Gujarat High Court
Suo Motu vs Registrar, High Court Of Gujarat on 1 May, 2002
Equivalent citations: AIR2002GUJ388, (2002)2GLR1649, AIR 2002 GUJARAT 388
Author: J.M. Panchal
Bench: J.M. Panchal
JUDGMENT J.M. Panchal, J.
1. The learned single Judge has referred following two issues for consideration of the Division Bench :-
(1) Whether, personal service by a litigant or a clerk of the Advocate or any other person, who is not an officer of the Court, is a recognised mode of service? If yes, (2) Whether, the Registrar, Gujarat High Court is empowered to order direct service or the Court alone can permit direct service?
2. The Reference arises in the context of following facts :
Special Civil Application No. 11136 of 2000 was placed before the learned single Judge of this Court for admission hearing and the Court had issued notices to the respondents on October 20, 2000 making them returnable on November 20, 2000. The respondent No. 1 has entered its appearance through the learned Government Pleader, but no appearance at the relevant time was entered by the respondent No. 2. Mr. B. S. Patel, learned Advocate appearing for the petitioner had stated at the Bar that the respondent No. 2 was served directly by his clerk and the petition was ripe for hearing. On inquiry being made by the learned single Judge, Mr. B. S. Patel, learned Advocate for the petitioner had stated that the Court had not permitted direct service to the respondents, but he had applied to the Registrar for such permission and as the Registrar had, under the powers conferred on him under Rule 7 of the Gujarat High Court Rules, 1993 ("the Rules" for short), granted such permission, the respondent No. 2 was served directly by his clerk. Thereupon, the learned single Judge had expressed the opinion that two important questions relating to service of Notice/Rule Nisi ordered to be issued by the Court were arising for consideration of the Court : (i) Whether, the Registrar has power to permit the petitioner/appellant/applicant to effect direct service on the respondent/ opponent, and (ii) when a petitioner/appeilant/applicant has been permitted to effect direct service, can the service be effected by the clerk of the Advocate.
Mr. B. S. Patel, learned Counsel for the petitioner had submitted that Rule 7 of the Rules empowers the Registrar, inter-alia, to comply with all the requirements of the law and the Rules; whereas Rule 12(e) of the Rules empowers the Registrar to permit service of notice or Rule Nisi directly, and therefore, permission granted by the Registrar to serve the respondent No. 2 directly should not be treated as illegal. The learned single Judge referred to Rules 7, 12(e), 13 and 181 of the Rules as well as the provisions of Order 5, Rule 9, Rule 17, Rule 18, Rule 19-A & Rule 20, and concluded that the only recognised modes of service are : (1) personal service by an officer of the Court, (2) service by post, (3) service by affixing, and (4) the substituted service. In view of the said conclusion, the learned single Judge has expressed an opinion that the personal service by a litigant or a clerk of the Advocate or any person who is not an officer of the Court, is not a recognised mode of service. Further, the learned single Judge on interpretation of Clause (e) of Rule 12 of the Rules has expressed the opinion that the Registrar is not empowered to order direct service and the Court alone can permit the direct service. The decision rendered by the Division Bench of this Court in Suo Motu v. A. N. Patel, 1999 (1) GLR 8 was brought to the notice of the learned single Judge to highlight the point that the direct service was a recognised mode of service, but the learned single Judge was of the opinion that the Division Bench had no occasion to examine the question, whether the direct service is a recognised mode of service and whether the Registrar, Gujarat High Court is empowered to permit direct service and has opined that the propriety demands that the issues referred to earlier should be referred to Division Bench for its consideration. Under the circumstances, by order dated January 11, 2001/ January 20, 2001, the learned single Judge has made reference to the Division Bench to decide the above-mentioned two issues. On Reference being made, the same has been registered by the office as Misc. Civil Application No. 201 of 2001.
3. The Reference was placed for preliminary hearing before the Court on July 20, 2001 and we had issued notice to the Registrar, Gujarat High Court making it returnable on July 30, 2001. We had also requested the learned Advocate-General, Gujarat State and the learned President, Gujarat High Court Advocates' Association, to assist the Court in the matter. Again, the matter was placed for hearing before the Court on August 6, 2001 and the learned President, Gujarat High Court Advocates' Association had expressed the view that the decision which may be rendered by the Division Bench of this Court is likely to affect the learned Advocates practising in the Court, and therefore, by an order dated August 6, 2001, we had directed the office to notify to the learned Advocates practising in the Court that any member of the Gujarat High Court Advocates' Association was welcome to participate in the proceedings before the Court. Accordingly, Shri S. B. Vakil, learned Senior Advocate representing Gujarat High Court Advocates' Association, whereas Shri S. N. Shelat, learned Advocate-General assisted by Mr. A. D. Oza, learned Government Pleader and Mr. Paresh Upadhyaya representing the Registrar, Gujarat High Court, have appeared in the matter and addressed the Court.
4. Shri S. B. Vakil, learned senior Advocate drew the attention of the Court to the provisions of Sections 27, 28, 29, 121, 122, 125, 128(2)(a), Order 5, Rule 1(2), Order 5, Rule 9, Rule 10, Rule 17, Rule 19-A, Rule 20, Order 41, Rule 14, Order 42, Rule 1, Order 43, Rule 2, Order 48, Rules 1 & 2 and Order 49, Rule 1 C.P.C., as well as Rules 12(a), 12(e), 13(b), 14, 181, 448 & 455 of the Gujarat High Court Rules, 1993, and contended that personal service by a litigant or his recognised agent or a recognised clerk of the Advocate or by an Advocate, is a recognised mode of service and it would not be correct to hold that personal service by a litigant or a recognised clerk of the Advocate or any other person, who is not an officer of the Court, is not a recognised mode of service. The main thrust of the argument of Shri Vakil, learned Senior Advocate was that Order 5, Rule 9 C.P.C. provides that where the defendant resides within the jurisdiction of the Court in which the suit is instituted or has an agent resident within that jurisdiction who is empowered to accept the service of the summons, the summons shall, unless the Court otherwise directs, be delivered or sent to the proper officer to be served by him or one of his subordinates and when the Court permits service of summons by direct service, it would mean that the Court has otherwise directed than provided under the Rule, and therefore, direct service on the respondent/opponent is contemplated by law. The learned Counsel brought to the notice of the Court the provisions of the Code of Civil Procedure as amended by Code of Civil Procedure (Amendment) Act, 1999, which have not come into force, and pointed out that if the amendment is brought into force, not only delivery of summons to the plaintiff or his agent by direct service would be permissible, but service of summons by even Fax message or by Electronic Mail service or by Courier service and such other means as may be prescribed by the rules, would be permissible, and therefore, the phrase "unless the Court otherwise directs" appearing in Order 5, Rule 9 being of wide import, should be construed to mean that it takes within its sweep direct service also. It was contended that C.P.C. does not limit or qualify Court's power under Order 5, Rule 9(1) to otherwise direct because the phrase "unless the Court otherwise directs" would mean by any manner other than the manner expressly specified. What was emphasised was that the provisions of the Code of Civil Procedure were enacted in the year 1908 and in view of technological and other scientific developments which have taken place after enactment of the Code, the phrase "unless the Court otherwise directs" should be construed liberally to include direction to serve the opponent/respondent directly. Explaining the purpose of direct service, it was pointed out that in a given case, the Court may issue notice to the respondent/opponent without giving any interim relief to the petitioner/appellant and may wish to hear the party likely to be affected or the purpose may also be that a Court wants to hear the other side before making an order, but wants to make its order urgently, and in such circumstances, if restricted meaning is given to the phrase "unless the Court otherwise directs" appearing in Sub-rule (1) of Rule 9 of Order 5, it would not serve the interest of justice. According to Shri S. B. Vakil, learned senior Advocate, it is not correct to say that the only recognised modes of service are : (1) personal service by an officer of the Court, (2) service by post, (3) service by affixing and (4) substituted service as opined by the learned single Judge and the phrase "unless the Court otherwise directs" being of wide amplitude, any mode of service which is directed by the Court would be a recognised mode of service. It was pleaded that the words "proper officer" employed in Sub-rule (1) of Rule 9 of Order 5 C.P.C. would also include an Advocate practising in the Court because for all practical purposes, an Advocate appearing in the Court is an officer of the Court, and therefore, the Court can always permit the learned Advocate appearing for a litigant to effect direct service on the opponent/respondent. While dealing with the power of the Registrar to permit direct service on the opponent/respondent, Shri S. B. Vakil, learned Senior Advocate submitted that Rule 12 of the Rules empowers the Registrar to dispose of matters enumerated therein, whereas Clause (e) of the said Rule specifically provides that the Registrar is competent to dispose of applications for issue of a fresh notice or ordering a particular method of service of notice on a respondent, which would include method of service of notice on a respondent directly, and therefore, it would not be correct to hold that the Registrar has no power to order service of notice on a respondent directly. It was stressed that the powers conferred on the Registrar to dispose of the matters enumerated in Rule 12 of the Rules are judicial in nature against which a revision is maintainable as provided in Rule 17 of the Rules, and therefore, power to order a particular method of service of notice on a respondent having not been fettered in any manner, it should be held that the Registrar has no power to order service of notice on a respondent directly. According to Shri Vakil, learned Senior Advocate, normally the summons should be delivered or sent to the proper officer to be served by him or one of his subordinates on the defendant or his agent, but the phrase "unless the Court otherwise directs" being of wide amplitude, the Court can direct that a litigant or his recognised agent or the recognised clerk of the Advocate, who is not the proper officer, can serve the summons on the opponent/respondent directly, and therefore, the litigant or his recognised agent or the recognised clerk of the Advocate would also be entitled to effectuate service on the opponent/ respondent when appropriate direction is given either by the Court or by the Registrar. The learned Counsel contended that Rule 455 of the Rules deals with certain situations when a recognised clerk of an Advocate can act on behalf of his master's client and states that a recognised clerk may act on behalf of his master's client in all matters of formal nature which do not require the personal attendance of an Advocate and service of notice on the opponent/ respondent being a ministerial act can be performed by a recognised clerk on behalf of his master's client because for effectuating service on the opponent/ respondent, personal attendance of an Advocate is not required at all. In support of his submissions, the learned Counsel representing Gujarat High Court Advocates' Association, has drawn attention of the Court to the two reported decisions i.e. (i) Poshetty and Ors. v. State of A. P., 1996 (11) SCC 213, and (ii) Lilavati Gulabchand Amichand v. Municipal Corporation of Greater Bombay, 1966 BLR 868.
5. Shri S. N. Shelat, learned Advocate-General, stressed before the Court that in view of the provisions of Order 5, Rule 9, there is no manner of doubt that direct service by a litigant or his recognised agent or by an Advocate or by a recognised clerk of the Advocate, is permissible, and therefore, the reference should be answered accordingly. Further, the learned Advocate General emphasised that direct service of summons on the opponent/respondent is a well recognised practice commonly adopted in the Courts since years and as it is a time-honoured practice, the Court should answer the reference by holding that direct service by a litigant or by his recognised agent or by an Advocate or by a recognised clerk of an Advocate or any other person, who is not an officer -of the Court, is a recognised mode of service. It was contended that while construing the provisions of Order 5, Rule 9 Sub-rule (1), the Court should adopt a construction that continuously updates its wording to allow for changes, since the Code was initially framed and the construction which may be placed by the Court should be such that in its application on any date, the language of the Code, though necessarily embedded in its own time, is nevertheless is construed in accordance with the need to treat it as current law and applying this principle of construction, the Court should hold that direct service by an Advocate or a litigant or a recognised clerk of the Advocate is a recognised mode of service. To persuade the Court to adopt this principle of construction of statute, the learned Advocate General has drawn the attention of the Court to the decision in Sil Import v. Exim Aids Silk Exporters, 1999 (97) Comp. Cases 575. The learned Advocate General explained that if the Court does not permit direct service, but has not refused direct service specifically, the Registrar in exercise of powers conferred on him by Rule 12(e) of the Rules can permit service of summons on a respondent directly, but the Registrar would not be entitled to do so when direct service is specifically refused by the Court. In order to check certain drawbacks, which are inherent when direct service is permitted, the learned Advocate-General suggested that the direct service should be permitted to the named person i.e. recognised clerk of an Advocate and that the recognised clerk of an Advocate would not be entitled to further delegate the function of serving summons on the opponent/respondent to any other person and service effected on the opponent/respondent pursuant to such invalid delegation should not be treated as good service by the Court. Shri Paresh Upadhyaya, learned Counsel representing the Registrar, Gujarat High Court has emphatically asserted before the Court that the Registrar of the High Court has power to order service of notice on a respondent directly, which is quite manifest from the provisions of Rule 12(e) of the Rules, and therefore, the reference should be answered accordingly.
6. We have considered the submissions advanced at the Bar and the provisions of law. Order 5 of the Code of Civil Procedure, 1908 deals with issue and service of summons. Rule 9 of Order 5, which is relevant for answering the issues raised in the reference, reads as under :-
"9. Delivery or transmission of summons for service :- (1) Where the defendant resides within the jurisdiction of the Court in which the suit is instituted or has an agent resident within that jurisdiction who is empowered to accept the service of the summons, the summons shall, unless the Court otherwise directs, be delivered or sent to the proper officer to be served by him or one of his subordinates.
(2) The proper officer may be an officer of a Court other than that in which the suit is instituted, and where he is such an officer, the summons may be sent to him by post or in such other manner as the Court may direct."
7. On analysis of Sub-rule (1) of Rule 9, which is quoted above, it becomes clear that where the defendant resides within the jurisdiction of the Court in which the suit is instituted or has an agent resident within that jurisdiction, who is empowered to accept the service of the summons, the summons shall, unless the Court otherwise directs, be delivered or sent to the proper officer to be served by him or one of his subordinates. It means that the Court can direct that the summons need not be delivered or sent to the proper officer to be served by him or one of his subordinates, on the defendant and should be served in a manner by a person as may be directed by the Court. It is relevant to notice that the provisions of Order 5, Rule 9 C.P.C. would be applicable not only in the case of service of the summons in a suit, but would be applicable to other proceedings, such as First Appeal, Second Appeal, Revision etc., and therefore, the provisions of Order 5, Rule 9 will have to be interpreted in a broad manner. The Reference proceeds on the footing that the only recognised modes of service are : (i) personal service by an officer of the Court, (ii) service by post, (Hi) service by affixing, and (iv) substituted service. Because C.P.C. specifically mentions four modes of service, it would not mean that the mode of service "otherwise directed" by a Court provided under Order 5, Rule 9(1) is not a mode of service recognised by C.P.C. On analysis of the provisions of law, we find that there may be other modes of service also, such as, service by Courier or service by Fax message or service by Electronic Mail service or service by litigant directly etc. and there is nothing either in the provisions of the Code or the Rules by which it can be said that other modes of service are excluded or prohibited. The phrase "unless the Court otherwise directs" employed by the Legislature is of wide amplitude and any mode of service, which is considered to be proper by the Court, would become a recognised mode of service. In Sil Import (supra), it was noticed by the Supreme Court that under Clause (b) of Section 138 of the Negotiable Instruments Act, 1881, a duty is cast on the Payee to make a demand for payment within 15 days on receipt of information regarding the return of the cheque unpaid by giving notice in writing to the drawer of the cheque. Nowhere is it said that such notice must be sent by registered post or that it should be despatched through a messenger. In that case, notice was sent by Fax and had reached the drawer of the cheque within the period of 15 days. The question considered by the Supreme Court was whether the despatch of notice through Fax was proper or not. On review of law, the Supreme Court has held that if the notice envisaged in Clause (b) of the proviso to Section 138 is transmitted by Fax, it would be compliance with the legal requirement. While adopting this construction, what is highlighted by the Supreme Court is that the Parliament intends the Court to apply to an ongoing Act a construction that continuously updates its wording to allow for changes since the Act was initially framed, meaning thereby that in its application on any date, the language of the Act, though necessarily embedded in its own time, is nevertheless to be construed in accordance with the need to treat it as current law. Applying the rule of construction as suggested by the Supreme Court, we find that there is no express provision in Order 5, Rule 9 C.P.C. which prohibits a Court from giving direction to serve the other side by direct service and the phrase "unless the Court otherwise directs" being of wide amplitude, would take within its sweep the power of the Court to direct service of summons on the defendant/opponent/respondent directly either by the litigant or his recognised agent or his Advocate or a recognised clerk of the Advocate also. Further, we find that service of summons on the defendant/ opponent/respondent is a well recognised mode of service as well as time-honoured practice, and therefore, it would not be correct to hold that direct service being not a recognised mode of service, is either illegal or prohibited by law. At this stage it would be advantageous to refer to a decision of the Division Bench of this Court in Suo Motu v. A. N. Patel, 1999 (1) GLR 8. Therein, the learned Advocate for the petitioners had taken, direct service in a petition which was instituted under Article 226 of the Constitution. The clerk of the learned Advocate had filed affidavits stating that the respondent Nos. 1, 2 & 3 were served. On the basis of those affidavits, the learned A.G.P. had proceeded on the footing that the respondents were duly served in accordance with law and requested the Court to grant some time so as to enable him to have instructions in the matter. On the adjourned date, none had appeared on behalf of the respondent Nos. 1 & 2, but a statement was made by the learned Advocate for the petitioners that the respondent Nos. 1 & 2 were served and in view of the said statement, the Court had directed the parties to maintain status quo. As no instructions were received in the matter, the learned A.G.P. had requested for time and the Court while granting time, had directed the learned A.G.P. to inform the respondent Nos. 1 & 2 about the order passed by the Court as well as the inaction on the part of the concerned respondents. The learned A.G.P. had accordingly addressed letters on November 23, 1995. On the subsequent date to which the petition was adjourned, it was found by the Court that the concerned respondents were not duly served. Thereupon, the proceedings for contempt of Court were initiated. While dealing with the matter, the Division Bench has emphasised that the vague affidavit of service of notice filed by the recognised clerk of the Advocate should not be accepted by the office and has also suggested formats for (i) affidavit of service and (ii) affidavit of refusal of service. If the Division Bench had not accepted the direct service as one of the recognised modes of service of summons on the opponent/ respondent, it would not have prescribed formats for affidavit of service or affidavit of refusal of service. Thus, we are of the opinion that direct service on the opponent/respondent is also recognised by the Division Bench as one of the recognised modes of service and this Court cannot proceed on the footing that the questions referred to us were not considered by the Division Bench, and therefore, direct service was not recognised by the Division Bench as a valid service.
8. It is relevant to notice that Chapter 17 of the Gujarat High Court Rules, 1993 deals with applications under Articles 226, 227 & 228 of the Constitution and makes provisions regarding rules for issue of writs and orders under the said Articles. Rule 181 of the Rules, which is relevant for the inquiry on hand, provides that the service of the Rule Nisi or the Notice of the application for return shall along with the orders as to interim relief be effected on the respondent in the manner prescribed in Order 5 of C.P.C. for the service of summons upon a defendant in a suit and, therefore, the provisions of Order 5 of C.P.C. as construed by us would be applicable when a direct service is to be effected either by the litigant or his recognised agent or his lawyer or the recognised clerk of the lawyer in a petition filed under Article 226 of the Constitution. Therefore, on review of the provisions of law, we hold that it is not correct to say that the only recognised modes of service are : (i) personal service by an officer of the Court, (ii) service by post, (iii) service by affixing and (iv) the substituted service, but the recognised modes of service would be any mode including direct service which is permitted by the Court having regard to the facts of the case.
9. The next issue which falls for our consideration is whether the Registrar, Gujarat High Court has power to permit either a litigant, or his recognised agent or his learned Advocate or the recognised clerk of the Advocate to effect service of notice on the respondent directly. In this regard, we find that Chapter-11 of the Gujarat High Court Rules, 1993 deals with powers of the Registrar, Deputy Registrar and Assistant Registrar. Rule 12 of the Rules specifies the matters which can be disposed of by the Registrar, in addition to the powers conferred upon him by other rules and subject to such limitations as may be prescribed therein. There is no manner of doubt that when the Registrar disposes of any of the matters enumerated in Rule 12 of the Rules, he exercises judicial powers. Rule 12(e) provides that the Registrar has powers to dispose of applications for issue of a fresh notice or ordering a particular method of service of notice on a respondent. Clause (e) of Rule 12 does not prescribe that service of notice on a respondent can be permitted by the Registrar only by personal service through an officer of the Court or service by post or service by affixing or the substituted service. As the Court can permit direct service to be effectuated on the defendant/opponent/respondent, so also the Registrar can order service of notice on the respondent directly through the litigant or his recognised agent or his lawyer or a recognised clerk of the lawyer. The view expressed by the learned single Judge that Rule 12(e) read with Clause (b) of Rule 13 necessarily mean that direct service is not a recognised mode of service and the Registrar is not empowered to order direct service, does not commend itself to us. When it is provided in Rule 12(e) that the Registrar can order a particular method of service of notice on a respondent, the exercise of power need not be confined to service of notice either by an officer of a Court or by post or by affixing or substituted service. Normally, the occasion for the Registrar to exercise powers under Rule 12(e) would arise when the Court has not specifically denied the direct service to the litigant. In a given case, order issuing notice to the opponent may be silent as to whether direct service is permitted to the petitioner or not and in such circumstances, on an application being moved by the concerned person, it would be competent to the Registrar to permit the direct service. It is also very clear that when the Court has specifically refused the direct service to the litigant, the Registrar will have no occasion to exercise powers under Rule 12(e) of the Rules and permit the direct service to a litigant because the Registrar, while disposing of matters enumerated in Rule 12, virtually exercises powers of the Court for convenience of all.
10. While considering the question as to who would be entitled to effectuate the direct service on the opponent/respondent, we find that an Advocate practising in a Court is always regarded as an officer of the Court. Not only he owes a duty to his client, but he is supposed to assist the Presiding Officer of the Court in arriving at a just conclusion in a matter and responsible to the Court. Therefore, an Advocate being an officer of the Court, would be entitled to effectuate direct service permitted by the Court, on the opponent/respondent. Coming to the question whether direct service permitted by the Court can be effectuated by the clerk of an Advocate, we find that Rule 448 of the Rules defines the expression "recognised clerk" and as per the meaning of expression "recognised clerk" provided in the said rule, the expression "recognised clerk" means a clerk employed by an Advocate and permitted to have access to the High Court and the Courts subordinate thereto in which his employer is authorized to practice and to the offices attached thereto. For the purposes of getting a clerk recognised by the Registrar, an application is required to be submitted by the Advocate as contemplated by Rule 451 of the Rules. Further, qualifications for recognition as a recognised clerk are laid down in Rule 452 of the Rules. Rule 454 of the Rules provides that no clerk employed by an Advocate shall be allowed access to any of the offices of the High Court, unless he is a recognised clerk. Rule 455 which is relevant for the purposes of answering the issues referred to us reads as under :-
"455. When recognised clerk can act on behalf of Advocate : A recognised clerk may act on behalf of his master's client in all matters of formal nature which do not require the personal attendance of an Advocate."
A bare reading of Rule 455 makes it manifest that a recognised clerk is entitled to act on behalf of his master's client in all matters of formal nature which do not require the personal attendance of an Advocate. When the direct service is permitted by the Court on the opponent/respondent, it cannot be said that for the purpose of effectuating the direct service, the personal attendance of an Advocate is necessary. The service of Notice or Rule Nisi issued by the Court on the opponent/ respondent is a ministerial act and of formal nature, and therefore, a recognised clerk would be entitled to serve the notice on the opponent/respondent on behalf of his master's client. However, this does not mean that the recognised clerk, who is entitled to effectuate the direct service on the opponent/respondent on behalf of his master's client, is entitled to hand over packet of direct service to any other recognised clerk of another Advocate or person, but must perform this act himself because delegation of performance of an act on behalf of his master's client, is not contemplated by the Gujarat High Court Rules. However, in view of the provisions of Rule 455 of the Rules, there is no manner of doubt that a recognised clerk would be entitled to serve directly the Notice/Rule Nisi issued by the Court on the opponent/ respondent while acting on behalf of his master's client. Earlier, we have held that the Registrar has power to give permission to serve directly the opponent/ respondent when the Court issues Notice or Rule Nisi, and therefore, while making application, it must be specified in the application as to who is seeking the permission to serve the opponent/respondent directly and the order granting permission should also specify that a particular recognised clerk of particular Advocate is permitted to serve directly on the opponent/respondent. This is necessary because several instances have come up before the Court, wherein frauds regarding direct service have been committed and if there is misconduct on the part of the named recognised clerk, the Registrar would be entitled to take action against him as permitted by the Rules, including removal of the recognised clerk which is contemplated by Rule 457 of the Rules. The act of direct service on the opponent/respondent is a ministerial act and this becomes quite evident from the principle enunciated by the Supreme Court in Poshetty & Ors. (supra). In the said case, the question which was considered by the Supreme Court was, whether the person interested should be supplied with copy of award along with notice under the provisions of the Land Acquisition Act, 1894. While holding that the person interested is not required to be supplied with copy of award along with notice, what is laid down by the Supreme Court is that service of notice is a ministerial act and the Act did not intend to supply the copy of the award. Further, ministerial act can always be delegated by an Advocate to his recognised clerk, which is quite evident from the principle laid down in Lilavati Gulabchand Amichand (supra). Therefore, we hold that when direct service is permitted by the Court, the same can be effectuated on the opponent/ respondent by the recognised clerk of the Advocate.
11. So far as the litigant himself is concerned, he is always entitled to effectuate the direct service on the opponent/respondent and the same can be entrusted by him to his recognised agent also. Order 3 deals with recognised agents and pleaders. Rule 2 of Order 3 deals with recognised agents and so far as Gujarat is concerned, Rule 2 of Order 3 reads as under :-
"2. Recognised agents : The recognised agents of parties by whom such appearances, applications and acts may be made or done are -
(a) Person holding on behalf of such parties either (i) a general power of attorney, or (ii) in the case of proceedings in the High Court of Gujarat an Advocate, and in the case of proceedings in any district, an Advocate or a pleader to whom a sanad for the district has been issued, holding the requisite special power of attorney from parties not resident within the local limits of the jurisdiction of the Court within which limits the appearance, application or act is made or done, authorising them or him to make and do such appearance, applications and acts on behalf of such parties.
(b) Persons carrying on trade or business for and in the names of parties not resident within the local limits of the jurisdiction of the Court within which limits the appearance, application or act is made or done, in matters connected with such trade or business only, where no other agent is expressly authorised to make and do such appearances, applications and acts."
A close scrutiny of the above quoted provisions makes it evident that a litigant can appoint a recognised agent, who would be entitled to make appearances or applications or do acts on behalf of the litigant. Therefore, when it is said that a litigant is entitled to serve the Notice/Rule Nisi issued by the Court on the opponent/respondent directly through his agent, it means that the agent must be a recognised agent within the meaning of Rule 2 of Order 3 C.P.C. and those who are not recognised agents, are not entitled to serve directly "on behalf of the litigant.
12. We further find that in Suo Motu v. A. N. Patel, 1999 (1) GLR 8, the Division Bench of this Court has prescribed formats for (i) affidavit of service and (it) affidavit of refusal of service and those formats must be complied with strictly. It is clarified that when the Court has specifically refused direct service, neither the learned Advocate, nor his recognised clerk, nor the litigant, nor his recognised agent would be entitled to move the Registrar seeking permission to serve the opponent/respondent directly and if such an application is filed, it will have to be rejected by the Registrar.
13. On interpretation of Order 5, Rule 9 C.P.C., we have held that the Court can permit direct service to be effectuated on the opponent/respondent when Notice/Rule Nisi is issued by the Court and this is on the interpretation of the phrase "unless the Court otherwise directs" appearing in Sub-rule (1) of Rule 9. Normally, direct service is permitted to be effectuated on the opponent/ respondent when appropriate request is made by the learned Counsel for the petitioner, but there may be cases wherein the service through office is not effectuated on the opponent/respondent for various reasons and if the Court feels that it is necessary to serve the Notice on the opponent/respondent by direct service, the Court can always direct either the learned Advocate appearing for the petitioner or the petitioner or the recognised agent of the petitioner or the recognised clerk of the Advocate to effectuate direct service on the opponent/ respondent.
14. In view of the above discussion, we hold that the direct service on the opponent/respondent of the Notice/Rule Nisi issued by the Court is also a recognised mode of service over and above the other modes of service like personal service by an officer of the Court, service by post, service by affixing, the substituted service etc. We further hold that direct service of the Notice/ Rule Nisi by an Advocate or by a litigant or by his recognised agent or by the recognised clerk of the Advocate is permissible. We further hold that the Registrar, in exercise of powers conferred on him by Rule 12(e) of the Gujarat High Court Rules, 1993, has power to permit direct service either by the learned Advocate or by the litigant or by the recognised agent of the litigant or by the recognised clerk of the Advocate. When any of the above referred to persons are permitted to effectuate the service of the Police/Rule Nisi issued by the Court, it is not open to any of them to further delegate the act of serving the opponent/respondent directly and that one who is so authorised must perform the said act. We hold that the recognised clerk of an Advocate is entitled to effectuate direct service on the opponent/respondent when direct service is permitted either by the Court or by the Registrar. We also hold that in appropriate cases, the Court can direct either the learned Advocate or his recognised clerk or the litigant or his recognised agent to serve directly the opponent/respondent.
15. Pursuant to notice issued by us, the learned Advocates have appeared in the matter and have ably assisted the Court. We appreciate the valuable assistance rendered by Shri S. B. Vakil, learned Senior Advocate, Shri S. N. Shelat, learned Advocate-General, Shri A. D. Oza, learned Government Pleader and Shri Upadhyaya, learned Advocate appearing for the Registrar.
The Reference stands answered accordingly.