2001 INSC 0508 SUPREME COURT OF INDIA Suresh Shivarao Hattiangadi Vs. N.D. Upadhyaya (Dead) through Secretary, Bar Council of Maharashtra C.A.No.5217 of 1998 (Dr. A.S.Anand CJI., R.C. Lahoti and K. G. Balakrishnan JJ.) 18.07.2001 ORDER The Text below is only a summarized version of the order pronounced Appellant who was on rolls of Bar Council of India did not intimate of his change of address nor intimated about his joining a company as full time employee. No evidence to show that during the period appellant joined in service he continued to practice law. Supreme Court set aside suspension of license for period of two years asit was too harsh and uncalled for. 1 SpotLaw