Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 14, Cited by 0]

Allahabad High Court

Aajtak Dot In Thru. Authorised ... vs State Of U.P. And Anr. on 22 December, 2023

Author: Rajeev Singh

Bench: Rajeev Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


Neutral Citation No. - 2023:AHC-LKO:85813
 
Reserved
 
Court No. - 12
 
Case :- APPLICATION U/S 482 No. - 6661 of 2019
 
Applicant :- Aajtak Dot In Thru. Authorised Representative Dr.Puneet Jain
 
Opposite Party :- State Of U.P. And Anr.
 
Counsel for Applicant :- Nadeem Murtaza,Imran Ullah,Kumar Ayush,Mariya Fatima,Sheeran Mohiuddin Alavi
 
Counsel for Opposite Party :- G.A.,Deo Kant Tripathi,Pranshu Agrawal
 
&
 
Case :- APPLICATION U/S 482 No. - 6662 of 2019
 
Applicant :- Supriya Prasad
 
Opposite Party :- State Of U.P. And Anr.
 
Counsel for Applicant :- Nadeem Murtaza,Imran Ullah,Kumar Ayush,Mariya Fatima
 
Counsel for Opposite Party :- G.A.,Deokant Tripathi,Pranshu Agrawal
 
&
 
Case :- APPLICATION U/S 482 No. - 7861 of 2019
 
Applicant :- Mohit Grover
 
Opposite Party :- State Of U.P. And Anr.
 
Counsel for Applicant :- Nadeem Murtaza,Kumar Ayush,Maria Fatima,Shubham Tripathi
 
Counsel for Opposite Party :- G.A.,Pranshu Agarwal
 
&
 
Case :- APPLICATION U/S 482 No. - 6047 of 2019
 
Applicant :- Aroon Purie
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Imran Ullah,Kumar Ayush,Nadeem Murtaza,Riya Ghosh
 
Counsel for Opposite Party :- Govt. Advocate,Deo Kant Tripathi,Pranshu Agrawal
 

 
Hon'ble Rajeev Singh,J.
 

1. Heard Shri Rishikesh Barma, Senior Advocate assisted by Mr. Kumar Ayush, learned counsel for the applicants and Shri Avinash Singh, learned counsel for the complainant and learned A.G.A. for the State.

2. These applications have been filed seeking quashing of the entire proceedings as well as summoning order dated 08.02.2018 passed by Special Judge, Pollution, Lucknow in Complaint Case No.2578 of 2017 (Rajendra Singh Vs. aajtak.in and Ors.) under Sections 500, 501 and 502 I.P.C.

3. As all the applications have been filed assailing the same order as well as same proceedings, hence, are being decided by this common order.

4. Learned counsel for the applicants submitted that applicants are associated with the TV Today Network Limited News Channel. 

5. Applicant in Application U/S 482 No.6661 of 2019 has launched news portal aajtak.in in the year of 2005 by T.V. Today Network Limited. Applicant has been arrayed as a private respondent on the basis of incorrect facts.

6. Applicant in Application U/S 482 No.6662 of 2019 has no concern with the alleged social media platform as he is the Managing Editor, Broadcast Division in TV Today Network Limited as it is company incorporating under the provisions of Companies Act, 1956 engaged in business of broadcasting 24 news channels Aajtak, Tez, Delhi Aajtak, Aajtak HH and India Today Television and the aforesaid company have also launched the news portal aajtak.in and applicant does not manage the operation of the website in question or contents published/ uploaded on the portals.

7. Applicant in the Application U/S 482 No.6047 of 2019 is the Chairman and Director of T.V. Today Network Limited and he has also been implicated without examining his role.

8. Applicant in the Application U/S 482 No.7861 was working as Senior Sub-Editor with aajtak.in and has been implicated in the present case without examining the correct fact.

9. Similarly, applicant in Application U/S 482 No.7895 of 2019 was working as  Assistant Editor in the Living Media India Limited (LMIL) and also in the news portal "indiatoday.in".

10. Learned counsel for the applicants submitted that as per the complainant case, on 19.06.2017, defamatory news item was published as Minister Prajapati's bail was part of a deep conspiracy involving senior judges as it was pre-decided and involved senior judges, amount of Rs.10,00,00,000/- (Ten Crore Rupees) was exchanged in the hands, there was a massive corruption in the posting of judges in courts, handling sensitive crime and rape cases as well as Mr. Om Prakash Mishra was posted as POCSO Judge on 07.04.2017 when he had just three weeks left for retirement and he was appointed bypassing norms, Rs.5,00,00,000/- (Five Crore Rupees) was also paid to three lawyers and remaining Rs.5,00,00,000/- (Five Crore Rupees) was paid to Mr. Om Prakash Mishra and District Judge who posted Mr. Om Prakash Mishra to a sensitive POCSO Court and the complainant has already been questioned in the matter as his name was recommended for High Court Judge but had withdrawn by the Supreme Court Collegium due to the instant matter.

11. Submission of the learned Senior Counsel is that without any mens rea, only in good faith, the said news item was published on the basis of authentic information, i.e., one communication of this Court to the Hon'ble Supreme Court dated 3rd May, 2017. He further submitted that the communication in between two constitutional authorities is of sensitive nature and, therefore, it has not been made part of the record of the present case, however, a copy of the said communication was provided to the learned counsel appearing for private respondent on 24th January, 2018 in pursuance of the order of this Court in Application u/s 482 No. 80 of 2018. Learned counsel for the applicants vehemently submitted that neither the genuineness of the aforesaid letter nor its contents are challenged by the private respondent.

12. It has also been submitted that the contents of the aforesaid communication reveals that under the direction of the then Hon'ble Chief Justice of this Court, some discreet inquiry was conducted, and thereafter, communication was done in between two Constitutional Authorities. It has been submitted by the learned Senior Counsel that in the present era, media has a very important role to play in the democracy by highlighting the deeds and misdeeds of the Government as well as Public authorities. It has next been submitted that there is no derogatory words in the news item against any person. The said news items were published in the news paper on 19.06.2017 on the basis of the substance of the aforesaid correspondence in between two Constitutional Authorities. He also drew the attention of this Court towards the news item, which is as under :

"उत्तर प्रदेश के पूर्व मंत्री गायत्री प्रजापति रेप मामले में जंमानत पर हैं, अब इसको लेकर एक विवाद पैदा हो गया है, कहा जा रहा है कि प्रजापति को जमानत मिलना पहले से ही तय था। उन्हें जमानत दिलवाने, में एक वरिष्ठ जज भी शामिल थे।
अंग्रेजी अखबार टाइम्स ऑफ इण्डिया ने इलाहाबाद हाईकोर्ट की एक रिपोर्ट से हवाले से बताया कि गायत्री प्रजापति की जमानत मिलने के पीछे 10 करोड़ रूपये का लेन-देन हुआ था। रिपोर्ट के मुताबिक, रेप और हत्या जैसे मामलों की सुनवाई करने वाले जजों की पोस्टिंग में भ्रष्टाचार की बात आई है।
जस्टिस भोसले की रिपोर्ट के मुताबिक, सेशन जज ओ०पी० मिश्रा को रिटायर होने से 3 हप्ते पहले ही प्रोटेक्शन ऑफ चिल्ड्रेन फ्रॉम सेक्सुअल ऑफेंस के जज के रूप में तैनात हुए थे और 25 अप्रैल को उन्होंने प्रजापति को जमानत दे दी थी, रिपोर्ट के अनुसार, ओ०पी० मिश्रा की नियुक्ति में नियमों की अनदेखी हुई थी।
IB ने भी जज की गलत पुलिस की बात को माना है, रिपोर्ट के मुताबिक गायत्री प्रजापति रूपये के एवज में जमानत दी गयी थी। जिसमें से 5 करोड़ रूपये उन तीन वकीलों को दिए गए जो मामले में बिचौलिए की भूमिका निभा रहे थे वहीं बाकी के 5 करोड़ रूपये पोक्सो जज (ओ०पी० मिश्रा) और उनकी पोस्टिंग संवेदनशील मामलों की सुनवाई करने वाली कोर्ट में करने वाले जिला जज राजेन्द्र सिंह को दिए गए थे।
अभी तक इस मामले में जिला जज राजेन्द्र सिंह से पूछताछ की जा चुकी है। मामले के सामने आने के बाद राजेन्द्र सिंह को पदोन्नत कर हाईकोर्ट में तैनात किया जाना था लेकिन इस मामले के सामने आने के बाद सुप्रीम कोर्ट कोलेजियम ने उनका नाम वापस ले लिया है और आगे की प्रक्रिया लंबित है।
अपनी रिपोर्ट में जस्टिस भोसले ने कहा कि 18 जुलाई 2016 को पोक्सो जज के रूप में लक्ष्मी कांत राठौर की तैनाती की गयी थी और वह बेहतरीन काम कर रहे थे। उन्हें अचानक से हटाने और उनके स्थान 7 अप्रैल 2017 को ओ०पी० मिश्रा को पोस्को जज के रूप में तैनाती के पीछे कोई औचित्य या उपयुक्त कारण नहीं था। उन्होंने बताया कि मिश्रा की तैनाती तब की गई जब उनके रिटआयर होने में मुश्किल से तीन सप्ताह का समय था।
बताते चलें कि सुप्रीम कोर्ट के सख्त आदेश के बाद यूपी पुलिस ने गायत्री और उनके, यों अशोक तिवारी, चिंटू सिंह, विकास शर्मा, चंद्रपाल, रूपेश और आशीष शुक्ला के खिलाफ आईपीसी की धारा 376, 376डी, 511, 504, 506 और पॉक्सो एक्ट के तहत केस दर्ज किया था। आईपीसी की धारा 376 के तहत रेप का केस दर्ज होता है। इसमें आरोपी को 10 साल की कैद या उम्र कैद होती है. धारा 376डी के तहत गैंगरेप का केस दर्ज होता है. जिसमें उम्रकैद की सजा होती है।"

13. Learned counsel for the applicants submitted that the said communication was made in between this Court and Hon'ble Supreme Court on 03.05.2017 on the basis of report of Intelligence Bureau. Thereafter, on 26.05.2017, private respondent was transferred to District Chandauli and he took charge as District & Sessions Judge there on 03.06.2017. Respondent no. 2, after his superannuation on 31.08.2017, legal notice was sent alleging publication of alleged defamatory news on 15th September, 2017. It has been submitted that the reply to the said notices was also given. Thereafter, on 15th November, 2017, Complaint No. 2578 of 2017 was filed and statement of the complainant/respondent no. 2 was recorded on 16.11.2017 under Section 200 Cr.P.C. In his statement, respondent no. 2 stated that only with the intention to harm his reputation, the said news item was published, due to which, his image was tarnished. In the aforesaid statement, respondent no. 2 also stated that by way of notice, he asked from the applicants about the press note of the High Court as well as the Intelligence Bureau report, being not available with him, but the same was not provided.

14. Thereafter, statements of Mr. Ashok Kumar Dhar Dwivedi, Former Officer of All India Police Services Cadre and and Mr. Raj Narayan, Retired Officer of All India Services Cadre were recorded under Section 202 Cr.P.C. It has been submitted by the learned counsel for the applicants that general statement was made under Section 202 Cr.P.C. by the witnesses that the private respondent was honest and reputed Officer of his cadre and belongs to a reputed family background and after publishing the news items, his image was tarnished in their eyes.

15. It has further been submitted by the learned counsel for the applicants that as by way of notice, the correspondence in between the High Court and Hon'ble Supreme Court was asked by the complainant, the copy of the same was already provided to him after passing of the order dated 24th January, 2018 by this Court in Application u/s 482 Cr.P.C. No. 80 of 2018, but no rebuttal about the contents of the letter is made by the private respondent in the counter affidavit filed by him in the said application or in the present case. However, in the counter affidavit of aforesaid case, he has stated that the alleged letter is a privileged communication in between two Constitutional Institutions and the applicants along with all the accused are liable to be prosecuted under the Official Secrets Act, 1923 for publishing a confidential communication between the authorities.

16. Learned counsel for the applicants submitted that the word 'defamation' derived from the Latin term 'Diffamare', which means 'Spreading evil report about someone'. He also relied on the decision of Queens Bench in the case of Scot Vs. Sampson, 1882 9 QB 491 and submitted that defamation in simplest way is a false statement to a man to his discredit'. This definition is smaller yet it encompasses everything about the concept. It has also been submitted that to constitute 'defamation under Section 499 I.P.C., there must be an imputation and such imputation must have been made with the intention of harming or knowing or having reason to believe that it will harm the reputation of the person about whom it is made. It would be sufficient to show that the accused intended or knew or had reason to believe that the imputation made by him would harm the reputation of complainant, irrespective of whether complainant actually suffered directly or indirectly from the imputation. Further relying on the decision of the Gujarat High Court in the case of Narottamdas L. Shah Vs. Patel Maganbhai Revabhai & Anr., 1984 Crl.L.J. 1790, learned counsel for the applicants submitted that the term 'reputation' means, "What is generally said or believed about the persons' or things' character". The two terms 'character' and 'reputation' are prone to be confused. Character, in the context, would mean, fortitude or moral constitution or strength of a person. It has no relevance with the belief or opinion of others in respect to a person. Therefore, character is what a person "actually is", while reputation is what neighbours and others say "what he is". The man may have, in fact, a good character and yet suffer from bad reputation or vice versa. In short, 'reputation' is, what is reputed about, that is to say, common knowledge or general opinion in respect to a person. It is the estimation in which a person is held by others and not the opinion which he himself may have about himself. It may be said that 'reputation' is a composite hearsay, being the community's opinion which implies the definite and final formation of belief by the community. By no stretch of reasoning the term 'reputation' can imply one's belief about himself.

17. Learned counsel for the applicants vehemently submitted that the object of the inquiry under Section 202 of the Code is the ascertainment of the fact whether the complaint has any valid foundation calling for the issue of process to the person complained against or whether it is a baseless one on which no action needs to be taken. The Section does not require any adjudication to be made about the guilt or otherwise of the person against whom the complaint is preferred. It has lastly been submitted that the case of the applicant is squarely covered by Exception 1st and 3rd to Section 499 I.P.C. It has, thus, been submitted that the impugned proceedings are liable to be quashed.

18. On the other hand, learned counsel for the private respondent vehemently opposed the prayer of the applicants and submitted that the alleged news item was published by the applicants and other persons without getting it verified and while doing so, they failed to comply the norms of Code of Ethics & Broadcasting Standards prepared by the News Broadcasters & Digital Association, New Delhi. The applicants also failed to comply the guidelines of Press Council of India. It has further been submitted that the respondent no. 2 applied for the alleged privileged communication between this Court and Hon'ble Supreme Court dated 3rd May, 2017 under the provisions of Right to Information Act, but he could not succeed. However, he did not dispute the fact vide order dated 24th January, 2018, photocopy of the aforesaid document was provided to him and the content of privileged communication is not being disputed.

19. It has vehemently been submitted that the applicants are also liable to be prosecuted under the provisions of Official Secrets Act. While submitting that all these arguments raised by the learned counsel for the applicants may be ventilated before the court below at appropriate stage, it has been submitted that the present application is liable to be dismissed.

20. I have considered the arguments advanced by the learned counsel for the applicants, learned counsel for the respondent and gone through the contents of the application, counter affidavit, rejoinder affidavit, statements recorded under Section 200 and 202 Cr.P.C. as well as other relevant documents and the office copy of letter dated 03.05.2017 placed by Senior Registrar of this Court.

21. It is evident from the record that the photocopy of the privileged communication placed by the applicants before this Court on 24.01.2018 was provided to the private respondent. It is further evident that the allegations made in the complaint against the applicants and other accused persons is of tacit consent and criminal conspiracy for commission of the offence of defamation.

22. While considering all the arguments raised by the learned counsel for the parties as well as going through the complaint, the only question, which arises before this Court, is whether the defamatory act was committed by the applicants and other persons, under a conspiracy. 'Defamation' is defined in Section 499 I.P.C., which clearly provides that whoever, by words either spoken or intended to be read, or by signs or by visible representations, makes or 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 mentioned in the Exception clauses.

23. Admittedly, in the present case, the news items were published on 19th June, 2017. Thereafter, notice was given by the private respondent and asked the copy of the privileged communication as well as Intelligence Bureau report. It is evident from the record that the photocopy of the privileged communication was placed by the learned counsel for the applicants before this Court on 24.01.2018 in Application u/s 482 No. 80 of 2018 and under the order of this Court of the date, the copy of the same was provided to the private respondent. The inclination of respondent no. 2 appears to be that for publishing a confidential communication, all the accused persons are liable to be prosecuted under the provisions of Official Secrets Act, 1923.

24. Hon'ble Apex Court in the case of Jawaharlal Dadra & Ors. Vs. Manoharrao Ganpatrao Kapsikar & Anr., (1998) 4 SCC 112, held that in the case of accurate and true reporting published in good faith, it cannot be said that the accused intended to harm the reputation of the complainant. Para 5 (relevant) of the said decision is as under :

"It is quite apparent that what the accused had published in its newspaper was an accurate and true report of the proceedings of the Assembly. Involvement of the respondent was disclosed by the preliminary enquiry made by the Government. If the accused bona fide believing the version of the Minister to be true published the report in good faith it cannot be said that they intended to harm the reputation of the complainant. It was a report in respect of public conduct of public servants who were entrusted with public funds intended to be used for public good. Thus the facts and circumstances of the case disclose that the news items were published for public good. All these aspects have been overlooked by the High Court."

25. Indisputably, the privileged correspondence between the High Court and Hon'ble Supreme Court is not denied by respondent no. 2.

26. In view of above facts and discussions, this Court is of the view that the action of the applicants is squarely covered in the Exception (1) & (3) of Section 499 I.P.C. Section 499 along with Exception (1) & (3) is reproduced hereunder :

"First Exception:- Imputation of truth which public good requires to be made or published:- It is not defamation to impute anything which is true con-cerning any person, if it be for the public good that the imputation should be made or published. Whether or not it is for the public good is a question of fact.
Third Exception:- Conduct of any person touching any public question:- It is not defamation to express in good faith any opinion whatever respecting the conduct of any person touching any public question, and respecting his character, so far as his character appears in that conduct, and no further.

27. In view of the above facts and discussions, this Court is of the view that the complaint in question is nothing but a sheer abuse of the legal provisions and no offence, as alleged, can be said to be made out.

28. The impugned proceedings are hereby quashed. The applications stand allowed.

29. Office is directed to communicate this order to the court below, forthwith.

Order Date :- 22nd December, 2023.

V. Sinha