High Court Kerala High Court

M.V.Raveendran vs Dr.Ramakrishnan on 6 November, 2009

Kerala High Court
M.V.Raveendran vs Dr.Ramakrishnan on 6 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 363 of 2001()



1. M.V.RAVEENDRAN
                      ...  Petitioner

                        Vs

1. DR.RAMAKRISHNAN
                       ...       Respondent

                For Petitioner  :SRI.SUNNY VARGHESE

                For Respondent  :SRI.T.A.RAJAGOPALAN

The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :06/11/2009

 O R D E R
                            P.Q.BARKATH ALI, J.
                        - - - - - - - - - - - - - - - - - - - - -
                            Crl.R.P.No.363 OF 2001
                    - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 6th day of November, 2009

                                      ORDER

Revision petitioner is the accused in C.C.No.82/1993 of Judicial

First Class Magistrate Court, Pattambi and appellant in Crl.Appeal

No.53/1996 of Sessions Court, Palakkad. He was convicted under

Section 500 of IPC and sentenced to undergo simple imprisonment for

three months and a fine of Rs. 2000/- in default, to undergo simple

imprisonment for three months. His conviction and sentence was

confirmed in appeal. The accused has now come up in revision

challenging his conviction and sentence.

2. The case was initiated on a private complaint filed by the

complainant against the accused alleging commission of offence

punishable under Section 500 of IPC. The case of complainant as

testified by him as PW1 before the trial court and as detailed in his

complaint in brief is this :

The complainant is a Doctor holding an MBBS decree and he is

running a hospital named Modern Hospital, Koottanad. The accused is

Crl.R.P.No.363/01 Page numbers

the President of ‘Rajiv Vichar Vedi’. The complainant is a retired

Military Captain . His wife is also a Doctor. The accused published

notice Ext.P4 which is per se defamatory to the complainant as a result

of which complainant has lost his deputation and it demeans his status

and position.

3. On receipt of the complaint, the trial court recorded the

sworn statement of the complainant and took cognizance of the

offence. The accused on appearance before the trial court pleaded not

guilty to a charge under Section 500 of IPC. PWs 1 to 4 were

examined and Exts.P1 to P6 were marked on the side of the

complainant. As a prima facie case was made out against the accused,

charge under Section 500 was framed to which the accused pleaded not

guilty. Thereafter witnesses were recalled and further cross examined

by the accused. When questioned under Section 313 of Cr.P.C. by the

trial court, the accused denied having committed any offence . No

defence evidence was adduced.

4. The trial court on an appreciation of evidence found that

the accused has committed the offence punishable under Section 500 of

Crl.R.P.No.363/01 Page numbers

IPC and convicted him thereunder and sentenced him as aforesaid

which is confirmed in appeal. Now the accused has come up in

revision challenging his conviction and sentence.

5. The following points arise for consideration :

1) Whether the notice Ext.P4 was

published by the accused and if so whether it

defames and harm the reputation of the

complainant ?

2) Whether the conviction of the

revision petitioner under Section 500 of IPC can

be sustained ?

3) Whether the sentence imposed is

excessive or unduly harsh ?

6. The counsel for revision petitioner argued that Ext.P4

notice does not contain any defamatory statement and that therefore

revision petitioner has to be acquitted. There is no merit in the above

contention. The relevant portion of Ext.P4 notice was extracted by

the trial court as well as lower appellate court in their respective

Crl.R.P.No.363/01 Page numbers

judgments. I have also gone through Ext.P4 notice . I am in complete

agreement with the finding of the trial court as well as lower appellate

court that it contains defamatory remarks against PW1.

7. PW1 to PW4 were examined and Exts.P1 to P6 were

marked on the side of the complainant before trial court. PW1, the

complainant testified in terms of the complaint. He would say that

describing him as a ‘compounder’ in Ext.P4 has insulted him and also

harmed his reputation and lowered his character in public. His

evidence is supported by PWs 2 to PW4.

8. PW2 testified that he had seen the manuscript of the notice

in the press of accused and that he had also seen accused and two

others distributing the notice. It was not suggested during his cross

examination that he has any enmity towards the accused. Therefore,

the trial court as well as the lower appellate court is perfectly justified

in believing his evidence. His evidence shows that Ext.P4 notice was

printed and distributed by the accused.

9. PW3 is an auto rickshaw driver. He testified that while he

was in the library of Koottanad where several people gathered one

Crl.R.P.No.363/01 Page numbers

Sundaran an employee of the press of accused brought Ext.P4 notice

and reading the same he came to understand that it was about the

accused and that accused has a good reputation in that locality and that

describing accused as a compounder has lowered the reputation of

accused in public. PW4 is another independent witness who had seen

Ext.P4 notice in the press of accused. He would say that accused is the

President of Ragiv Vichar Vedi, that accused asked him to distribute

the notice which he refused. The evidence of PW2 to PW4 shows that

Ext.P4 notice was printed and published by the accused and on a

reading of Ext.P4 they were caused to form a lower opinion about

PW1.

10. Thus the evidence of PW2 to PW4 clearly shows that

describing PW1 as a compounder in Ext.P4 is per se defamatory and

has lowered the good reputation of PW1 as a doctor in the public as

enumerated under Explanation 4 of Section 499 of IPC. It is also

proved by the evidence of PW1 to PW4 and the admission made by

accused in reply notice Ext.P6 that it was the accused who printed and

published the notice Ext.P4. The accused has no case that the

Crl.R.P.No.363/01 Page numbers

allegation in Ext.P4 would come within any of the explanation to

Section 499 of Cr.P.C.

11. Counsel for revision petitioner arguing the revision

submitted that to constitute an offence of defamatory as prescribed

under Section 499 of IPC the complainant should prove that there was

an intention on the part of the accused to defame the complainant and

that in this case complainant has failed to prove the same. I am unable

to agree. Describing PW1 as a compounder and publishing Ext.P4

notice clearly show that the intention of accused was to defame him in

the eye of public. That apart, accused has doubted the education

qualification of PW1 and PW1 was compelled to produce Exts.P1 to

P3, his certificates. It is clear from the above that the intention of

accused was to lower the reputation of PW1 in public. Therefore, the

action of accused clearly comes within the verdict of Section 499 of

IPC.

12. For all these reasons, I am inclined to uphold the conviction

of revision petitioner/accused under Section 500 of IPC rendered by

the trial court which is confirmed in appeal.

Crl.R.P.No.363/01 Page numbers

13. Regarding the sentence, the trial court imposed a sentence

of simple imprisonment for three months and a fine of Rs. 2000/-, in

default, to undergo simple imprisonment for three months. The lower

appellate court confirmed his conviction and sentence. The incident

occurred on 7/1/1993 i.e. about 16 years back. Taking into

consideration this aspect, I feel that a sentence of imprisonment till the

rising of court and a fine of Rs. 10,000/- , in default, to undergo simple

imprisonment for three months would meet the ends of justice.

In the result, the Criminal Revision Petition is allowed in part.

Conviction of the revision petitioner under Section 500 of IPC is

confirmed. Sentence is modified to the effect that the revision

petitioner is sentenced to undergo imprisonment till the rising of court

and to pay a fine of Rs. 10,000/-, in default, to undergo simple

imprisonment for three months. Fine amount, if realised, shall be paid

to PW1 as compensation as provided under Section 357(1) Cr.P.C.

The revision petitioner shall surrender before the trial court on or

before 15-12-2009. One month’s time is granted for payment of fine.



                                     P.Q.BARKATH ALI, JUDGE

Crl.R.P.No.363/01    Page numbers

sv.