Supreme Court of India

S. Veerabadran Chettiar vs E. V. Ramaswami Naicker & Others on 25 August, 1958

Supreme Court of India
S. Veerabadran Chettiar vs E. V. Ramaswami Naicker & Others on 25 August, 1958
Equivalent citations: 1958 AIR 1032, 1959 SCR 1211
Author: B P Sinha
Bench: Sinha, Bhuvneshwar P.
           PETITIONER:
S. VEERABADRAN CHETTIAR

	Vs.

RESPONDENT:
E. V. RAMASWAMI NAICKER & OTHERS

DATE OF JUDGMENT:
25/08/1958

BENCH:
SINHA, BHUVNESHWAR P.
BENCH:
SINHA, BHUVNESHWAR P.
IMAM, SYED JAFFER
WANCHOO, K.N.

CITATION:
 1958 AIR 1032		  1959 SCR 1211


ACT:
Insult to Religion-Ingredients of offence--Interpretation of
statute-Duty  of Court-Indian Penal Code (Act XLV of  1860),
s. 295.



HEADNOTE:
The words " any object held sacred by any class of  persons"
occurring in S. 295 Of the Indian Penal Code are of  general
import	and cannot be limited to idols in temples  or  idols
carried	 on festival occasions.	 Not merely idols or  sacred
books,	but any other object which is regarded as sacred  by
any  class of persons, whether actually worshipped  or	not,
fall within the description.
Queen  Empress	v. Imam Ali, (1887) I.L.R. 10 All.  150	 and
Romesh Chunder Sannyal v. Hiru Mondal, (1890) I.L.R. 17 Cal.
852, considered.
Consequently, in a case where the allegation in the petition
of  complaint was that one of the accused broke the idol  of
God  Ganesa in public and the two others actually aided	 and
abetted	 him with the intention of insulting  the  religious
feeling	 of the complainant and his community who  held	 the
deity in veneration and the trial Magistrate, on receipt  of
the  Police  report that the alleged  occurrence  was  true,
dismissed the complaint under S. 203 of the Code of Criminal
Procedure holding that the breaking of a mud image of Ganesa
was not an offence under s. 295 of the Indian Penal Code and
the Sessions judge and the High Court in revision,  agreeing
with the view of the trial Court, refused to direct  further
enquiry :
Held, that the courts below were clearly in error in  inter-
preting	 S.  295 of the Indian Penal Code in  the  way	they
(lid,  but  since  the complaint stood	long  dismissed,  no
further enquiry need be directed into the matter.
Held,  further, that the Courts must be circumspect in	such
matters and pay due regard to the religious susceptibilities
of  different  classes of persons  with	 different  beliefs,
whether	 they shared those beliefs or not or  whether  those
beliefs in the opinion of the Court were rational or not.



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION: Criminal
Appeal No. 49 of 1956.

Appeal by special leave from the judgment and order dated
October 13, 1954, of the Madras High Court in Criminal
Revision Case No. 267 and 1954
154
1212
(Criminal Revision Petition No. 249 of 1954) arising out of
the judgment and order dated January 12, 1954, of the Court
of the District and Sessions Judge as Tiruchirapalli in
Criminal Revision Petition No. 17 of 1953.
R. Ganapathy Iyer and G. Gopalakrishnan, for the
appellant.

No one appeared for the respondents.

1958. August 25. The Judgment of the Court was delivered
by
SINHA J.-The only question for determination in this appeal
by special leave, is whether the petition of complaint,
disclosed a prima facie offence under s. 295 of the Indian
Penal Code. The courts below have taken the view that it
did not, and on that ground, it stood summarily dismissed,
before evidence pro and con had been recorded.
It appears that the appellant filed a petition of complaint
in the court of the Additional First-Class Magistrate,
Tiruchirappalli, against the respondents, three in number.
The petition of complaint alleged inter alia that the first
accused is the leader of Dravida Kazakam (a community of
persons who profess to be religious reformers, one of whose
creeds is to carry on propaganda against idol worship), and
as such, be was out to ” vilify a certain section of the
Hindu community and do propaganda by holding meetings and
writing articles. ” It is further alleged in the petition
of complaint that ” recently, the first accused announced
his intention of breaking the image of God Ganesa, the God
sacred to the Saiva Section of the Hindu Community on 27th
May, 1953, in a public meeting at Town Hall. This caused
terror-commotion in the mind of the Saivite Section of the

-Hindu Community. ” The complainant claims to be a Saivite.
The complainant further alleged in his petition that on May
27, 1953, at about 5-30 p.m., the accused broke an idol of
God Ganesa in public at the Town Hall Maidan, and before
breaking the idol, lie made a speech, and expressly stated
that he intended to insult the feelings of the Hindu
community by breaking the idol of God
1213
Ganesa. The said act of breaking the idol was alleged to
have been actively abetted by instigation and aid by the
other two accused persons, who also made speeches. The
petition of complaint also alleged that the said act of
breaking the image of God Ganesa was done with the intention
of insulting the religious feelings of certain sections of
the Hindu community, who hold God Ganesa in veneration, and
that the acts complained of, amounted to offences under ss.
295 and 295A of the Indian Penal Code. On those
allegations, the petition of complaint (dated June 5, 1953)
prayed that processes might issue against the three accused
persons. In the list of witnesses appended to the petition,
figured the Additional District Magistrate, the Sub-
Divisional Magistrate, the Town Sub-Inspector of police,
Tiruchi Fort, and Sub-Magistrate, Tiruchy Town. On the same
date, the learned magistrate examined the complainant on
oath. The complainant made statements in support of his
allegations in the petition of complaint. Thereupon, the
learned magistrate directed that the petition of complaint
be sent to the Circle Inspector of police, Trichy, for
inquiry and report under s. 202, Criminal Procedure Code.
On June 26, 1953, on receipt of the police report which ”
showed that though the occurrence as alleged had taken place
it was a point of law if the act of the accused would amount
to any offence “, the learned magistrate passed his order,
dismissing the complaint under s. 203 of the Criminal
Procedure Code. In the course of his order, the learned
magistrate observed as follows:-

“The mud figure of Ganesa alleged to have been broken by
accused is not an object held sacred or worshipped by any
class of persons. Simply because it resembled the God
Ganesa held in veneration by a section it cannot become an
object hold sacred. Even Ganesa idol abandoned by the
people as unworthy of worship loses its sanctity and it is
no longer an object held sacred by anybody, since such given
up idols are found in several places of defilement. It is
not an offence if a person treads union any such abandoned
idol. Therefore the breaking of mud figure of Ganesa
1214
does not amount to an offence under Section 295, Indian
Penal Code. ”

“The speeches delivered by the accused with deliberate and
malicious intention of outraging religious feelings of a
community, no doubt amount to an offence under Section 295-
A, Indian Penal Code. But for laying a complaint under this
section the sanction of the Government is necessary. This
section has been clearly mentioned in the complaint and it
cannot be said it was included by oversight. Without a
proper sanction an offence under this section is
unsustainable. I therefore see no sufficient ground for
proceeding with the complaint and I dismiss the same under
section 203, Criminal Procedure Code. ”

The complainant moved the learned Sessions Judge of
Tiruchirappalli, by his petition in revision, filed on July
9, 1953, under ss. 435 and 436 of the Criminal Procedure
Code, for setting aside the order of dismissal of the
complaint. In the petition filed in the Court of Session,
the complainant stated that the petition was confined to the
complaint in respect of the alleged offence under s. 295,
Indian Penal Code, and that it did not seek to revise the
order of dismissal of the complaint in respect of an offence
tinder s. 295-A of the Indian Penal Code. The learned
Sessions Judge dismissed the petition by an order dated
January 12, 1954, holding, in agreement with the learned
magistrate, that the acts complained of did not amount to an
offence under s. 295, Indian Penal Code. In the course of
his order, the learned Sessions Judge made the following
observations:-

” I agree with the learned Magistrate that the acts
complained of do not amount to an offence. The accused, who
profess to be religious reformers in a campaign against
idolatory organized a public meeting at which they broke an
earthern image of the God Ganesa. The particular image
broken was the private property of the accused and was not
in itself an object held sacred by any class of persons; nor
do I think that idol breaking by a non-believer can
reasonably be regarded by a believer as an insult to his
religion ; and the ingredients of Section 295, Indian Penal
Code, are therefore not made out. ”

1215

The complainant then moved the High Court in its revisional
jurisdiction under s. 439 of the Code of Criminal Procedure.
The matter was heard by a learned single Judge of that
Court. The learned single Judge also agreed with the courts
below in the reasons given by them for dismissing the
petition of complaint, and refused to order further inquiry.
In the course of his judgment, he discussed the question
whether a mud image of God Ganesa, came within the scope of
the words ” any object held. sacred by any class of persons
” in s. 295, and he answered the question in the negative.
In this connection, he referred to the judgment of the Full
Bench of the Allahabad High Court in the case of Queen
Empress v. Imam Ali (1), which is directly an authority for
this proposition only that the word ‘object’ in s. 295 of
the Indian Penal Code, does not include animate objects.
That case dealt with the complaint of killing a cow. Edge
C. J. in the course of his judgment, made an observation
that the word ‘ object ‘ should be interpreted ejusdem
generis with the words ‘place of worship’, and by way of an
example of such an inanimate object, he mentioned an idol.
That observation, if anything, is not against the
complainant. The learned single Judge also referred to the
case of Romesh Chunder Sannyal v. Hiru Mondal (2), which
also is not in point inasmuch as it dealt with the case of a
dedicated bull. But the learned Judge seemed to draw from
those cases the inference which may be stated in his own
words, as follows:-

” Interpreted like that, it would mean that the section
would apply only to cases where an idol in a temple is
sought to be destroyed, damaged, or defiled. The words ‘any
object held sacred by any class of persons’ even otherwise
will apply only to idols in a temple or when they are
carried out in processions on festival occasions. The
object held sacred’ will mean only the idols inside the
temple and when they are taken out in processions on
festival occasions. In such circumstances as in the present
case the breaking is nothing more than a doll taken from the
shop.

(1) (1887) I.L.R. 10 All. 150.

(2) (1890) I.L.R. 117 Cal. 852.

1216

Though the intention of the respondents may be to decry the
feelings and wound the susceptibilities of a large section
of the people, still the intention alone is not sufficient
unless it is carried out by an act which must fall within
the scope of this section. The dolls in the shop, though
they may resemble several of the deities in the temple,
cannot be held to be objects held sacred by any class of
persons. In modern society there are several images of the
deities in the drawing rooms of several houses. It cannot
for a moment be suggested that these images are objects held
sacred. These have got to be distinguished from the objects
held sacred, which can only be when they are duly installed
in a temple and from which they are subsequently taken out
in procession on festival occasions. What was broken
therefore by the respondents is nothing more than a doll
taken either from a shop or made for the occasion, and it
cannot by any means be called ail object held sacred. The
offence is not made out and the dismissal is therefore
justified.”

The petitioner moved the High Court for the necessary
certificate of fitness for making an appeal to this Court.
The learned Judge, who had heard the case on merits, also
dealt with this application, and refused to certify that
this was a fit case for appeal to this Court under Art.
134(1)(c) of the Constitution. The petitioner moved this
Court and obtained the necessary special leave to appeal.
It is regrettable that the respondents have remained ex
parts in this Court. The learned counsel for the appellant
has urged that the courts below had unduly restricted the
meaning of the words of s. 295, particularly, the words ”
any object held sacred by any class of persons “, and that
the words have been used in their fullest amplitude by the
Legislature, in order to include any object consecrated or
otherwise, which is held sacred by any class of persons, not
necessarily belonging to a different religion or creed. In
the first place, whether any object is held sacred by any
class of persons, must depend upon the evidence in the case,
so also the effect of the words ” with the intention of
thereby insulting the religion of any class
1217
of persons or with the knowledge that any class of persons
is likely to consider such destruction, damage or defilement
as an insult to their religion.” In this case, the facts
alleged in the petition, do not appear to have been
controverted, but the learned magistrate, as also the
learned Sessions Judge and the learned Judge in the High
Court, have thrown out the petition of complaint solely on
the ground that the image of God Ganesa, treated by the
respondents as alleged by the complainant, could not be said
to be held sacred by any class of persons. In the instant
case, the insult alleged was by destruction of the image of
God Ganesa. Apart from the question of evidence, which had
yet to be adduced, it is a well-knonwn fact that the image
of Lord Ganesa or any objective representation of a similar
kind, is held sacred by certain classes of Hindus, even
though the image may not have been consecrated.
The learned Judge in the Court below, has given much too
restricted a meaning to the words any object held sacred by
any class of persons “, by holding that only idols in
temples or idols carried in processions on festival
occasions, are meant to be included within those words.
There are no such express words of limitation in s. 295 of
the Indian Penal code, and in our opinion, the learned Judge
has clearly misdirected himself in importing those words of
limitation. Idols are only illustrative of those words. A
sacred book, like the Bible, or the Koran, or the Granth
Saheb, is clearly within the ambit of those general words.
If the courts below were right in their interpretation of
the crucial words in s. 295, the burning or otherwise
destroying or defiling such sacred books, will not come
within the ‘Purview of the penal statute. In our opinion,
placing such a restricted interpretation on the words of
such general import, is against all established canons of
construction. Any object however trivial or destitute of
real value in itself, if regarded as sacred by any class of
persons would come within the meaning of the penal section.
Nor is it absolutely necessary that the object, in order
1218
to be held sacred, should have been actually worshipped. An
object may be held sacred by a class of persons without
being worshipped by them. It is clear, therefore, that the
courts below were rather cynical in so lightly brushing
aside the religious susceptibilities of that class of
persons to which the complainant claims to belong. The
section has been intended to respect the religious
susceptibilities of persons of different religious
persuasions or creeds. Courts have got to be very
circumspect in such matters, and to pay due regard to the
feelings and religious emotions of different classes of
persons with different beliefs, irrespective of the
consideration whether or not they share those beliefs, or
whether they are rational or otherwise, in the opinion of
the court.

As a result of’ these considerations, it must be held that
the courts below have erred in their interpretation of the
crucial words of s. 295 of the Indian Penal Code. But the
question still remains whether, even after expressing our
strong disagreement with the interpretation of the section
by the courts below, this Court should direct a further
inquiry into the complaint, which has stood dismissed for
the last about 5 ),ears. The action complained of against
the accused persons, if true, was foolish, to put it mildly,
but as the case has become stale, we do not direct further
inquiry into this complaint. If there is a recurrence of
such a foolish behaviour on the part of any section of the
community, we have no doubt that those charged with the duty
of maintaining law and order, will apply the law in the
sense in which we have interpreted the law. The appeal is,
therefore, dismissed.

Appeal dismissed.

1219