/2023 INSC 0653/ 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.4725   OF 2023 (Arising out of SLP(C)No.13789/2022) GOSTHO BEHARI DAS .. APPELLANT(S) V. DIPAK KUMAR SANYAL & ORS. .. RESPONDENT(S) J U D G M E N T SANJAY KAROL, J. Leave granted. The question this Court must consider, is: – “Whether   the   suspension   of   the   Petitioner’s   license   to practice   medicine   is   alien   to   the   nature   and   types   of punishment  and   penalties  specified  under   the  Contempt of Courts Act, 1971?”2023 INSC 653 2 THE FACTS    1. The   present   appeal   stands   filed   against   the   judgement rendered   by   the   High   Court   of   Calcutta,   (Circuit   Bench   at Jalpaiguri)   in   MAT   No.   67   of   2022,   by   which   it   upheld various   orders   passed   by   learned   single   Judge   dated   5 th , 11 th ,   12 th   and   14 th   July,   2022   in   contempt   proceedings bearing   number   WPCRC9   of   2022,   whereby   vide   the   order dated   11 th   July,2022   the   Petitioner/Appellant’s   licence   to practice medicine, was suspended.  2. Further   with   the   order   dated   14 th   July   2022,   while extending the period of suspension till 19 th  August 2022, the petitioner   was   asked   to   show   cause   as   to   why   such suspension be not affected for a period of two years. 3. A   perusal   of   the   record   reveals   that   the   Appellant   had unauthorizedly   constructed   a   structure   which   was   in deviation   with   the   plans   sanctioned   by   the   Siliguri Municipal Corporation. 1  Respondent No.1(private party) filed numerous   complaints   against   such   unauthorised construction,   but   to   no   avail.   Discontented   by   the   non­ 1 Hereafter, “SMC ” 3 intervention   of   the   Commissioner   of   SMC 2 ,   and   the   SMC 3   ­ appellant herein filed a writ petition  before the High Court. Vide   order   dated   22 nd   December   2016   passed   in   W.P   No. 11464  (W)  of  2016,  Respondent  No.  3  was  directed to  have the   construction   so   made,   inspected   and   submit   a   report before   the   court.   On   the   next   date   of   hearing,   that   is   19 th December 2017 it was directed that the representation that stood   already   filed   before   the   Municipal   Corporation   dated 2 nd  August 2007, was to be considered and a reasoned order was to be passed thereon. 4. Pursuant   to   the   above   direction,   an   order   dated   13 th   June 2018,   directing   the   Respondents   No.   3   to   demolish   the unauthorised construction, was passed. This order however, came   to   be   quashed   by   the   High   Court   observing   the Commissioner SMC, not to be the competent authority and instead,   only   the   Board   of   Councillors   of   the   SMC,   who could pass orders for demolition. Subsequently, vide a fresh order dated 25 th June 2019 the Board of Councillors of SMC while   observing   the   construction   to   be   unauthorised, ordered   its   demolition.   In   furtherance   thereto,   Respondent 2 Hereafter,  Respondents No. 2 3 Hereafter,  Respondents No. 3 4 No.   2   passed   an   order   dated   3 rd   August   2019   directing   the demolition to be carried out. 5. Aggrieved   by   this   order,   the   petitioner,   (Appellant   herein) filed   a   Writ   Petition   bearing   No.   349/2019   before   the   High Court   of   Calcutta   (circuit   bench   at   Jalpaiguri.)   The   same was   disposed   of   with   the   observation   that   an   appeal   from the   order   dated   25 th   June   2019,   lay   before   the   Principal Secretary,   Urban   Development   and   Municipal   Affairs, Government   of   West   Bengal.   The   said   authority   passed orders  on  8 th January  2020 and   28 th July  2020  directing  the SMC   to   take   necessary   steps   to   aid   the   petitioner   in undertaking   self­   demolition   of   the   unauthorised construction   and,   in   the   event   of   his   failure   to   do   so, directed that the SMC itself undertakes such steps to do so. 6. Respondent No. 1 then filed a contempt petition in WPA No. 349   of   2019.   It   is   hereunder   that   the   license   to   practice medicine, of the Appellant herein, was suspended. LAW ON THE ISSUE AT HAND  5 7. The   grant,   regulation   and   suspension   of   the   licence   to practice   medicine   is   governed   by   the   National   Medical Commission   Act,   2019.     It   facilitates   the   maintenance   of   a medical   register   for   India   and   enforces   high   ethical standards   in   regards   of   all   aspects   of   medical   services.     A statutory   body   namely   the   National   Medical   Commission looks after the above­mentioned activities.   8. A   perusal   of   the   provisions   of   this   Act   as   well   as   the   now repealed, Medical Council Act, 1956 shows that the power to punish   a   registered   medical   practitioner   for   “misconduct” rest exclusively with the body envisaged under this Act.  The Act itself provides for an exhaustive, complete mechanism to revoke   the   licence   of   a   registered   practitioner   for professional   misconduct.     The   same   may   be   done   after holding   an   inquiry   and   complying   with   the   principles   of audi alterum partem.    9. The   instant   dispute   involves   the   question   as   to   whether such   a   punishment   could   be   handed   down   under   the Contempt of Courts Act, 1971 4 .   4 Hereinafter referred to as the ‘Contempt Act’ 6 10. Contempt of Court is defined in the Act under Section 2(a) : “2(a).   “Contempt   of   Court”   means   civil   contempt or criminal contempt;” 11. Civil contempt, with which the present case concerns itself, is defined under Section 2(b) which reads as follows: “2(b).   “civil   contempt”   means   wilful   disobedience o   any   judgment,   decree,   direction,   order,   writ   or other   process   of   a   court   or   wilful   breach   of   an undertaking given to a court;” 12. The punishment for contempt of Court is prescribed under Section 12 of the Contempt Act, which reads as under: “12.   Punishment   for   contempt   of   court.­   (1)   Save as   otherwise   expressly   provided   in   this   Act   or   in any   other   law,   a   contempt   of   court   may   be punished   with   simple   imprisonment   for   a   term which   may   extend   to   six   months,   or   with   fine which may extend to two thousand rupees, or with both: Provided   that   the   accused   may   be   discharged   or the   punishment   awarded   may   be   remitted   or   on apology being made to the satisfaction of the court. Explanation.­   An   apology   shall   not   be   rejected merely   on   the   ground   that   it   is   qualified   or conditional if the accused makes it  bona fide. (2)   Notwithstanding   anything   contained   in   any other law for the time being in force, no court shall impose   a   sentence   in   excess   of   that   specified   in sub­section   (1)   for   any   contempt   either   in   respect of itself or of a court subordinate to it. xx  xx  xx” 7 13. It may be noted that right from the Privy Council onwards, judicious   and   sparing   use   of   the   power   of   contempt   has been   an   accepted   proposition.   In   Parashuram   Detaram Shamdasani v. Emperor 5   the Council had observed­ “… this summary power of punishing for contempt of   court   should   be   used   sparingly   and   only   in serious cases. It is a power which a Court must of necessity   possess;   its   usefulness   depends   on   the wisdom and restraint with which it is exercised…” 14. A Bench of seven judges in  C.S. Karnan, In re 6 ,  had,  referring to various decisions of other jurisdictions, observed  “ 63.   The authority to punish for contempt of court has   always   been   exercised   by   the   judiciary   from times   immemorial   [   In   one   of   the   earliest   legal pronouncements   dealing   with   the   subject,   Justice Wilmot   in   R.   v.   Almon,   1765   Wilmot's   Notes   243   : 97   ER   94   explained   the   philosophy   behind   the power to punish for contempt of court. The passage now   a   classic   exposition   runs   as   follows   :   (ER   p. 100)“…   and   whenever   men's   allegiance   to   the   laws is so fundamentally shaken, it is the most fatal and most   dangerous   obstruction   of   justice,   and,   in   my opinion,   calls   out   for   a   more   rapid   and   immediate redress than any other obstruction whatsoever; not for   the   sake   of   the   Judges,   as   private   individuals, but   because   they   are   the   channels   by   which   the King's   justice   is   conveyed   to   the   people.”]   .   The justification for the existence of that is not to afford protection   to   individual   Judges   [   “14.   …   the   law   of contempt   is   not   made   for   the   protection   of   Judges 5   1945 AC 264 6   (2017) 7 SCC 1 8 who may be sensitive to the winds of public opinion. Judges are supposed to be men of fortitude, able to thrive   in   a   hardy   climate.”   [Douglas, J.,   Craig   v.   Harney,   1947   SCC   OnLine   US   SC   79, para   14   :   91   L   Ed   1546   :   331   US   367   at   p.   376 (1947)]]   but   to   inspire   confidence   in   the   sanctity and   efficacy   of   the   judiciary   [   “…   The   object   of   the discipline enforced by the Court in case of contempt of   court   is   not   to   vindicate   the   dignity   of   the   court or   the   person   of   the   Judge,   but   to   prevent   undue interference   with   the   administration   of   justice.” [Bowen,   L.J.   —   Helmore   v.   Smith   (2),   (1886)   35   Ch D   449   at   p.   455   (CA)]]   ,   though   they   do   not   and should   not   flow   from   the   power   to   punish   for contempt.   They   should   rest   on   more   surer foundations.   The   foundations   are—the   trust   and confidence   of   the   people   that   the   judiciary   is fearless and impartial .” 15.   Krishna   Iyer   J.   speaking   for   himself   and   Bhagwati   J.   in Baradakanta   Mishra   v.   Registrar   Orissa   High   Court 7 (Constitution Bench), observed­ “65.   …   we   would   like   to   underscore   the   need   to draw the lines clear enough to create confidence in the   people   that   this   ancient   and   inherent   power, intended   to   preserve   the   faith   of   the   public   in public   justice,   will   not   be   so   used   as   to   provoke public   hostility   as   overtook   the   Star   Chamber.   A vague   and   wandering   jurisdiction   with   uncertain frontiers,   a   sensitive   and   suspect   power   to   punish vested   in   the   prosecutor,   a   law   which   makes   it   a crime   to   publish   regardless   of   truth   and   public good   and   permits   a   process   of   brevi manu   conviction, may unwittingly trench upon civil liberties   and   so   the   special   jurisdiction   and jurisprudence bearing on contempt power must be delineated   with   deliberation   and   operated   with serious   circumspection   by   the   higher   judicial 7  ( 1974) 1 SCC 374 9 echelons.   So   it   is   that   as   the   palladium   of   our freedoms, the Supreme Court and the High Courts, must   vigilantly   protect   free   speech   even   against judicial   umbrage   —   a   delicate   but   sacred   duty whose   discharge   demands   tolerance   and detachment of a high order.” 16. In   W.B.   Administrative   Tribunal   v.   SK.   Monobbor Hossain 8 ,   (two­Judge Bench) has observed that the tenor of the   dicta   of   this   Court   on   the   topic   (contempt)   is   crystal clear.     The   Court   has   time   and   again   asserted   that   the contempt   jurisdiction   enjoyed   by   the   Courts   is   only   for   the purpose   of   upholding   the   majority   of   the   judicial   system that   exists.     While   exercising   this   power,   the   Courts   must not   be   hypersensitive   or   swung   by   emotions   but   must   act judiciously.   The principle of sparing use stood reiterated in Prashant Bhushan, In re 9 On the aspect of Punishment under a specified statute 17.   A Bench of seven judges in   Bar Council of Maharashtra v.   M.V   Dabholkar 10   had   observed   as   follows,   in   respect   of the   role   of   Bar   Councils   and   the   powers   of   disciplinary action vested within them, as under­ 8   (2012) 11 SCC 761 9  ( 2021) 3 SCC 160 10   (1975) 2 SCC 702 10 “ 24.   The   scheme   and   the   provisions   of   the   Act indicate   that   the   constitution   of   State   Bar   Councils and   Bar   Council   of   India   is   for   one   of   the   principal purposes   to   see   that   the   standards   of   professional conduct and etiquette laid down by the Bar Council of   India   are   observed   and   preserved.   The   Bar Councils   therefore   entertain   cases   of   misconduct against   advocates.   The   Bar   Councils   are   to safeguard   the   rights,   privilege   and   interests   of advocates. The Bar Council is a body corporate. The Disciplinary   Committees   are   constituted   by   the   Bar Council. The Bar Council is not the same body as its Disciplinary   Committee.   One   of   the   principal functions  of  the   Bar  Council   in   regard   to   standards of professional conduct and etiquette of advocates is to   receive   complaints   against   advocates   and   if   the Bar Council has reason to believe that any advocate has   been   guilty   of   professional   or   other   misconduct it shall refer the case for disposal to its Disciplinary Committee.   A   most   significant   feature   is   that   no litigant   and   no   member   of   the   public   can straightaway   commence   disciplinary   proceedings against an advocate. It is the Bar Council of a State which initiates the disciplinary proceedings. ” (emphasis supplied) 18. This  Court  in   Supreme   Court   Bar  Association  v.   Union of India, (1998) 4 SCC 409  (five­Judge Bench) categorically held that – “39.   Suspending   the   licence   to   practice   of   any professional   like   a   lawyer,   doctor,   chartered accountant   etc.   when   such   a   professional   is found guilty of committing contempt of court, for any   specified   period,   is   not   a   recognized   or 11 accepted   punishment   which   a   court   of   record either   under   the   common   law   or   under   the statutory   law   can   impose   on   a   contemner   in addition   to   any   of   the   other   recognized punishments.” (emphasis supplied) 19. A reading of sub­section (1) of Section 12 of the Act shows that   the   punishment   prescribed   therein   is   simple imprisonment,   not   exceeding   six   months   or   a   fine   not exceeding   Rs.2,000/­Sub­Section   (2)   reads “notwithstanding   anything   contained   in   any   other   law   for the   time   being   in   force”   this   implies   that   save   and   except the   punishment   provided   in   sub­Section   (1)   no   other punishment   can   be   prescribed   to   a   person   guilty   of committing contempt of Court.   20. In   view   of   the   above,   this   Court   has   no   hesitation   in holding   that   the   punishment   handed   down   to   the contemnor   is   entirely   foreign   to   the   Act   and,   therefore, unsustainable.   The   Court,   in   awarding   such   punishment showed   complete   disregard   for   the   statutory   text   of   the Contempt of Courts Act 1971, which is abundantly clear in respect of the punishment that can be imposed thereunder. 12 21. A   medical   practitioner   guilty   of   contempt   of   Court   may also be so for professional misconduct but the same would depend on the gravity/nature of the contemptuous conduct of   the   person   in   question.     They   are,   however,   offences separate   and   distinct   from   each   other.       The   former   is regulated   by   the   Contempt   of   Court   Act,   1971   and   the latter   is   under   the   jurisdiction   of   the   National   Medical Commission Act, 2019.   22. The   Division   Bench   in   the   impugned   judgment   did   not consider   or   discuss   this   issue   nor   was   any   final   decision taken   by   the   Single   Judge   in   the   subject   contempt proceedings.  23. The   question   raised   in   the   instant   appeal   is   answered   in the above terms.  24. The   appellant   has   submitted   before   the   High   Court   that the   requisite   demolition   has   been   carried   out   with   the exception   of   approximately   250   mm   in   the   rear   portion   of the concerned building as, removal of the same would have rendered the building, legally constructed, to be unsafe.  In respect   of   the  unauthorized   construction   that  remains,  we 13 direct   that   an   undertaking   be   furnished   before   the concerned   High   Court   that   remedial   construction   to safeguard   the   soundness   of   the   existing   building   and   the consequent   demolishing   of   the   unauthorized   construction shall be completed within a reasonable time.   25. Consequently, the judgment of the Court’s below, i.e., the Division   Bench   and   the   orders   of   the   Single   Judge,   High Court   of   Calcutta,   (Circuit   Bench   and   Jalpaiguri)   in   MAT No.67  of  2022  and  orders  dated  11 th ,  12 th   and  14 th   of  July 2022 are set aside.  The licence of the appellant, to practice medicine is revived.   26. The   appeal   is   allowed   accordingly.     The   pending application(s), if any, stands disposed of.  No costs.  ………………………J. (B.R. GAVAI) ………………………J. (SANJAY KAROL) Date  : 28 July, 2023; Place : New Delhi.