Madras High Court
Sanjay Pinto vs A.Kamaraj on 18 October, 2011
Author: K.B.K. Vasuki
Bench: K.B.K.Vasuki
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 18.10.2011
CORAM:
THE HON'BLE MS.JUSTICE K.B.K.VASUKI
Crl.O.P. No.5580 of 2011
and M.P.Nos.1, 2 and 3 of 2011
1.Sanjay Pinto
2.Radhika Iyer .. Petitioners
Vs.
A.Kamaraj .. Respondent
Criminal Original Petition filed under Section 482 of the Code of Criminal Procedure, praying to call for the records in CC.No.370 of 2011 on the file of XIII Metropolitan Magistrate, Egmore, chennai and to quash the same.
For Petitioners : Mr.Habibulla Basha, SC for Maimoona Badsha
For Respondent : Mr.N.R.Elango, SC
for R.Vivekanandan
O R D E R
The petition is filed under Section 482 of Criminal Procedure Code to call for the records in C.C.No.370 of 2011 on the file of the XIII Metropolitan Magistrate, Egmore, Chennai.
2. The petitioners herein who are arrayed as A1 and A2 in the private complaint filed by the respondent herein in C.C.No.370 of 2011 on the file of the XIII Metropolitan Magistrate, Egmore, Chennai has come forward with this petition to quash the proceedings. The complaint is filed for proceeding against the petitioners herein and one Shabbir Ahamed for the offence under Section 500 IPC alleging that the contents of live telecast in NDTV-Hindu channel on 15.10.2010 continuously and the live spot report given by the 3rd accused in 7.30pm news in NDTV about the raid held in the house of the defacto complainant is libelous in nature false, imaginary and concocted by the 3rd accused and the telecast of the same by all the accused is only with an intention of causing defamation to the complainant.
3. The facts remain undisputed are that the accused 1 to 3 are the Executive Editor, senior editor and correspondent of local news TV channel NDTV-Hindu respectively, while both the accused A1 and A2 are responsible for all the news telecast in the local news channel, A3 is responsible for field news collection. The 3rd accused was during October 2006 to 2008 employed as E-reporter in Nakkiran having the complainant as Associate Editor, during that time the complainant and A3 did not get along well with each other and there was some sort of misunderstanding and displeasure between the complainant and A3. Thereafter, the 3rd accused left Nakkiran publication and joined NDTV-Hindu as Chennai correspondent. While so, on 15.10.2010, there was raid held in the house of the complainant and that the raid went on from morning till evening. All the media person including 3rd accused were present with their respective camera and mike to collect field news and in the course of search, few documents were seized from the house of the complainant by the raiding party. While the raid was going on, A3 made live spot report and the same was telecast continuously as flash/scroll news. The live spot report of A3 was also telecast in 7.30pm news item.
4. The contents of the telecast proceeded as if the complainant Kamaraj is one of the Directors of a company run by A.Raja family and one Jayasudha who is the wife of complainant Kamaraj heads Chennai branch of Radia PR firm and incriminating documents relating to his directorship in one of the software companies under the name and style "Modern Hitech" at Mumbai and one laptop are seized from his house. On the same day of the telecast, the petitioners also arranged for live discussion to be broadcast on prime time in English at 8.00pm and in Tamil 8.30pm on the news channel to ascertain the complainant's point of view and in-response to the invitation for the group discussion the chief editor of Nakkiran joined the live discussion as panelyst and aired his views defending his colleague complainant Kamaraj and his wife.
5. The present complaint came to be filed on 27.12.2010 against the chief and senior editor and the correspondent for the relief as mentioned above alleging that the contents of live spot report of A3 are false concocted and libelous in nature and it is imaginarily created by A3 with sole intention of causing ill repute, contempt and odious towards complainant in the minds of public and A1 and A2 being chief editor and senior editor, are responsible for the telecast of false and culpable news piece without due verification of the same, and many of the viewers including his readers, colleagues and members of public expressed their contempt and disrespect to the complainant and the complainant lost esteem in the minds of the public who avoided to contact and to have communication with him, because of such malafide telecast and the acts committed by A1 to A3 constitute the offence punishable under section 500 IPC.
6. The trial court, on the basis of the certified copies of the documents produced before the same and his statement made before the court found that there are sufficient grounds to proceed against the accused 1 to 3 and issued process to them for the next date of hearing. On receipt of the summons, the chief and senior editor of the news channel as A1 and A2 approached this court by invoking section 482 of Cr.P.C. to quash the proceedings in CC.No.370 of 2011.
7. According to the complainant, the live spot news is admittedly given by A3 and the chief and senior editor are responsible for the selection and telecast of the news, as such this court is at this juncture required to look into the allegations raised in the complainant and to find out as to whether the allegations do or not make out prima facie case as it is too pre mature stage to decide the case on merits and to see whether there is reasonable prospects of the case resulting in conviction of the accused. It is argued on the side of the complainant that the uncontroverted allegations made in the complaint, has prima facie established the offence and there is no special reason to say, that it is not expedient and in the interest of justice to permit the process to continue. It is further argued that as several aspects as to whether such imputation were made in good faith and under what circumstances, and with what intention and whether the same could be covered by any of the exceptions under Section 499 etc are to be decided on the basis of evidence to be adduced during trial, it is not a fit case warranting quashing of the complaint at this stage.
8. Per contra, the learned senior counsel for the petitioners/accused 1 and 2, would by pointing out absence of allegations in the complaint about sharing of any malafide intention of A3 by either of the accused 1 and 2, vehemently argue that A1 and A2 had no knowledge about the objectionable character of the news item and the implication of A1 and A2 on the sole ground that they are as the persons responsible for the telecast, vicariously liable and the question of vicarious liability is unknown to criminal law and unless there is any special and specific provision in any statue touching criminal liability, the petitioners cannot be called upon to answer any criminal charges. It is further contended by the learned senior counsel for the accused, that the very conduct on the part of the petitioners to arrange for live discussion on the same day and to invite the chief editor of Nakkiran to share his views of the allegations would prove lack of any mens rea on the part of the accused, and it is not expedient and in the interest of justice to allow the criminal prosecution to continue against A1 and A2. The learned counsel for the accused has also drawn the attention of this court to the particulars furnished in the typed set of papers in volume-II, to show that the websites of other newspapers within and outside India carried the same news item, on the same day and on the next day and no action is till date initiated against those newspapers for similar act and the complaint is filed only against the editors and correspondent of NDTV channel and the same is with malafide and malicious intention with ulterior motive with vengeance due to personnel grudge and the same amounts to abuse of process of law.
9. The learned counsel for the petitioners/accused and the respondent/complainant have cited catenna of judgments in support of their respective contentions. The authorities cited on the side of the petitioners are (i) 1992 1 SCC 217-KM.Mathew V. State of Kerala and another; (ii) 1998 (5) SCC 749-Pepsi foods Ltd., V. Special Judicial Magistrate; (iii) 2003 3 SCC 269: 2000 (4) SCC 168-Hridaya Ranjan Prasad Verma V.State of Bihar; (iv) 1993 Supp (1) SCC 499-Punjab nation bank and others V. Surendra Prasad Sinha; (v) 2008 (14) scale-R.Kalyani V. Janak C.Metha and others; (vi) 2009 (6) SCC 475-Keki Hormusji Gharda and others V. Mehervan Rustom Irani and others; (vii) 2006 (6) SCC 736 Indian Oil Corporation V. NEPC India Ltd.; (viii) AIR 1963 SC 1317-Kanwal lal V. State of Punjab; (ix) 2008 (14) SCC 1-Rukmini Narvekar V. Vijaya Satardekar & others (x)MANU/AP/0581/2010 Andra Pradesh High Court-P.Kiran V. State of A.P. and another; (xi) MANU/AP/0260/2010: 2010 Crl.LJ 2558-Ravi Prakash V. J.C.Diwakar Reddy and another; (xii) 1983 CRL LJ 777 Delhi High Court-S.Nihal Singh and others V. Arjan Das; (xiii) 1995 Crl.L.J. Karnataka High Court-Prabhu Chawla and others V. A.U.Sheriff; (xiv) 2011 (1) SCC 74-Iridium India Telecom Ltd., V. Motorola Incorporated and others; (xv) 2010 (2) CTC 153-Moosa Ahamed V. Inspector of Police, CCB and another; (xvi) Unreported judgment in Crl.OP.30736 to 30744 of 2006 High Court Madras in L.Lakshmanan and others V. G.Jayapalan; (xvii) 1992 Supp (1) SCC 335-State of Haryana V. Ch.Bajanlal and others; (xviii) 1985 (1) SCC 641-Indian express V. UOI; and (xix) 2010 (12) SCC 1-Banumathi V. State of U.P.
10. The authorities cited on the side of the respondent are (i) 2011 (4) Scale-Rallis India Ltd., V. Poduru Vidya Bhusan and others; (ii) 2001 (5) SCC 156-M.N.Damani V. S.K.Sinha and others (iii) 2009 (1) SCC 101 MA.Rumugam V. Kittu @ Krishnamoorthy and (iv) 1981 (3) SCC 208 Sewakram Sobhani V. RK.Karanjia, Chief editor weekly blitz and others.
11. Heard the rival submissions made on both sides.
12. The facts remain undisputed are that the raid was held in the house of the complainant and the documents were seized and the local correspondents of all media both print and electronic were present and the 3rd accused made live spot report and there was live telecast of the news of his report in NDTV channel and the publication of the same news item in print media in Hindustan times, Indian express, Times of India, the other websites such as Asiantribune.com, IBNLive.in.com, hindustantimes.com, telegraphicindia.com, indianexpress.com, news.in.msn.com, tehelka.com and epaper.timesofindia.com on the same day and days followed.
13. It is not in dispute, that the objectionable telecast and news items were about the raid conducted in the house of the complainant and it is equally not in dispute that there is absolutely no materials available herein prima facie show that the contents of the statement so made regarding the seizure of documents, directorship of the complainant and his wife in the companies mentioned therein, are false concocted and imaginary. In the absence of such material how the same can be treated as defamatory in nature is one of the aspects which cannot be brushed aside.
14. Our Hon'ble Supreme Court has in the decision made in State of Haryana V. Bhajan Lal and others-1992 Supp(1) SCC 335 laid down general principals relating to exercise of extraordinary jurisdiction under Article 226 or inherent jurisdiction under Section 482 of Criminal Procedure Code and the following are guidelines laid down by Apex Court by way of illustration not exhaustive wherein such power could be exercised either to prevent abuse of process of any Court or otherwise to secure the ends of justice and the illustrations are as follows :
(1) Where the allegations made in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused.
(2) Where the allegations in the first information report and other materials, if any, accompanying the FIR do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code.
(3) Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused.
(4) ....
(5) Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.
(6) ....
(7) Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge."
The same guidelines are also applied in 2008 (14) Scale-R.Kalyani V. Janak C.Mehta and in the subsequent cases the Supreme Court in the case above referred to after having extracted those guidelines and the observations of the Supreme Court in the subsequent decisions culled out in paragraph 9 of its judgment the proposition of law emerging from those principles as follows :
(1) The High Court ordinarily would not exercise its inherent jurisdiction to quash a criminal proceeding and, in particular, a first information report unless the allegations contained therein, even if given face value and taken to be correct in their entirety, disclosed no cognizable offence.
(2) For the said purpose the Court, save and except in very exceptional circumstances, would not look to any document relied upon by the defence.
(3) Such a power should be exercised very sparingly. If the allegations made in the FIR disclose commission of an offence, the Court shall not go beyond the same and pass an order in favour of the accused to hold absence of any mens rea or actus reus.
(4) If the allegation discloses a civil dispute, the same by itself may not be a ground to hold that the criminal proceedings should not be allowed to continue.
The latest of the decisions is 2011 (1) SCC 74-Iridium India Telecom Ltd., V. Motorola Incorporated and others.
The Supreme Court has also in Para 10 the 2008 (14) Scale-R.Kalyani V. Janak C.Mehta judgment observed that the court while exercising its inherent jurisdiction, although would not interfere with a genuine complaint keeping in view the purport and object for which the provisions of Sections 482 and 483 of the Code of Criminal Procedure had been introduced by the parliament but would not hesitate to exercise its jurisdiction in appropriate cases and one of the paramount duties of the Superior Court is to see that a person who is apparently innocent is not subjected to persecution and humiliation on the basis of false and wholly untenable complaint.
15. Our Supreme Court in 1998 (5) SCC 749-Pepsi foods Ltd., V. Special Judicial Magistrate in para 28 of its judgment, cautioned the courts below against casual manner of taking cognizance of cases. It is observed that summoning of an accused in a criminal case is a serious matter and Criminal law cannot be set into motion as a matter of course. The complainant is bound to adduce sufficient materials to support his allegations in the complaint to have the criminal law set into motion. The order of the Magistrate summoning the accused must reflect that he has applied his mind to the facts of the case and the law applicable thereto. He has to examine the nature of allegations made in the complaint and the evidence both oral and documentary in support thereof and to ascertain would that be sufficient for the complainant to succeed in bringing charge home to the accused. It is not that the Magistrate is a silent spectator at the time of recording of preliminary evidence before summoning of the accused. The Magistrate has to carefully scrutinise the evidence brought on record and may even himself put questions to the complainant and his witnesses to elicit answers to find out the truthfulness of the allegations or otherwise and then examine if any offence is prima facie committed by all or any of the accused.
16. In the case of Punjab National Bank and others Vs. Surendra Prasad Sinha 1993 Supp (1) SCC 499, the Supreme Court has come down heavily on the vindictive practice of the parties, who file the private complaint as vendetta to harass the persons needlessly and cautioned the Magistracy to take all relevant facts and circumstances into consideration before issuing process. It is held therein that judicial process should not be an instrument of oppression or needless harassment. There lies responsibility and duty on the Magistracy to find whether the concerned accused should be legally responsible for the offence charged for. Only on satisfying that the law casts liability or creates offence against the juristic person or the persons impleaded then only process would be issued. At that stage the court would be circumspect and judicious in exercising discretion and should take all the relevant facts and circumstances into consideration before issuing process lest it would be an instrument in the hands of the private complaint as vendetta to harass the persons needlessly. Vindication of majesty of justice and maintenance of law and order in the society are the prime objects of criminal justice but it would not be the means to wreak personal vengeance. The Supreme Court is of the view that when the criminal proceedings is found to have been initiated with mala fide/malign for wrecking vengeance or to cause harm or where the allegations are absurd and inherently improbable, it a clear case of abuse of process of the court.
17. Our Supreme Court has in the latest judgment 2008 (14) SCC 1-Rukmini Narvekar V. Vijaya Satardekar and others after dealing with the larger bench judgment of the Supreme Court in 2005 (1) SCC 568-State of Orrisa V. Debebdra Nath Padhi distinguished between a proceeding under Section 227 Cr.P.C before the trial court and a proceeding under Section 482 Cr.P.C. and made a reference to the Court's power to consider material other than those produced by the prosecution in a proceeding under Section 482 Cr.P.C. The Supreme Court has in para.38 referred to the observation of the larger bench, wherein the larger bench in paras 21 and 29 of its decision did indicate that the width of the powers of the High Court under Section 482 Cr.P.C. and Article 226 of the Constitution is unlimited where under the High Court could in the interest of justice make such order as may be required to secure the ends of justice and to prevent abuse of the process of any court. There is no scope for the accused to produce any evidence in support of the submissions made on his behalf at the stage of framing of charge and only such materials as are indicated in Section 227 CrP.C. can be taken into consideration by the learned Magistrate at that stage. However, in a proceeding taken therefrom under Section 482 Cr.P.C. the court is free to consider material that may be produced on behalf of the accused to arrive at a decision whether the charge as framed could be maintained.
18. The Supreme Court has also in the judgment reported in 2009 (6) SCC 475-Keki Hormusji Gharda and others V. Mehervan Rustom Irani and others in paras 19 and 20 observed that the availability of the remedy of filing an application for discharge, would not mean that although the allegations made in the complaint petition even if given face value and taken to be correct in its entirety, do not disclose an offence or it is found to be otherwise an abuse of the process of the court.
19. Only in this legal background, the petition filed by the accused for quashing the proceedings is to be appreciated. In order to do so, it is but necessary to point out the allegations raised in the complaint. The allegations against the accused 1 and 2 are raised in paras 2, 3 and 8 of the complaint. It is stated in paras 2 and 3 that the accused 1 and 2 executive and senior editors of TV channel are responsible for all the false malafide news piece telecast in the TV channel. It is further stated in para 8 that said news are false and concocted, the libelous and odious information was the sheer creation of the imaginary faculty of the 3rd accused. In later part of para 9 it is stated that the allegations imaginarily created and concocted by the third accused is telecast only with the intention of causing defamation to the complainant and all the three accused are responsible for telecasting the news without due verification and media has a responsibility to disseminate only true and verified information and all the accused have jointly indulged in a verification campaign against the complainant and they have done so, with the sole intention of causing ill-repute, contempt and odioum towards the complainant in the minds of public.
20. The allegations as referred to above would reveal that the accused 1 and 2 are sought to be proceeded against under Section 500 IPC on the sole ground that they being editors are responsible for the telecast of all the news in the channel and the same is telecast without due verification. Except the same, there are no positive averments in the complaint to show that there is any sharing of malafide intention if any on the part of accused 1 and 2 on one hand and accused 3 on the other hand. As rightly argued by the learned senior counsel for the petitioners the allegations in the complaint would undisputedly disclose that the petitioners 1 and 2 sought to be implicated only in their capacity as executive and senior editor and are responsible for the telecast of all news. In short they are sought to be implicated along with A3 only on vicarious liability.
21. The allegations are so raised by resorting to section 7 of Press and Registration of Books Act 1867, under which the person whose name shall be subscribed to such declaration or printed on such new paper as the case may be that the said person was printer or publisher or the editor of every portion of that issue is prima facie evidence to hold the particular person as printer publisher or editor of such declaration.
22. As rightly pointed out by the learned counsel for the petitioners the vicarious liability under such special and specific provision of Act 1867 is not applicable to the present case, as the electronic media is outside the purview of the relevant Act. What is applicable herein is the general law i.e, the offence of defamation under Section 499 punishable under Section 500 IPC. Act of defamation is defined under Section 499 Defamation as "Whoever, by words either spoken or intended to be read, or by sings or by visible representations, makes of publishes any imputation concerning any person intending to harm or knowing or having reason to believe that such imputation will harm, the reputation of such person is said, except in the cases hereinafter excepted, to defame that person. In order to constitute the offence for an act of defamation the person committing the act must be alleged and proved to have intention of mens-rea to harm or knowing or having reasons to believe that such act is likely to harm the reputation of such person".
23. In this case, as already referred to, the genuineness and falsity of the contents of the statement of the telecast is yet to be decided and no materials are filed along with the complaint to prima facie show that the news telecast is false and concocted. There is absolutely no positive allegations against A1 and A2 except stating that it is telecast by A1 and A2 without due verification. There is no statement to the effect that A1 and A2 at the time of telecasting the same are aware of the objectionable nature of the statement, the failure of the petitioners if any to verify the truth or otherwise of any imputation cannot be equated to knowledge of the objectionable character of the matter. The complaint cannot be said in the absence of any such specific allegations against A1 and A2 to disclose any prima facie case to be taken cognizance against the petitioners herein.
24. The Supreme Court has also in the judgment reported in 1981 (3) SCC 208- Sewakram Sobhani V. R.K.Karanjia, Chief Editor, Weekly Blitz and others only insisted upon exercise of due care and attention and to rule out recklessness and negligence. It is further observed by Apex Court that the standard of care and attention must depend on the circumstances of the individual case, the nature of the imputation, the need and the opportunity for verification, the situation and context in which the imputation was made, the position of the person making the imputation, and a variety of other factors. It is also noteworthy to mention at this juncture that the conduct of the editors in arranging for the live discussion and invitation extended to the chief editor of Nakkiran having the complainant as associate editors to air his views about the news item and his participation and the due telecast of the same would undoubtedly prove the exercise of care and caution on the part of the accused 1 and 2 to avoid one sided report of any news item.
25. One more argument advanced on the side of the accused by relying upon the judgment of the Supreme Court in AIR 1963 SC 1317-Kanwal lal V. State of Punjab a communication made bonafide upon any subject matter in which the party communicating has an interest, or in reference to which he has a duty, is privileged, if made to a person having a corresponding interest or duty although it contains criminatory matter which, without the privilege, would be slanderous and actionable.
26. The other important factor to be considered herein is the failure on the part of the complainant to initiate similar prosecution against other persons who are responsible for identical direct news bulletin daily publications and news clipping in websites on the same day and on the next day.
27. Admittedly, the websites of other news paper within and outside India carried the same news item on the same day and on the next day and the failure of complainant to initiate criminal action against other print media remains unexplained. The same would only go to show the biased and malafide intention of the complainant in filing this complaint for wrecking vengeance due to his personnel vendetta against A3 and the process of implicating A1 and A2 in the complaint would only amount to act of unnecessary harassment of A1 and A2. Such conduct of the complainant as per the principles laid down by the Supreme Court, amounts to clear abuse of process of law, in so for as the petitioners are concerned and the observation of the Hon'ble Apex Court made in 1998 (5) SCC 749-Pepsi foods Ltd., V. Special Judicial Magistrate and 1993 Supp (1) SCC 499-Punjab nation bank and others V. Surendra Prasad Sinha referred to in paras 15 and 16 herein is squarely applicable to the present case. Viewing from any angle, the criminal prosecution against the accused 1 and 2 cannot be allowed to continue and is hence liable to be quashed.
28. In the result, the criminal original petition is allowed as prayed for quashing the proceedings in CC.No.370 of 2011 on the file of the XIII Metropolitan Magistrate, Egmore in so far as the petitioner/accused 1 and 2 are concerned.
18.10.2011 Internet : Yes/No Index : Yes/No tsh To The XIII Metropolitan Magistrate, Egmore.
K.B.K. VASUKI, J tsh Crl.OP.No.5580 of 2011 18.10.2011 (The same is also reiterated in the judgments of Supreme Court in 2011 (1) SCC 74-Iridium India Telecom Ltd., V. Motorola Incorporated and others the principle relating to exercise of jurisdiction under Section 482 Cr.P.C. to quash the complaints in criminal proceedings have been stated and reiterated by the Supreme Court in several judgments to mention a few (i) 1998 (1) SCC 692-Madhavrao Jiwajirao Scindia V. Sambhajirao Chandrrojirao Angre; (ii)1992 Supp (1) SCC 335-State of Haryana V. Ch.Bajanlal and others; (iii) 1995 (6) SCC 194-Rupan Deol Baja V. Kanwar Pal Singh Gill; (iv)1996 (5) SCC 591-Central bureau of investigation V. Duncans Agro Industries Ltd.; (v) 1996 (8) SCC 164-State of Bihar V. Rajendra Agrawalla; (vi) 1999 (3) SCC 259-Rajesh Bajaj V. State of NCT of Delhi; (vii) 2000 (3) SCC 269-Medchl Chemicals & Pharma (p) Ltd., V. Biological E.Ltd; (viii) 2000 (4) SCC 168-Hridaya Ranjan Prasad Verma V.State of Bihar; (ix) 2001 (8) SCC 645-M.Krishnan V.Vijay Singh; (x) 2005 (1) SCC 122-Zandu Pharmaceutical works Ltd., V. Mohd. Sharful Haque; (xi) 2006 (6) SCC 736-Indian Oil Corporation V. NEPC India Ltd; (xii) 1992 1 SCC 217-KM.Mathew V. State of Kerala and another; (xiii) 2008 (14) scale-R.Kalyani V. Janak C.Metha and others; and (xiv)2009 (6) SCC 475-Keki Hormusji Gharda and others V. Mehervan Rustom Irani and others.