Madras High Court
Selvakumar vs The Inspector Of Police on 21 November, 2019
Author: G.K.Ilanthiraiyan
Bench: G.K.Ilanthiraiyan
Crl.O.P.(MD) No.17153 of 2019
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 21.11.2019
CORAM
THE HONOURABLE MR. JUSTICE G.K.ILANTHIRAIYAN
CRL.O.P (MD) No.17153 of 2019
and
Crl.M.P.(MD)Nos.10137 & 10139 of 2019
1.Selvakumar
2.Thangathinakaran ... Petitioners
Vs
1.The Inspector of Police
Valliyoor Police Station,
Tirunelveli District
Cr.No.236 of 2017.
2.Subramanian ... Respondents
PRAYER: Criminal Original Petition filed under Section 482 of Cr.P.C,
praying to call for the records relating to the charge sheet in S.T.C.No.
712 of 2018 on the file of the Judicial magistrate, Valliyoor and quash
the same.
For Petitioners : Mr.M.Subash Babu
For R1 : Mr.K.Suyambulinga Bharathi,
Government Advocate(crl.side)
ORDER
This petition is filed to quash the proceedings in S.T.C.No.712 of 2018 on the file of the Judicial Magistrate, Valliyoor.
1/8http://www.judis.nic.in Crl.O.P.(MD) No.17153 of 2019
2. The petitioners are charged for an offence under and Section 4A (1a) of Tamil Nadu Places (Prevention of Disfigurement) Act 1959.
It is alleged that on 26.07.2017, the 2nd respondent/Village Administrative Officer was standing infront of old Bus stand, Valliyoor, the petitioners said to have raised slogans against the Inspector/ Stephen Jose and Sub Inspector / Balakrishnan, without obtaining prior permission from the concerned authority. Therefore, the respondent police registered the complaint in Crime No.236 of 2017 as against the petitioners.
3. Aggrieved at taking cognizance of the charge sheet, the petitioners are before this Court to quash the same on the ground that the prosecution is malicious and the petitioners are protected under Article 19(1)(a) of the constitution of India and they have not propagated any offending slogans.
4. The learned counsel for the petitioners would draw this Court's attention to Section 4A (1a) of the Tamil Nadu Places (Prevention of Disfigurement) Act 1959. He submitted that the offence will be attracted only if any 'objectionable advertisement' is made in 2/8 http://www.judis.nic.in Crl.O.P.(MD) No.17153 of 2019 any place open to public view. The learned counsel submitted that freedom of speech and expression is the fundamental right guaranteed under Article 19(1)(a) of the Constitution of india and relied on a decision reported in AIR 1959 Allahabad 101 (Kedar Nath Singh Vs State of Bihar).
5. The learned Government Advocate (Crl.side) submitted that the petitioners affixed the poster without any permission or consent condemning the Tamil Nadu Government and the poster affixed by the petitioners did not contain any details as to where it was printed. It is further stated that if any person affixes to or inscribes or exhibits on any place open to public view any advertisement without the written consent of the owner or occupier or person in management of the property, is liable to be punished under and Section 4A (1a) of Tamil Nadu Open Places (Prevention of Disfigurement) Act, 1959. It is also stated that after completion of investigation, charge sheet has been filed and the same has been taken on file in S.T.C.No.712 of 2018. At this stage, there is no necessity to quash the proceedings.
6. Heard and perused the materials available on record.
3/8http://www.judis.nic.in Crl.O.P.(MD) No.17153 of 2019
7. Article 19(1)(a) of the Constitution reads as follows:
"19. Protection of certain rights regarding freedom of speech etc (1) All citizens shall have the right :-
(a) to freedom of speech and expression;
(b) to assemble peaceably and without arms;
(c) to form associations or unions;
(d) to move freely throughout the territory of India;
(e) to reside and settle in any part of the territory of India; and
(f) omitted
(g) to practise any profession, or to carry on any occupation, trade or business
8. However, this guarantee is subject to the reasonable restrictions which is indicated in clause (ii) of the Article.
9. Sec.2(b) of the Tamil Nadu Open Places (Prevention of Disfigurement) Act, 1959 defines objectionable advertisements which 4/8 http://www.judis.nic.in Crl.O.P.(MD) No.17153 of 2019 reads as follows:
""(b) "Objectionable advertisement"
means any advertisement which is likely to;
(i) incite any person to commit murder, sabotage or any offence involving violence; or
(ii) seduce any member of any of the armed forces of the Union or of the police forces from his allegiance or his duty or prejudice the recruiting of persons to serve in any such force or prejudice the discipline of any such force or
(iii) incite any section of the citizens of India; or which
(iv) is deliberately intended to outrage the religious feelings of any class of the citizens of India by insulting or blaspheming or profaning the religion or the religiious beliefs of that class; or (v) is grossly indecent or is scurrilous or obscene or intended for blackmail;
(vi) obstructs pedestrian traffic
10. However, the explanation would go to show that an advertisement shall not be deemed to be objectionable merely because words or signs visible representations are used, (1) expressing disapprobation or criticism of any law or of any policy or administrative action of the Government with a view to obtain its alteration or redress by lawful means; (2) criticising any social or religious practices without malicious intention and with; honest view to promote social or religious reform or social justice.
5/8http://www.judis.nic.in Crl.O.P.(MD) No.17153 of 2019
11. Sec.3 of the Act reads as follows:
"Penalty for disfigurement by objectionable advertisement:-
Whoever affixes to, or inscribes or exhibits on, any place open to public view any objectionable advertisement shall be punished with imprisonment of either description for a term which may extend to one year or with fine which may extend to five thousand rupees or with both".
12. Therefore, in order to constitute an offence under Sec.3 of the Act, it should be alleged that the accused affixed or inscribed or exhibited any objectionable advertisement on any place open to public view.
13. This Court in the judgment in Venkatesha Vs. State reported in (2011 (3) MLJ (Crl.) 37), in similar circumstances has discussed in detail and quashed the proceedings. Therefore, the pendency of such proceedings is only abuse of process of law which is liable to be quashed accordingly, it is quashed.
6/8http://www.judis.nic.in Crl.O.P.(MD) No.17153 of 2019
14. In the result, the criminal original petition is allowed and the proceedings in S.T.C.No.712 of 2018 on the file of the Judicial Magistrate, Valliyoor, is hereby quashed. Consequently, connected miscellaneous petitions are closed.
21.11.2019 Internet:Yes Index:Yes/no Ls To
1.The Judicial Magistrate, Valliyoor.
2.The Inspector of Police Valliyoor Police Station, Tirunelveli District.
3.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.
7/8http://www.judis.nic.in Crl.O.P.(MD) No.17153 of 2019 G.K.ILANTHIRAIYAN, J.
Ls Order made in CRL.O.P (MD) No.17153 of 2019 21.11.2019 8/8 http://www.judis.nic.in