1974 INSC 0128 Surajmal Surolia Vs The Bar Council of India and Others Writ Petition No. 424 of 1971 (H. R. Khanna, Y. V. Chandrachud, P. K. Goswami JJ) 28.03.1974 JUDGMENT GOSWAMI, J. - 1. This writ petition under Article 32 of the Constitution is directed against an order passed by the Bar Council of Delhi refusing to enrol the petitioner as an advocate under the Advocate Act, 1961 (Act 25 of 1961), hereinafter referred to as the Act. Since the order was passed by the Delhi Bar Council after reference to the Bar Council of India under Section 26(2) of the Act, both the Bar Council are impleaded as the first and the second respondents respectively. The third respondent is the Union of India in the Ministry of Law since the petitioner takes an additional ground that Section 26(2) of the Act is in conflict with Section 48A of the same Act. 2. The facts, as disclosed in the writ petition, are as follows : 3. The petitioner is a citizen of India. Under the laws then prevailing he was granted a sanad by the highest court Ijlas Thikana Khetri on November 22, 1936. The petitioner states that Thikana Khetri was a small native state having jurisdiction on make laws and enforce the same. On the basis of that sanad the petitioner started practice at Loharu, another native state, in 1944 and continued to practise till May 1947 when he joined service as a Civil Supply Officer, Khetri. The petitioner informed about his joining service to the enrolment authority and received a telegram from Diwan of Khetri, (Annexure-A) which takes note of his joining service and discontinuance of practice. Although the petitioner has stated that this telegram was received from Diwan of Khetri, a perusal of the same shows that the telegram was really from Diwan of Loharu, which was the office of origin of the telegram. The petitioner's sanad (Annexure-C) which bears the seal of Ijlas Thikana Khetri dated November 22, 1936 is signed by one Hari Prasad, Secretary, Ijlas Thikana Khetri and shows that "he has been enrolled as a vakil and authorised to practice in all the Civil, Criminal, Custom and Excise and Revenue Courts of Thikana Khetri." there is an endorsement below the Secretary's signature to the effect "practice allowed", "Sd. / Loharu State." It is, therefore, understandable that the petitioner would have received the telegram (Annexure-A) from Diwan, Loharu. The petitioner resigned from service in 1948 and 1955 he applied to the District Judge, Jaipur, intimating his intention to recommence practice. But his application was rejected by the Rajasthan High Court on September 10, 1955. The petitioner further states in his petition that his application was rejected by the High Court under Rule 421 of the Rajasthan High Court Rules, 1952, on account of his not making the application before the appointed day in December 1951. It is, however, not necessary to deal with the order of the High Court in this case and we may only note in passing that under Rule 421 the following persons shall be qualified for admission as advocates of the High Court : Any person whose name is borne on the roll of Advocates or Vakils of the 1 (sic) grade or any High Court or any authority exercising the powers of a High Court if any of the covenanting States of Rajasthan and who was entitled to appear, act or plead in such court or authority : Provided that it such person nor holding the LL.B. or any higher or equivalent degree of any University established by law in the Union of India fails to apply by the end of December, 1951, he shall not be enrolled as an Advocate thereafter. There is an Explanation to this rule as follows : Practice as a Vakil of the 2nd grade under the rules of a High Court or an authority exercising the powers of a High Court in any of the Covenanting States shall be deemed to be a practice as a pleader. 4. It appears later on the petitioner applied to the Delhi State Bar Council for enrolment basing his claim under Section 24 (3) of the Act. He does not admittedly have a degree in Law from any University. He therefore, rests his claim under Section 24(3)(a) which may be quoted : 24(3) : Notwithstanding anything contained in sub-section (1) a person who - (a) has, for at least three years, been a vakil or a pleader or a Mukhtar, or was entitled at any time to be enrolled under any law as an advocate of a High court (including a High Court of a former Part B State) ... #* * * *## may be admitted as an advocate on a State roll .... Admittedly he does not come under the first part of sub-section (3)(a) since he is neither a vakil for a pleader nor a mukhtar. His entire claim is that he was enrolled as an advocate of a High Court in a former Part B State, namely, Rajasthan. In order to come under the second part, he has not drawn our attention to any law under which he was entitled to be enrolled as an advocate of the former part B State of Rajasthan. He entirely relies upon the sanad (Annexure-C). It does not show under what law the sanad was issued. Besides, the most formidable stumbling-block to his claim is that Thikana Khetri is not one of the covenanting States of the United State of Rajasthan. The White Paper on Indian States does not show Thikana Khetri as one of the covenanting States (see pages 53-55 of the White Paper on Indian States : paras 134-138; Appendix XL and Appendix XLI at pages 274 and 283; also pages 326-335). Under the Part B States (Law) Act No. III of 1951. Which came into force on April 1, 1951, the Legal Practitioners Act No. XVIII of 1879 and the Indian Bar Council's Act No. XXXVIII of 1926 were extended to part B States. Under Section 8 (2) of the Bar Council Act : ..... the High Court shall prepare and maintain a roll of advocates of the High Court in which shall be entered the names of - (a) all persons who were as advocates, vakils or pleaders, entitled as of right to practice in the High Court immediately before the date no which has section comes into force in respect thereof; and (b) all other persons who have been admitted to be advocates of the High Court under this Act : #* * * *## Earlier, after the formation of the United State of Rajasthan, its Rajpramukh promulgated the Rajasthan High Court ordinance No. XV of 1949; which came into force on August 29, 1949. The Ordinance provided for the establishment of the Rajasthan High Court and abolition of all High Courts in the covenanting States. Under Section 49 of the Ordinance, on and form the appointed day, namely, August 29, 1949, "every Tribunal functioning as the High Court of a convenanting State or any authority exercising the powers of a High Court in such State shall cease to exist, and all cases pending before the said High Court or authority at that date shall be transferred to and heard by the High Court constituted by this Ordinance, and all the records and documents of the several Courts which so cease to exist, shall become, and be, the records and documents of the High Court." 5. The petitioner had not taken any steps in accordance with law to get himself enrolled under the Bar Council Act or any other Act entitling him for enrolment. He also did not pursue the matter further in that behalf when his application had been rejected by the High Court under the Ordinance. We are unable to hold that the decision of the Delhi Bar Council is not correct on the materials produced before it of the purpose of the petitioner's enrolment. If the petitioner were actually qualified under the law for enrolment as an advocate and he has been wrongfully refused enrolment by the authorities the question of infringement of his fundamental rights under Article 19(g) would have arisen. This, however, has not happened in this case since the very foundation of his claim is non-existent. 6. The Writ Petition is, therefore without any merit and rejected. We will, however, make no order as to costs.