [1974]  42 D.L.R.  (3d) 323,	 Wisland  v.
Medical	 Practioners   Disciplinary  Committee,	  [1974]   1
N.Z.L.R. 29  and Reid  v. Rowley,  [1977]  2  N.Z.L.R.	472,
referred to.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeals Nos. 1911 and 1912 of 1980.

From the Judgment and Order dated 16.4.1980 of the Bombay High Court in Appeal No. 203 and 205 of 1980.

F.S. Nariman, Anil B. Divan, K.K. Jain, S.K. Gupta, Promod Dayal, G. Banerjee and A.D. Sanger for the Appellant.

Atul Setalvad, Atul Rajadhya and Mrs. A.K. Verma for the Respondents.

The Judgment of the Court was delivered by PATHAK, J. These appeals raise some fundamental questions in regard to the conduct and procedure of disciplinary proceedings taken under the Chartered Accountants Act, 1949. Two of the questions are:

1. "Whether a member of the Institute of Chartered Accountants of India is entitled to a hearing by the Council of the Institute after the Disciplinary Committee has sub-
1056

mitted its report to the Council of its enquiry into allegations of misconduct against the member?

2. When the Council proceeds to consider the Report of the Disciplinary Committee, is the proceeding vitiated by the presence of the members of the Disciplinary Committee who include the President and the Vice-President of the Council and three other members of it?"

The appellant is the Institute of Chartered Accountants of India (the "Institute"). The Institute was created as a body corporate under the Chartered Accountants Act, 1949 (the "Act"), and its members are Chartered Accountants. The affairs of the Institute are managed by a body known as the Council of the Institute, which is headed by a President and a Vice-President below him. There are three Standing Committees of the Council, and one of them is the Disciplinary Committee. The Disciplinary Committee consists of the President and the Vice-President ex-officio of the Council, two members elected by the Committee from its members and a third member nominated by the Central Government. Chapter V of the Act contains provisions dealing with cases of misconduct of members of the Institute. Section 21 provides for conducting enquiries relating to such misconduct and the penalties which may be imposed, and section 22A provides for an appeal by a member against the imposition of a penalty. As the sections are material, they may be set forth:
S.21. Procedure in inquiries relating to misconduct of members of Institute (1) Where on receipt of information by, or of a complaint made to it, the Council is prima facie of opinion that any member of the Institute has been guilty of any professional or other misconduct, the Council shall refer the case to the Disciplinary Committee, and the Disciplinary Committee shall thereupon hold such inquiry and in such manner as may be prescribed, and shall report the result of its inquiry to the Council. (2) If on receipt of such report the Council finds that the member of the Institute is not guilty of any professional or other misconduct, it shall record its finding accordingly and direct that the proceedings shall be filed or the complaint shall be dismissed, as the case may be.
1057
(3) If on receipt of such report the Council finds that the member of the Institute is guilty of any professional or other misconduct, it shall record a finding accordingly and shall proceed in the manner laid down in the succeeding sub-section. (4) Where the finding is that a member of the Institute has been guilty of a professional misconduct specified in the First Schedule, the Council shall afford to the member an opportunity of being heard before orders are passed against him on the case, and may thereafter make any of the following orders, namely:
(a) reprimand the member;
(b) remove the name of the member from the Register for such period, not exceeding five years, as the Council thinks fit:
Provided that where it appears to the Council that the case is one in which the name of the member ought to be removed from the Register for a period exceeding five years or permanently, it shall not make any order referred to in clause (a) or clause (b), but shall forward the case to the High Court with its recommendations thereon. (5) Where the misconduct in respect of which the Council has found any member of the Institute guilty is misconduct other than any such misconduct as is referred to in subsection (4), it shall forward the case to the High Court with its recommendations thereon.
(6) On receipt of any case under sub-section (4) or subsection (5), the High Court shall fix a date for the hearing of the case and shall cause notice of the date so fixed to be given to the member of the Institute concerned, the Council and to the Central Government, and shall afford such member, the Council and the Central Government an opportunity of being heard, and may thereafter make any of the following orders namely:
(a) direct that the proceedings be filed, or dismiss the complaint, as the case may be;
1058
(b) reprimand the member;
(c) remove him from membership of the Institute either permanently or for such period as the High Court thinks fit;
(d) refer the case to the Council for further inquiry and report.
(7) ............................................. (8) For the purposes of any inquiry under this section, the Council and the Disciplinary Committee shall have the same powers as are vested in a civil court under the Code of Civil Procedure, 1908, in respect of the following matters, namely:
(a) summoning and enforcing the attendance of any person and examining him on oath;
(b) the discovery and production of any document; and
(c) receiving evidence on affidavit. 22A. Appeals (1) Any member of the Institute aggrieved by any order of the Council imposing on him any of the penalities referred to in sub-section (4) of Section 21, may, within thirty days of the date on which the order is communicated to him, prefer an appeal to the High Court:
Provided that the High Court may entertain any such appeal after the expiry of the said period of thirty days, if it is satisfied that the member was prevented by sufficient cause from filing the appeal in time.
(2) The High Court may, on its own motion or otherwise, after calling for the records of any case, revise any order made by the Council under sub-section (2) or sub-section (4) of Section 21 and may-
1059
(a) confirm, modify or set aside the order;
(b) impose any penalty or set aside, reduce, confirm, or enhance the penalty imposed by the order;
(c) remit the case to the Council for such further inquiry as the High Court considers proper in the circumstances of the case; or
(d) pass such other order as the High Court thinks fit:
Provided that no order of the Council shall be modified or set aside unless the Council has been given an opportunity of being heard and no order imposing or enhancing a penalty shall be passed unless the person concerned has also been given an opportunity of being heard." The Act provides for the framing of Regulations. Regulations 11 to 15 set forth the procedure for an enquiry into allegations of misconduct.

Messrs A.F. Ferguson & Co. ("Ferguson & Co.") is a reputed firm of Chartered Accountants. The respondent Lalit Kumar Ratna is a partner and the respondents Ashok Kumar Behl and P.R. Bhoopatkar are employees in the firm. All three are Chartered Accountants and members of the Institute.

In 1967 Ferguson & Co. established a Management Consultancy Division. Ratna was head of the Division, and Behl and Bhoopatkar worked under him. On April 15, 1970, Ferguson & Co. wrote to the Institute enquiring whether it could send out letters to Auditor Firms apprising them of the existence of the Management Consultancy Service and whether it was forbidden from doing so by any rules of the Institute. The Secretary of the Institute replied that the Council had appointed a Sub-Committee for considering the ethical problems arising out of the functioning of the Institute's members in the area of Management Consultancy Service and the firm was requested to wait for the recommendations of the Sub-Committee.

On December 8, 1971, Ratna issued a circular to the partners and principals of the firm setting forth guidelines on bringing the Management Consultancy Service brochures to the attention of their 1060 respective clients. Meanwhile, Ferguson & Co. also referred the matter to their solicitors, and the solicitors advised that making available of printed informative material in the form of a brochure would not be in contravention of Clauses 6 and 7 in Part I of the First Schedule to the Act or otherwise amount to professional misconduct.

A few days later the Council published an "exposure draft", setting forth the proposals under consideration by the Council regarding the regulations and ethical rules in respect of Management Consultancy Services by Chartered Accountants, and invited members to send their suggestions on the proposals. It was pointed out further that the recommendations to be made by the Council would require appropriate amendments in Part I of the First Schedule to the Act which contained rules in respect of professional misconduct.

Meanwhile, Ratna had prepared a brochure relating to the Management Consultancy Service to be provided by Ferguson & Co. It was stated that the brochure was intended for the use of the clients of the firm who requested information regarding such services and that it was for limited circulation only, the clients themselves being warned of that restriction. On February 19, 1973, the Council wrote to Ferguson and Co. inviting its attention to the brochure and alleging that it contained information against the firm under Section 21 of the Chartered Accountants Act read with clauses 6 and 7 of Part I of the First Schedule to the Act, and in accordance with Regulation 11(5) (b) read with Regulation 12 of the Chartered Accountants Regulations 1964, the firm was required to disclose to the Council the name of the member answerable to the charge of misconduct. In reply, the firm named Ratna as the member responsible for the brochure.

On April 14, 1973, Ratna submitted a written statement to the Institute denying that he was guilty of professional misconduct and he set forth a detailed statement of the reasons in support of his stand. The Council considered the matter in its meeting of September 13, 14 and 15, 1973 and being of prima facie opinion that Ratna was guilty of professional misconduct referred the case to the Disciplinary Committee. The Disciplinary Committee consisted of the President, S.K. Gupta, the Vice-President, N.C. Krishnan, two members of the Institute, R.K. Khanna and Bansi S. Mehta and the Government nominee, Ganapathi. The Disciplinary Committee gave a personal hearing on January 4, 1974, to Ratna and his counsel. On February 14, 1974, the Disciplinary Committee submitted its report to the Council opining 1061 that Ratna was guilty of professional misconduct under clauses 6 and 7 of Part I of the First Schedule to the Act insofar as he solicited clients directly or indirectly and also advertised professional attainments of his services. In its meeting of February 16, 1974 the Council considered the report of the Disciplinary Committee and found that Ratna was guilty of the misconduct. In February 25, 1974, the Institute wrote to Ratna that the Council had found him guilty of professional misconduct, as charged, and that it was proposed to remove his name from the Register of Members for a period not exceeding five years in accordance with the procedure laid down in s. 21(4) of the Act. He was informed that he would be called upon to appear before the Council at its next meeting but in case he did not wish to be heard in person he was entitled to send a written representation against the proposed action. He was required to take note that the scope of the oral hearing for consideration of the written representation would be restricted to the penalty proposed. Copies of the Report of the Disciplinary Committee and the findings of the Council were forwarded to him. On March 4, 1974, Ratna applied for extension of time to enable him to make his representation and the Council granted him time up to April 13, 1974, for that purpose.

It may be stated at this stage that parallel proceedings were taken in the case of Behl and Bhoopatkar. The brochure was treated as information against them also, and on April 14, 1973, they sent their written statements to the Institute. Their submissions were considered by the Council, which being of opinion that they were prima facie guilty of misconduct, referred the matter to the Disciplinary Committee. On January 4, 1974, the Disciplinary Committee granted a full personal hearing to these two respondents, who were represented by counsel. As in the case of Ratna, the Disciplinary Committee made its report to the Council that these two respondents were guilty of professional misconduct under clauses 6 and 7 of Part I of the First Schedule to the Act, and in its meeting on February 16, 1974 the Council held them guilty accordingly and proposed the same penalty as in Ratna's case. They were also invited to appear in person or to make a written representation against the penalty proposed before the Council.

Ratna now filed W.P. No. 426 of 1974 and Behl and Bhoopatkar filed W.P. No. 428 of 1974 in the High Court of Bombay. The Writ Petitions were allowed by Lentin, J by separate orders dated March 3, 1980, on the finding that the Council should have given an opportunity to the members to represent before it against the report of the Disci-

1062

plinary Committee and that the President, the Vice-President and the two members of the Institute who were members of the Disciplinary Committee were disqualified from participating in the proceedings of the Council when it considered the report of the Disciplinary Committee, and that as the decision of the Council was consequently vitiated the orders imposing penalty on the respondents were quashed and the case remanded to the Council for fresh consideration. The Institute appealed to a Division Bench of the High Court and the appeals have been summarily rejected by separate orders dated April 16, 1980.

It is apparent that in the scheme incorporated in s. 21 of the Act there are separate functionaries, the Disciplinary Committee, the Council and, in certain cases, the High Court. The controlling authority is the Council, which is only logical for the Council is the governing body of the Institute. When the Council receives information or a complaint alleging that a member of the Institute is guilty of misconduct, and it is prima facie of opinion that there is substance in the allegations it refers the case to the Disciplinary Committee. The Disciplinary Committee plays a subordinate role. It conducts an inquiry into the allegations. Since the inquiry is into allegations of misconduct by the member, it possesses the character of a quasi-judicial proceeding. The Disciplinary Committee thereafter submits a report of the result of the inquiry to the Council. The Disciplinary Committee is merely a Committee of the Institute, with a function specifically limited by the provisions of the Act. As a subordinate body, it reports to the Council, the governing body. The report will contain a statement of the allegations, the defence entered by the member, a record of the evidence and the conclusions upon that material. The conclusions are the conclusions of the Committee. They are tentative only. They cannot be regarded as 'findings'. The Disciplinary Committee is not vested by the Act with power to render any findings. It is the Council which is empowered to find whether the member is guilty of misconduct. Both s. 21(2) and s. 21(3) are clear as to that. If on receipt of the report the Council finds that the member is not guilty of misconduct, s. 21(2) requires it to record its finding accordingly, and to direct that the proceedings shall be filed or the complaint shall be dismissed. If, on the other hand, the Council finds that the member is guilty of misconduct, s. 21(3) requires it to record a finding accordingly, and thereafter to proceed in the manner laid down in the succeeding subsections. So the finding by the Council is the determinative decision as to the guilt of the member, and because it is determinative the Act requires it to be recorded. A responsibility so grave as the determina-

1063

tion that a member is guilty of misconduct, and the recording of that finding, has been specifically assigned by the Act to the governing body, the Council. It is also apparent that it is only upon a finding being recorded by the Council that the Act moves forward to the final stage of penalisation. The recording of the finding by the Council is the jurisdictional springboard for the penalty proceeding which follows.

Now when it enters upon the task of finding whether the member is guilty of misconduct, the Council considers the report submitted by the Disciplinary Committee. The report constitutes the material to be considered by the Council. The Council will take into regard the allegations against the member, his case in defence, the recorded evidence and the conclusions expressed by the Disciplinary Committee. Although the member has participated in the inquiry, he has had no opportunity to demonstrate the fallibility of the conclusions of the Disciplinary Committee. It is material which falls within the domain of consideration by the Council. It should also be open to the member, we think, to point out to the Council any error in the procedure adopted by the Disciplinary Committee which could have resulted in vitiating the inquiry. S. 21(8) arms the Council with power to record oral and documentary evidence, and it is precisely to take account of that eventuality and to repair the error that this power seems to have been conferred. It cannot, therefore, be denied that even though the member has participated in the inquiry before the Disciplinary Committee, there is a range of consideration by the Council on which he has not been heard. He is clearly entitled to an opportunity of hearing before the Council finds him guilty of misconduct.

At this point it is necessary to advert to the fundamental character of the power conferred on the Council. The Council is empowered to find a members guilty of misconduct. The penalty which follows is so harsh that it may result in his removal from the Register of Members for a substantial number of years. The removal of his name from the Register deprives him of the right to a certificate of practice. As is clear from s. 6(1) of the Act, he cannot practice without such certificate. In the circumstances there is every reason to presume in favour of an opportunity to the member of being heard by the Council before it proceeds to pronounce upon his guilt. As we have seen, the finding by the Council operates with finality in the proceeding, and it constitutes the foundation for the penalty imposed by the Council on him. We consider it significant that the power to find and record whether a member is guilty of misconduct has been specifically entrusted by the 1064 Act to the entire Council itself and not to a few of its members who constitute the Disciplinary Committee. It is the character and complexion of the proceeding considered in conjunction with the structure of power constituted by the Act which leads us to the conclusion that the member is entitled to a hearing by the Council before it can find him guilty. Upon the approach which has found favour with us, we find no relevance in James Edward Jeffs and others v. New Zealand Dairy Production and Marketing Board and others, [1967] 1 AC 551 cited on behalf of the appellant. The Court made observations there of a general nature and indicated the circumstances when evidence could be recorded and submissions of the parties heard by a person other than the decision making authority. Those observations can have no play in a power structure such as the one before us.

Our attention has been invited to the difference between the terms in which s. 21(3) and s. 21(4) have been enacted and, it is pointed out, that while in s. 21(4) Parliament has indicated that an opportunity of being heard should be accorded to the member, nowhere in s. 21(3) do we find such requirement. There is no doubt that there is that difference between the two provisions. But, to our mind, that does not affect the question. The textual difference is not decisive. It is the substance of the matter, the character of the allegations, the far-reaching consequences of a finding against the member, the vesting of responsibility in the governing body itself, all these and kindred considerations enter into the decision of the question whether the law implies a hearing to the member at that stage.

Learned counsel for the appellant relies on Chandra Bhavan Boarding and Lodging, Bangalore v. The State of Mysore and Anr., [1970] 2 SCR 600, where this Court found that the procedure adopted by the Government in fixing a minimum wage under s. 5(1) of the Minimum Wages Act, 1948 was not vitiated merely on the ground that the Government had failed to constitute a committee under s. 5(1) (a) of that Act. Reference was also made to K.L. Tripathi v. State Bank of India and Others, [1984] 1 SCC 43 where the petitioner complained of a breach of the principles of natural justice on the ground that he was not given an opportunity to rebut the material gathered in his absence. Neither case is of assistance to the appellant. In the former, the Court found that reasonable opportunity had been given to all the concerned parties to represent their case before the Government made the impugned order. In the latter, the Court held that no real prejudice had been suffered by the complainant in the circumstances of the case.

1065

It is next pointed out on behalf of the appellant that while Regulation 15 requires the Council, when it proceeds to act under s. 21(4), to furnish to the member a copy of the report of the Disciplinary Committee, no such requirement is incorporated in Regulation 14 which prescribes what the Council will do when it receives the report of the Disciplinary Committee. That, it is said, envisages that the member has no right to make a representation before the Council against the report of the Disciplinary Committee. The contention can be disposed of shortly. There is nothing in Regulation 14 which excludes the operation of the principle of natural justice entitling the member to be heard by the Council when it proceeds to render its finding. The principles of natural justice must be read into the unoccupied interstices of the statute unless there is a clear mandate to the contrary.

It is then urged by learned counsel for the appellant that the provision of an appeal under s. 22-A of the Act is a complete safeguard against any insufficiency in the original proceeding before the Council, and it is not mandatory that the member should be heard by the Council before it proceeds to record its finding. Section 22-A of the Act entitles a member to prefer an appeal to the High Court against an order of the Council imposing a penalty under s. 21(4) of the Act. It is pointed out that no limitation has been imposed on the scope of the appeal, and that an appellant is entitled to urge before the High Court every ground which was available to him before the Council. Any insufficiency, it is said, can be cured by resort to such appeal. Learned counsel apparently has in mind the view taken in some cases that an appeal provides an adequate remedy for a defect in procedure during the original proceeding. Some of those cases are mentioned in Sir William Wades erudite and classic work on "Administrative Law" But as that learned author observes, "in principle there ought to be an observance of natural justice equally at both stages", and "if natural justice is violated at the first stage, the right of appeal is not so much a true right of appeal as a corrected initial hearing:

instead of fair trial followed by appeal, the procedure is reduced to unfair trial followed by fair trial."
And he makes reference to the observations of Megarry J. in Leary v. National Union of Vehicle Builders, [1971] 1 Ch.
34. Treating with another aspect of the point, that learned Judge said:
"If one accepts the contention that a defect of natural justice 1066 in the trial body can be cured by the presence of natural justice in the appellate body, this has the result of depriving the member of his right of appeal from the expelling body. If the rules and the law combine to give the member the right to a fair trial and the right of appeal, why should he be told that he ought to be satisfied with an unjust trial and a fair appeal? Even if the appeal is treated as a hearing de novo, the member is being stripped of his right to appeal to another body from the effective decision to expel him. I cannot think that natural justice is satisfied by a process whereby an unfair trial, though not resulting in a valid expulsion, will nevertheless have the effect of depriving the member of his right of appeal when a valid decision to expel him is subsequently made. Such a deprivation would be a powerful result to be achieved by what in law is a mere nullity; and it is no mere triviality that might be justified on the ground that natural justice does not mean perfect justice. As a general rule, at all events, I hold that a failure of natural justice in the trial body cannot be cured by a sufficiency of natural justice in an appellate body."

The view taken by Megarry, J. was followed by the Ontario High Court in Canada in Re Cardinal and Board of Commissioners of Police of City of Cornwall, [1974] 42 D.L.R. (3d) 323. The Supreme Court of New Zealand was similarly inclined in Wislang v. Medical Practioners Disciplinary Committee, [1974] 1 N.Z.L.R. 29 and so was the Court of Appeal of New Zealand in Reid v. Rowley, [1977] 2 N.Z.L.R. 472.

But perhaps another way of looking at the matter lies in examining the consequences of the initial order as soon as it is passed. There are cases where an order may cause serious injury as soon as it is made, an injury not capable of being entirely erased when the error is corrected on subsequent appeal. For instance, as in the present case, where a member of a highly respected and publicly trusted profession is found guilty of misconduct and suffers penalty, the damage to his professional reputation can be immediate and far-reaching. "Not all the King's horses and all the King's men" can ever salvage the situation completely, notwithstanding the widest scope provided to an appeal. To many a man, his professional reputation is his most valuable possession. It affects his standing and dignity among his fellow members in the profession, and guarantees the esteem of his clientele. It is often the carefully garnered fruit of a long period of scrupulous, 1067 conscientious and diligent industry. It is the portrait of his professional honour. In a world said to be notorious for its blase attitude towards the noble values of an earlier generation, a man's professional reputation is still his most sensitive pride. In such a case, after the blow suffered by the initial decision, it is difficult to contemplate complete restitution through an appellate decision. Such a case is unlike an action for money or recovery of property, where the execution of the trial decree may be stayed pending appeal, or a successful appeal may result in refund of the money or restitution of the property, with appropriate compensation by way of interest or mesne profits for the period of deprivation. And, therefore, it seems to us, there is manifest need to ensure that there is no breach of fundamental procedure in the original proceeding, and to avoid treating an appeal as an overall substitute for the original proceeding.

Upon the aforesaid considerations, we are of definite opinion that a member accused of misconduct is entitled to a hearing by the Council when, on receipt of the report of the Disciplinary Committee, it proceeds to find whether he is or is not guilty. The High Court is, therefore, right in the view on this point.

Accordingly, the respective findings of the Council that Ratna, Behl and Bhoopatkar are guilty of misconduct are vitiated and must be quashed. Consequently, the penalty imposed on each of them is also liable to be quashed.

Our decision on the first question is sufficient to dispose of these appeals. But the appellant is anxious to obtain our opinion on the second question also as, it is said, the question is bound to arise in future in cases of disciplinary proceedings. As it was one of the points on which the High Court allowed the writ petitions, and as we have already heard full agrument on it, we proceed now to consider the point.

The question is whether the respective findings of the Council holding the three members guilty of misconduct can be said to be vitiated by bias because the members of the Disciplinary Committee participated in those proceedings. As has been pointed out, s. 17 of the Act provides for a Disciplinary Committee, consisting of the President and the Vice-President ex-officio of the Council, who will be the Chairman and Vice-Chairman respectively of the Disciplinary Committee, and three other members of the Council, two of them 1068 being elected by the Council to the Committee, and the third being nominated by the Central Government from amongst the persons nominated to the Council by the Central Government. Therefore, all the five members of the Disciplinary Committee are drawn from the Council.

Now the Council is vested with power under s. 21 to find whether the member is guilty of misconduct. There is nothing in s. 21 of the Act, however, to indicate whether the members of the Disciplinary Committee should be excluded when the Council enters upon its task. The answer must be found from the general scheme of the Act and the fundamental principles of law.

There can be no dispute that the function of the Disciplinary Committee of holding an enquiry under s. 21(1) of the Act into the conduct of the member calls for a recording of evidence by the Committee. Its duty does not end there. It must consider the evidence and come to its conclusions. As s. 21(2) of the Act plainly says, it must report "the result of its enquiry" to the Council. In the absence of express or implied statutory intendment to the contrary, it appears to us that the members of such a Committee would be disqualified from participating in the deliberations of the Council when it proceeds to consider the report in order to find whether the member is guilty of misconduct. For that alone would be consistent with the fundamental principle that justice must not only be done but must also appear to be done. The nature of the function discharged by the Council in rendering its finding is quasi judicial, and we are reminded of the observations of this Court as far back as Manek Lal v. Dr. Prem Chand, [1957] SCR

575.

"It is well settled that every member of a tribunal that is called upon to try issues in judicial or quasi-judicial proceedings must be able to act judicially; and it is of the essence of judicial decisions and judicial administration that judges should be able to act impartially, objectively and without any bias. In such cases the test is not whether in fact a bias has affected the judgment; the test always is and must be whether a litigant could reasonably apprehend that a bias attributable to a member of the tribunal might have operated against him in the final decision of the tribunal. It is in this sense that it is often said that justice must not only be done but must also appear to be done."
1069

We must remember that the President and the Vice- President of the Council and 3 members of the Council compose the Disciplinary Committee. The President and the Vice-President do certainly hold significant status in the meetings of the Council. A member whose conduct has been the subject of enquiry by the Disciplinary Committee ending in conclusions adverse to him can legitimately entertain an apprehension that the President and the Vice-President of the Council and the other members of the Disciplinary Committee would maintain the opinion expressed by them in their report and would press for the acceptance of the report by the Council. To the member whose conduct has been investigated by the Committee, the possibility of the Council disagreeing with the report in the presence of the President and the Vice-President and the other members of the Committee would so rather remote. His fears would be aggravated by the circumstance that the President would preside over the meeting of the Council, and would thus be in a position to control and possibly dominate the proceedings during the meeting. We do not doubt that the President and the Vice-President, and also the three other members of the Disciplinary Committee, should find it possible to act objectively during the decision-making process of the Council. But to the member accused of misconduct, the danger of partisan consideration being accorded to the report would seem very real indeed.

The objection on the ground of bias would have been excluded if the statute had expressed itself to the contrary. But nowhere do we find in the Act any evidence to establish such exclusion. It is true that by virtue of s. 17(3) it is obligatory that the Disciplinary Committee should be composed of the President and the Vice-President of the Council and three other members of the Council. While that is so, there is nothing in the Act to suggest that the meetings of the council must always be presided over by the President or the Vice-President, and that no meeting can be held in their absence. We find that Regulation 140 framed under the Act contemplates that the Council may meet in the absence of the President and the Vice-President, and provides that in their absence a member elected from among the members who are present should preside. There is an element of flexibility which makes it possible for the Council to consider the report of the Disciplinary Committee without the participation of the members of the Committee. Because of the 'flexibility' potential in the scheme, the doctrine of necessity, to which reference has been made on behalf of the Institute, cannot come into play. We must admit that it does appear anomalous that the President and the Vice-President of the Council should be disabled from participating in a meeting of the 1070 Council because they are bound by statute to function as the Chairman and the Vice-Chairman of the Disciplinary Committee, and were it not for the factor of flexibility which we see in the scheme, we would have been compelled to the conclusion that the Act implies an exclusion of the doctrine of bias. But as we have observed, no such exclusion is implied by the scheme of the Act or its policy. We suggest the removal of the anomaly by suitable legislative amendment of s. 17(3) of the Act so that the constitution of the Disciplinary Committee should not necessarily include the President and the Vice-President of the Council. It is only appropriate that due recognition should be given to the fundamental principles and accepted axioms of law.

Learned counsel for the Institute relies on Re Dancyger and Alberta Pharmaceutical Association, 17 D.L.R. (3d) 206; Re Prescott, 19 D.L.R. (3d) 446; Re Merchant and Benchers of the Law Society. 32 D.L.R. (3d) 178 and the majority opinion in Law Society of Upper Canada v. French, 49 D.L.R. (3d) 1 in support of the contention that participation by the members of the Disciplinary Committee does not vitiate the proceedings of the Council. The principal basis on which the Canadian courts proceeded in upholding the validity of the meeting of the parent body, despite the participation therein of the members of the Disciplinary Committee, lay in this that the entire proceeding, that is to say the enquiry by the Committee and the subsequent consideration of its report by the parent body, constituted a single proceeding, and had to be distinguished from a case where the decision by a subordinate body was assailed in appeal before a superior authority. This distinction, it seems to us, can be of little assistance if full play is given to the maxim that no man shall be a Judge in his own cause. We are impressed by the soundness of the minority opinion pronounced by that learned and distinguished Judge, Laskin, C.J.C. in Law Society of Upper Canada v. French (supra) decided by the Supreme Court of Canada. He observed:

"I do not think that the issue herein falls to be decided according to whether the proceedings in Convocation are or amount to an appeal or are or amount to a review under a two-stage scheme of inquiry into allegations of professional misconduct. No doubt, characterization of the proceedings as an appeal may lend weight to the contention of the appellant solicitor, but the principle underlying his position rises above any such formalistic approach. The principle is immanent in the ancient maxim nemo judex in causa sua, expressed by Coke in Dr. Benham's case (1610)
8. Co. Rep. 113b, 77E.R. 646."
1071

The conclusion reached by us has not been an easy one. The authorities on the subject have oscillated from one extreme to the other, and an analysis of the cases points at times to some rather slender element in the mosaic of facts which has influenced the outcome. There is good reason ultimately for adopting a liberal view, for as has been observed by the late Professor S.A. De Smith in his 'Judicial Review of Administrative Action' Fourth Edition p. 261:

"..... a report will normally include a statement of findings and recommendations, which may be controverted before the parent body; and in such a case the participation of members of the sub- committee in the final decision may be of dubious validity. The problem is not merely one of strict law; it is also one of public policy."

Accordingly, we concur with the High Court that the finding of the Council holding the respondents Ratna, Behl and Bhoopatkar guilty of misconduct is vitiated by the participation of the members of the Disciplinary Committee.

Before we conclude, we may refer to a third point raised before us, the point being whether the Council is obliged to give reasons for its finding that a member is guilty of misconduct. It seems to us that it is bound to do so. In fairness and justice, the member is entitled to know why he has been found guilty. The case can be so serious that it can attract the harsh penalties provided by the Act. Moreover, the member has been given a right of appeal to the High Court under s. 22-A of the Act. To exercise his right of appeal effectively he must know the basis on which the Council has found him guilty. We have already pointed out that a finding by the Council is the first determinative finding on the guilt of the member. It is a finding by a Tribunal of first instance. The conclusion of the Disciplinary Committee does not enjoy the status of a "finding". Moreover, the reasons contained in the report by the Disciplinary Committee for its conclusion may or may not constitute the basis of the finding rendered by the Council. The Council must, therefore, state the reasons for its finding.

The appeals fail and are dismissed, but in the circumstances of the case we make no order as to costs.

M.L.A.					  Appeals dismissed.
1072