JUDGMENT
D.J. Moharir, J.
1. This is a private complainant’s appeal taking exception to the acquittal of the respondent No. 1 accused upon a charge of defamation under section 519 of the Indian Penal Code.
2. The complainant is Mohan Sharad Karker, who claims to be a very brilliant student, a person of high status holding higher education amongst his friends and in the society. He is also an Advocate. The complainant’s sister Madhuri was married to the respondent No. 1 on 15th July 1983. This marriage proved to be a very short lived one and apparently fell on the rocks barely within a fortnight from the date of marriage. So intense was the hatred and animosity that developed between them that any effort at reconciliation and the reunion became almost inconceivable, as was evident from the spate of litigation in which they got involved very soon after the marriage. The marriage which came to be duly registered under the provisions of the Hindu Marriage Act on 25th July, 1983 ultimately resulted in a divorce on the 17th October, 1985. It appears that even the fact of the divorce did not bring an end to the litigation between the husband and wife. Alongwith them, certain of their relatives also got involved in this litigation. It is in one such criminal litigation that the present complainant got involved as an accused upon a private complaint filed by the respondent accused Mukund Chitnis.
3. This complaint was filed on the 31st October, 1983 and was registered as a Criminal Case No. 494 of 1983 on the file of the Judicial Magistrate, First class at Khardi, Pune. The criminal complaint was in respect of commission of offences under sections 420 and 378 read with section 34 of the Indian Penal Code. Arranged as the accused were, the present respondent Mukund Chitnis’s wife Mrs. Madhuri, her maternal uncle one C.R. Karnik and her brother Mohan Kharkar who is the present appellant in the Criminal Appeal No. 829 of 1986.
4. Upon presentation of this complaint and verification thereof, the learned Magistrate was pleased to issue process against the 1st two accused viz., Smt. Madhuri Chitnis and her maternal uncle C.R. Karnik, in respect of the offence under section 378 read with section 34 of the Indian Penal Code. Process under section 420 of the Indian Penal Code was however issued against all the three. Upon issuance of process, all these three persons appeared before the learned Magistrate and upon completion of the preliminary enquiry, all of them came to be discharged.
5. The litigation between the present respondent – accused – Mukund Chitnis and his wife Smt. Madhuri covered both the civil and criminal sides. Perhaps in apprehension of some proceedings in the Civil Court, the present respondent then filed a caveat under section 148 of the Cr.P.C. on 2nd December 1983. It was in this caveat that with reference to the previous Criminal Case No. 494 of 1983 (in which case all the three accused came to be discharged) that an allegation was made in the following words :
“That Mrs. Madhuri Mukund Chitnis, has committed a theft alongwith one Mr. C.R. Karnik and Shri Mohan Sharad Karkar and stolen the ornaments and cash belonging to the Caveater in his absence from the house of the Caveater (Mr. Mukund Chitnis).”
6. It is this allegation in the caveat which constitutes the foundation of Mohan Kharkar’s complaint under section 500 of the Indian Penal Code. In this complaint registered as Criminal Case No. 378 of 1984 filed on 29th June, 1984, the complainant as the brother-in-law of the respondent accused alleged that in the criminal case which the respondent accused had filed on the 31st October, 1983 vide Criminal Case No. 494 of 1983, the allegations which the respondent here consciously made were that Madhuri Chitnis, her maternal uncle Dr. C.R. Karnick, were the two persons who had committed theft of his bag and baggage, ornaments, articles of clothing worth Rs. 11,500/- and also committed theft of cash and had stolen ornaments belonging to him. It was, therefore, pointed out that in the Criminal Case No. 494 of 1983, a charge of theft as such had come to be made only against Smt. Madhuri Chitnis and Dr. C.R. Karnick but not against the present appellant complainant Mr. Mohan Sharad Kharkar. It was inspite of the awareness of this allegation in the complaint that in the caveat application under section 148 filed on 2nd April 1983, the present respondent accused had yet accused Mohan Kharkar as being the person who had also committed theft of the ornaments, cash and other belongings. This was, therefore, a patent and naked false-hood to which the respondent accused Mukund Chitnis here had resorted to criminally involve him in the litigation. More than certain, these were the allegations made which were not only devoid of good faith but were precisely intended to harm the reputation of the appellant complainant who was a brilliant student of law, an Advocate of good standing and status. Therefore, the imputation constituted defamation as defined under section 499 of the Indian Penal Code punishable under section 500 thereof.
7. On this complaint cognizance was taken by the learned Judicial Magistrate, First Class, and process was also issued and charge was eventually framed. However, upon consideration of the evidence of the appellant complainant and the documentary evidence, the learned Magistrate held, considering the facts and circumstances, that the complainant had failed to establish the charge and accordingly he acquitted the accused. He also observed that the circumstance that the learned Judicial Magistrate, First Class, who heard the Criminal Case No. 494 of 1983 did not issue process against the present appellant complainant Mohan Kharkar as the accused No. 3 there, was itself significant and one which had to be read in favour of the respondent accused. It was that circumstance, which would not help the appellant complainant to canvass that the allegation in the caveat was per se defamatory. It was crystal clear to himself as the learned Magistrate observed, that the caveat application had also come to be filed in the Court before the process was issued in the Criminal Case No. 494 of 1983 filed on 31st October 1983. It was here that he observed that at the time of filing of the caveat application, the accused had no knowledge about the process having been issued in the said criminal case. The learned Magistrate thus upheld the plea of the respondent accused that in entering the caveat and in making the impugned allegation there, he had acted not defamatorily, there was neither any malice nor any intention nor any intentional making of defamatory imputations or allegations in the caveat. Upon this order of acquittal therefore, this appeal is filed to take exception to it.
8. I have heard learned Counsel Smt. Chitnis, who has appeared as a Counsel for her brother, the appellant-complainant. It is her first submission that the learned Judicial Magistrate, First Class, Pune, who heard the criminal case clearly fell into an error when he observed that the allegations in regard to the theft committed by the appellant complaint, were not, within his knowledge, taken cognizance of as such, by the Court, for issuing process, at that point of time when the caveat application was admitted. On the other hand, it is submission of the learned Counsel Shri Anturkar, appearing for the respondent accused that actually the allegation in the caveat which is reproduced above was one which was duly consistent with the allegations which were made in the previous Criminal Complaint No. 494 of 1983. In that, allegations of theft were levelled not only against Smt. Chitnis and her maternal uncle Dr. C.R. Karnick, but also against the present appellant complainant Mohan Kharkar. When this Court requested learned Counsel Shri Anturkar to therefore refer more meticulously to the allegations made, specifically pertaining to the present complainant as the accused No. 3 there, he had to concede that not only once but twice in the course of the complainant in paras 6 and 9 of the complaint, a clear indication of theft being not charged against the appellant complainant is to be found. In para 6, the respondent-accused alleged:
“Thus, the accused No. 1 acted with a common intention in making a theft.”
Later, in the same para, he also alleged :
“Thus, both the accused No. 1 and 2 have committed theft.”
Then in para 9 of the complaint, the submission was :
“It is therefore, prayed that all the accused have cheated the complainant and acted with a common intention of deceiving the complainant and committed an offence under section 420 of I.P.C. and 34 of I.P.C. In addition to this the accused No. 1 and 2 have committed a theft in the house of the complainant and committed an offence and acted with a common intention of committing a theft under section 378 of I.P.C. and 34 of I.P.C…..”
In fact a precession will therefore be absolute in regard to the allegation made, so far as the offence of theft was concerned. The degree of consciousness which is discernible in the making of these observations would not, in my opinion, keep it open to be contended any more that the allegations in the complaint pursuant to the fact of theft committed by the appellant complainant had followed in distinguishing as was made in the Criminal Complaint No. 494 of 1983. It was, to a maximum degree as must be observed, the very antithesis of consistency, a departure from the state of allegations as made in the original criminal complaint. Therefore, the submission of learned Counsel Shri Anturkar that the making of the allegation of theft in the caveat as the foundation of allegation made in the earlier criminal complaint is, to say the least, erroneous.
9. And it was on this very premise as the learned Counsel Anturkar argued, that foundation was laid for claiming protection, by contending the applicability of Exception (9) to section 499 and specifically exception (9) there of reads as under:
“Ninth Exception.- Imputation made in good faith by person for protection of his or other’s interests.—It is defamation to make an imputation on the character of another provided that the imputation be made in good faith for the protection of the interests of the person making it, or of any other person, or for the public good.”
10. In the circumstances, the plea of good faith which was sought to be raised can no more become applicable and be available to the respondent accused. It is more than clear that the learned Magistrate, of the Trial Court erred in taking the view that the allegation in the caveat entered on 2nd December 1983 by the respondent accused in regard to the commission of the offence of theft by the appellant complaint, was yet included. Learned Counsel referred to several decisions which have dealt with ‘good faith’ occurring in Exception (9) to section 499. 1989 Cri.L.J. 2398, Demodara Shenoi v. Public Prosecutor, Ernakulam, was referred to. So also 1990 Cri.L.J. 2616, Trichinopoly Ramaswamy Ardhanani, Bombay & others v. Kripa Shanker Bhargava, where it was held that the words used in complaint presented in Civil Court amounted to publication of defamatory words. And reference was also made to a decision in Haji Ahmad Husain v. State, wherein it was held that once an accusation in found to be false, it must be held that it was not made in good faith. In the circumstances, learned Counsel for the appellant submits that good faith is in no case available to the respondent accused, to escape liability to punishment for committing the offence of defamation. Actually, learned Counsel Shri Anturkar has also at this later stage of argument conceded that with the nature of allegations as were made against the respondent accused in the Criminal Case No. 494 of 1983, it is no more open to contend that the allegations were made in good faith, that it would be extremely difficult to contend and persist in advancing the view that the allegation in the caveat was founded on good faith.
11. Learned Counsel Shri Anturkar, however also referred to the provisions of section 79 of the Indian Penal Code, contained in Chapter IV on General exceptions. Section 79 on which he appears to place reliance reads as under:
“Nothing is an offence which is done by any person who is justified by law, or who by reason of a mistake of fact and not by reason of a mistake of law in good faith, believes himself to be justified by law, in doing it.”
It is very difficult, upon the facts undisputed any more as they are, to appreciate how the liability under section 79 I.P.C. could be done away with by placing reliance upon this section. It is more than patent that there just did not occur any mistake of fact in as much as the complainant made the allegations about theft committed by the respondent accused, not with ignorance but with full awareness of the fact that the criminal complaint which he had filed against the appellant complainant Mohan Kharkar, was not in respect of the offence under section 378 but only so far as the offence of cheating under section 420 of the Indian Penal Code was concerned. It was inspite of this position that he went on to make an application. Therefore, criminal liability cannot be washed away, or done away with. In the circumstances, when the learned Magistrate constituting a defamatory imputation had come to be made in the caveat, it was still in good faith.
12. That finding and conclusion cannot be sustained and when that finding of fact is thus set aside, it is clear that the accusation of theft committed by the appellant complainant was even per se defamatory. I have no manner of doubt therefore that the appellant complainant had succeeded in establishing that the respondent accused was guilty of the offence of defamation punishable under section 500 of the Indian Penal Code.
13. While dealing with the question of punishment to be awarded, it is not entirely unexpected that learned Counsel for the appellant complainant should seek and address the Court in terms of awarding the punishment of a deterrent nature to the respondent accused. This is not unexpected in the context of the bitter controversy that has regard between them, the respondent accused as the husband and the learned Counsel Smt. Chitnis as his wife, over the period of last seven years or so. May be, the experience so far as learned Counsel for the appellant is concerned, has been one which can only be described as traumatic to herself but the importation of that anger and venom for acidly urging for severe punishment is something against which the Court must readily caution itself. As it is, it appears from the submissions of both the learned Counsel that by reason of the decision in Criminal Writ Petition No. 745 of 1988 decided on July 5, 1988 by a Division Bench of this Court, and pertaining to committing contempt of Court, a definite check has been put upon the litigation that raged between the respondent accused and his wife over these years. It is found that the respondent accused who had filed several proceedings civil and criminal against his wife some of them also against her relatives including appellant complainant herein-have each and every one of them now came to be withdrawn and the invectives and allegations made against all and every one of them in these proceedings also thus stand withdrawn. Even so, insistence does appear to be upon a stern punishment being passed. In my opinion, any too serious a view of the offence if now taken would be an invitation to an eruptive volcano of litigation between the complainant, the accused and the Counsel which would certainly not be advisable. To be added to these considerations is also one more; Shri Anturkar has submitted that the respondent accused is also a responsible young officer in Telco and a person of status. A punishment by way of imprisonment as he submits earnestly will only result in depriving him altogether of his job and uprooting him from his station in life. In the totality of the circumstances, I think it entirely in appropriate to award punishment in the form of imprisonment. A sentence of fine, in my opinion, should appropriately meet the requirements of justice. Hence, the order.
ORDER
The appeal is hereby allowed. The judgment and order of acquittal dated 19-5-1986 passed by the Trial Court is hereby quashed and set aside. The respondent accused is hereby convicted under section 500 of the Indian Penal Code and sentenced to simple imprisonment till the rising of Court and a fine of Rs. 500/-, in default of which he shall undergo simple imprisonment for a period of one month.