Supreme Court of India

Director General,Directorate … vs Anand Patwardhan & Anr on 25 August, 2006

Supreme Court of India
Director General,Directorate … vs Anand Patwardhan & Anr on 25 August, 2006
Author: . A Lakshmanan
Bench: Dr. Ar. Lakshmanan, Lokeshwar Singh Panta
           CASE NO.:
Appeal (civil)  613 of 2005

PETITIONER:
Director General,Directorate General of Doordarshan & Ors.

RESPONDENT:
Anand Patwardhan & Anr.

DATE OF JUDGMENT: 25/08/2006

BENCH:
Dr. AR. Lakshmanan & Lokeshwar Singh Panta

JUDGMENT:

J U D G M E N T

Dr. AR. Lakshmanan, J.

The appellant in the present matter is Doordarshan who
have decided not to telecast the documentary film made by the
respondent titled “Father, son and Holy War”. The respondent
is a filmmaker. The respondent no.1 in 1995 submitted his
documentary film, “Father, son and Holy War”, to the
appellant for telecast on National network Doordarshan.
Respondent no.1 was to provide a U-matic Certificate for the
same to be aired by Doordarshan.

The documentary film was in two parts, the film dealt
with social realities and issues such as patriarchy, violence,
fundamentalism, suppression of women etc. Part-I was given
‘U’ Certificate and Part-II was given ‘A’ Certificate by the
Censor Board.

A few lines about the film and the producer:-
Father, Son and Holy War is the third part of a trilogy
of documentary films against communal violence that the
author made from the mid 1980’s to the mid 1990’s. His two
earlier films In Memory of Friends (1990) (on building
communal peace in strife torn Punjab) and Ram Ke Naam/In
the Name of God (1992) (on the Ayodhya crisis) looked at the
question of class and caste. Both films won National Awards
but both were rejected by Doordarshan on the grounds that
they would create law and order problems. In the end, the
author won the cases in the High Court and the films were
finally telecast by Doordarshan. No law and order problems
resulted and the telecasts were well received.

Father, Son and Holy War (1995) was also shot during
this period. It looks at the question of gender along with the
issue of religious violence. What triggered this way of looking
was the incident of Sati in Deorala and that fact that
thousands of young men were celebrating the death of Roop
Kanwar. This led the author to examine the male psyche
behind violence and the idea that women were property. It is
common knowledge that very often sexual violence against
women accompanies communal riots. This may be because
the “enemy’s” women are seen as his property and so, worthy
of abduction or destruction.

The first part of Father, Son and Holy War (“Trial by
Fire”) looks at the problems faced by Hindu and Muslim
women within their own religions. Part 2 (Hero Pharmacy)
examines the construction of the values of “manhood”. As the
film proceeds we become privy to the inner psyche of men and
begin to learn how men are socialized into believing that
violence is desirable. The film looks at the rhetoric of street
sellers of aphrodisiac who create feelings of male insecurity
and impotence in their audience and then offer their cheap
medicine as a cure. It then looks at the rhetoric of communal
politicians (both Hindus and Muslims) and see that they too
are appealing largely to their male audiences, they too are
taunting them for their impotence, but the medicine they offer
for the creation of “real men” is hatred against the other
community.

On 14.8.1996, the appellant issued a circular which
stated that Doordarshan will not telecast any ‘A’ certified adult
or U/A feature film on it. On 28.2.1997, the respondent
handed over a copy of the U-matic Certificate of the
documentary film to the appellant. However, Doordarshan still
refused to telecast the documentary film.

On 22.9.1998, the respondent no.1, filed a writ petition
before the Bombay High Court against the refusal of
Doordarshan to telecast the documentary film, which was
disposed off by the Division Bench by directing Doordarshan
to take a decision on the application of respondent no.1 within
a period of six weeks.

A selection Committee was constituted on 10.8.1998 by
the appellant to preview the documentary film produced by
respondent no.1. The selection Committee observed that, “The
documentary entitled ‘Father, Son & Holy War’ depicts the rise
of Hindu fundamentalism and male chauvinism without giving
any solution how it could be checked. The violence and hatred
which is depicted in the whole documentary will have an
adverse effect on the minds of the viewers” This decision of
the Selection Committee was communicated to the
respondents on 20.8.1998.

Against this the respondent no.1 approached Bombay
High Court. A Division Bench of the Bombay High Court
allowed the writ and directed the appellant to telecast the
respondent no.1 documentary film “Father, son and the Holy
War” within a period of six weeks in the evening slot. This
decision by the High Court was challenged by the appellant by
way of a Special Leave Petition in this Court. This Court
observed that, the Committee which was constituted to
consider the proposal of the respondent was not validly
constituted as required under the guidelines of Doordarshan
and therefore the decision taken by the Committee was
without jurisdiction. This court went ahead to order on
12.12.2001 the constitution of a new Committee in accordance
with para 5(ii) of the Guidelines of Doordarshan to consider
the proposal of the respondent within three months of the
constitution of such Committee.

A Committee was duly constituted and on 6.8.2002, the
committee viewed the documentary film and was of the
opinion that, “the film has a secular message relevant to our
times and our societyhowever, the film contains scenes and
speeches, which can influence negative passionsand the
committee would like a larger committee with representatives
of religion and politics also to see the film and form an opinion
before it is open to public viewing.”

A larger committee was constituted and viewed the
documentary film. The said committee on 5.6.2003
recommended the screening of this documentary film on
Doordarshan while observing that, “it may alienate sections of
Indian society and screening may lead to reactions by
organized groups.”

On 11.7.2003, the Prasar Bharati Board pre-viewed the
documentary film and was of the opinion that the
documentary film contained scenes which could promote
violence, its production quality was unsatisfactory and its
telecast would be violative of the policy of the Doordarshan of
not screening “A” certified movies. This decision of
Doordarshan was communicated to the respondent no.1 on
18.7.2003.

A contempt petition was filed by respondent no.1 alleging
the disobedience of the order of the High Court dated
12.12.2001. The High Court disposed off the petition by
holding that the respondent was aggrieved of the decision of
Prasar Bharati Board, and it was open to him to challenge the
same before an appropriate forum.

The respondent filed a writ petition in the Bombay High
Court and directed Doordarshan to exhibit the documentary
film of the respondent no.1, “Father, son and Holy War” on
channel I or II within 12 weeks from the date of the judgment
on a convenient day and time as fixed by Doordarshan. It is
against this decision of the High Court of Bombay the
Doordarshan has come on appeal to this Court. .
We heard Mr. Rajeev Sharma, learned counsel appearing
for the appellants and Mr. Prashant Bhushan, learned counsel
appearing for the respondent. We have viewed the screening of
the documentary film titled “Father, son and the Holy War”
which is the subject matter of the present case before us. We
have also carefully perused all the documents presented by
both the parties before us.

Mr. Rajeev Sharma, learned counsel appearing for the
Doordarshan submitted that the decision not to telecast the
film of the respondent is based on valid and germane
considerations and no film maker can claim that he has a
vested right that a film made by him must be telecast on
Doordarshan. He submitted that as a matter of policy the
Doordarshan do not telecast films which are certified as “A” or
“UA”. Admittedly Part one of the film in question has been
certified as “U” and Part two as “A”. The policy of
Doordarshan of not telecasting “A” or “UA” films has not been
challenged by the respondent here. Therefore, the
Doordarshan cannot be directed to telecast the film contrary
to its policy. Learned counsel also submitted that the telecast
of the film is likely to give rise to communal violence and riots
and that Doordarshan has reached the remote corners of the
country. It has a wide audience which mainly consists of
illiterate and average persons who will be largely affected due
to screening of the film.

Mr. Prashant Bhushan, learned counsel appearing on
behalf of the respondent submitted that the refusal by Prasar
bharti to telecast the film is a clear violation of the
respondent’s fundamental right under Article 19(1)(a) of the
Constitution. He urged that the film carries a strong message
for unity and secular India and there is no justification to
prevent its telecast on Doordarshan. It is submitted that the
Doordarshan has a policy of telecasting award winning films
and documentaries and the action of the Doordarshan in
refusing to screen the film contrary to the said policy is totally
unfair, unjust and arbitrary. Learned counsel further
submitted that the Censor Board has approved the film and
the guidelines of Doordarshan in telecasting the film cannot be
substantially different from the guidelines laid down under the
Cinematographic Act, 1952. In any event, according to the
learned counsel unless the said guidelines are read down they
would be liable to be strucked down as grossly violating the
fundamental rights guaranteed by Article 19(1)(a) of the
Constitution.

In view of the rival submissions, the following substantial
questions of law arise for adjudication by this Court.

(a) Whether any film producer has a right to insist that
his film must be shown on Doordarshan?

(b) Whether the High Court was justified in directing
the screening of the film certified as U/A.

Notwithstanding the fact as a matter of policy,
Doordarshan does not telecast adult film?

(c) Whether the policy of Doordarshan of not
telecasting adult movies can be said to be violative
of Article 19(1)(a) of the Constitution of India as has
been held by the High Court?

(d) Whether or not it is open to the High Court to
substitute its opinion for that of the competent
authority as to whether a film is fit for being telecast
on a public medium such as Doordarshan?

In the instant case, the documentary of the respondent
has been cleared by the Central Board for Film Certification,
the Film Certification Board, which is a body of experts was
obviously not of the view that the film promotes communal
violence, otherwise, the film would not have been certified by
the Board for public exhibition. In view of this background,
we are unable to appreciate the view taken by the Prasarbharti
Board.

The film of the respondent no doubt deals with the
communal violence. At the same time, we also listen to a
stirring speech made by a woman activist on a street who
exhorts people to “remember their neighbours” during
communal riots. The film contains a narrative of a muslim
woman, a social worker who has been raped by the communal
murderers of her husband and that of a Hindu mill worker
whose children were killed in the bomb blast which occurred
in the aftermath of the communal riots. The attempt of the
film maker is to portray the miseries of the innocent victims of
the communal riots. These sequences convey an obvious
message of communal harmony as an ordinary muslim slum
dweller is seen in the closing sequences of the film re-building
the destroyed home of his Hindu neighbour. The message of
the filmmaker cannot be gathered by viewing only certain
portions of the film in isolation but one has to view it as a
whole. There are scenes of violence, social injustices but the
film by no stretch of imagination can be said to subscribe to
the same. They are meant to convey that such social evils are
evil. There cannot be any apprehension that it is likely to
affect public order or it is likely to incite commission of an
offence. We are shocked at the observation of the Prasar
Bharati Board that the film is not suitable due to
unsatisfactory production quality and that the film has
nothing specific to convey in public interest. The documentary
was given two awards in 42nd National Film Festival of 1995
conducted by the Ministry of Information and Broadcasting,
Government of India as Best Investigative Film and Best film
on social issues. It is, therefore, highly irrational and incorrect
to say that the documentary which was selected as best
investigative film and best film on social issues promote
violence and its production quality was unsatisfactory and
that the film has no specific message to convey. The
documentary has won several awards in the International film
festivals. However, the Prasar Bharati Board strangely
comments that the film had nothing specific to convey in
public interest. This view of the Prasar Bharati is in contrast
with the opinion expressed by the two committees constituted
by the appellants. The first committee held that the film had a
secular message relevant to our times and our society and it
was a critique of the current concept of masculinity and the
violence it legitimises. The second committee said that it was
a very good film and must be shown. Ordinarily the decision
of the selection committee in all cases shall be final as per
para 5(viii) of the guidelines laid down by the Ministry of
Information and Broadcasting for telecasting films. However,
it appears that the appellants were bent upon rejecting the
film and the decision of the committee was overruled by the
Prasar Bharati Board under the pretext that the guidelines
prohibit Doordarshan from exhibiting any film which is
granted ‘A’ certificate and since part II i.e. Hero Pharmacy has
been granted ‘A’ certificate telecast of the said film is not
permitted under the guidelines framed by the Ministry of
Information and Broadcasting.

In the instant case, the guidelines relied upon by the
Doordarshan are not even framed under the Cinematograph
Act but they are merely internal guidelines for the guidance of
the officials of the Doordarshan. Therefore, in our view, it
would not be proper to deny telecast of an award winning
documentary merely on the ground that part II of the said
documentary is certified as “A” by the Censor Board. In our
view, a documentary cannot be denied exhibition on
Doordarshan simply on account of it’s “A” certification or “UA”
certification. Mr. Rajeev Sharma made an attempt to object to
certain scenes in the documentary especially one scene where
a person is seen selling aphrodiscies on the road and while
doing so is making certain remarks on the sexuality of males.
As indicated in paragraphs supra, a film must be judged from
an average, healthy and common sense point of view. If the
said yardstick is applied and the film is judged in its entirety
and keeping in view the manner in which the filmmaker has
handled the theme, it is impossible to agree that those scenes
are offended by vulgarity and obscenity. It is interesting to
note that these objections were not even raised by any of the
committees constituted for the purpose of assessing the film.

OBSERVATIONS:

One of the most controversial issues is balancing the
need to protect society against the potential harm that may
flow from obscene material, and the need to ensure respect for
freedom of expression and to preserve a free flow of
information and idea. The Constitution guarantees freedom of
expression but in Article 19(2) it also makes it clear that the
State may impose reasonable restriction in the interest of
public decency and morality.

The crucial question therefore, is, ‘what is obscenity?’
The law relating to obscenity is laid down in Sec.292 of the
Indian Penal Code, which came about, by Act 36 of 1969.
Under the present sec.292 and sec.293 of the Indian
Penal Code, there is a danger of publication meant for public
good or for bona fide purpose of science, literature, art or any
other branch of learning being declared as obscene literature
as there is no specific provision in the act for exempting them
from operations of those sections.

The present provision is so vague that it becomes difficult
to apply it. The purposeful omission of the definition of
obscenity has led to attack of Section 292 of the Indian penal
Code as being too vague to qualify as a penal provision. It is
quite unclear what the provisions mean. This unacceptably
large ‘grey area’, common in laws restricting sexual material,
would appear to result not from a lack of capacity or effort on
the part of drafters or legislators.

The Indian Penal Code on obscenity grew out of the
English Law, which made court the guardian of public morals.
It is important that where bodies exercise discretion, which
may interfere in the enjoyment of constitutional rights, that
discretion must be subject to adequate law. The effect of
provisions granting broad discretionary regulatory powers is
unforeseeable and they are open to arbitrary abuse.
In Samaresh Bose & Anr v. Amal Mitra & Anr (1985)
4 SCC 284 it was observed by this Court: “The concept of
obscenity is moulded to a very great extent by the social
outlook of the people who are generally expected to read the
book. It is beyond dispute that the concept of obscenity
usually differs from country to country depending on the
standards of morality of contemporary society in different
countries. In our opinion, in judging the question of obscenity,
the Judge in the first place should try to place himself in the
position of the author and from the viewpoint of the author.
The judge should thereafter place himself in the position of a
reader of every age group in whose hands the book is likely to
fall and should try to appreciate what kind of possible
influence the book is likely to have in the minds of the readers.
The judge should thereafter apply his judicial mind
dispassionately to decide whether the book in question can be
said to be obscene within the meaning of Section 292, IPC by
an objective assessment of the book as a whole and also of the
passages complained of as obscene separately.”
This is one of the few liberal judgments the courts have
given. The point to worry about is the power given to the judge
to decide what he/she thinks is obscene. This essentially
deposits on the Supreme Court of India, the responsibility to
define obscenity and classify matters coming on media as
obscene or otherwise. This Court has time and again adopted
the test of obscenity laid down by Cockburn CJ. The test of
obscenity is, ‘whether the tendency of the matter charged as
obscenity is to deprave and corrupt those whose minds are
open to such immoral influences, and in whose hands a
publication in media of this sort may fall.’
Interestingly, this test of obscenity, which was laid down
in the Hicklin case in 1869, is the only test in India to
determine obscenity.

The Encyclopedia definition of obscenity states, ‘By
English law it is an indictable misdemeanor to show an
obscene exhibition or to publish any obscene matter, whether
it be writing or by pictures, effigy or otherwise.’ The precise
meaning of “obscene” is, however, decidedly ambiguous. It has
been defined as something offensive to modesty or decency, or
expressing or suggesting unchaste or lustful ideas or being
impure, indecent or lewd”.

In the United States, obscene material is any material or
performance, if: the average person applying contemporary
community standards would find that the subject matter
taken as a whole appeals to the prurient interest; the subject
matter depicts or describes in a patently offensive way, sexual
conduct of a type described in this section; and the subject
matter, taken as a whole, lacks serious literary, artistic,
political, educational or scientific value.
Therefore, one can observe that, the basic guidelines for
the tier of fact must be:

(a) whether ” the average person, applying contemporary
community standards” would find that the work, taken as a
whole, appeals to the prurient interest.;

(b) whether the work depicts or describes, in a patently
offensive way, sexual conduct specifically defined by the
applicable state law; and

(c) whether the work, taken as a whole, lacks serious literary,
artistic political, or scientific value.

The Constitution of India guarantees everyone the right to
freedom of expression. India is also a party to the International
Covenant on Civil and Political Rights and therefore bound to
respect the right to freedom of expression guaranteed by
Article 19 thereof, which states:

1. Everyone shall have the right to hold opinions without
interference.

2. Everyone shall have the right to freedom of expression; this
right shall include freedom to seek, receive and impart
information and ideas of all kinds regardless of frontiers,
either orally, in writing or in print, in form of art, or through
any other media of his choice.

This right guaranteed by the Indian constitution is
subject to various restrictions. Like, respect of the rights or
reputation of others; protection of national security or of
public order, or of public health or morals etc.
The catchword here is ‘reasonable restriction’ which
corresponds to the societal norms of decency. In the present
matter, the documentary film Father, Son and Holy War
depicts social vices that are eating into the very foundation of
our Constitutional. Communal riots, caste and class issues
and violence against women are issues that require every
citizen’s attention for a feasible solution. Only the citizens
especially the youth of our Nation who are correctly informed
can arrive at a correct solution. This documentary film in our
considered opinion showcases a real picture of crime and
violence against women and members of various religious
groups perpetrated by politically motivated leaders for
political, social and personal gains.

This film so far as our opinion goes does not violate any
Constitutional provision nor will create any law and order
problems as the Doordarshan fears. This movie falls well
within the limits prescribed by our Constitution and does not
appeal to the prurient interests in an average person, applying
contemporary community standards while taking the work as
a whole, the work is not patently offensive and does not
proceed to deprave and corrupt any average Indian citizen’s
mind.

In addition we are emphasizing here on the fact that
many Committees have screened this documentary film
including a committee set up by the appellants themselves
involving media experts, representatives of various religions
and politics, who have opined that, “It is a very good film and
must be shown. It may alienate sections of Indian society and
screening may lead to reactions by organized groups. In the
unanimous view of the committee that protest is an important
part of Indian democracy and was a part of its fight for
independence, which is also a compelling reason for the film to
be shown. Keeping these in mind the committee recommends
that the screening of the film be preceded by a discussion in
which alternative views are given by persons with different
views.” As we see, only Doordarshan has an opposition with
airing the documentary film stating policy related difficulties.
To this we are of the view that, since the Central Board of Film
Certification has already cleared the documentary film in
question by award of U/A certificate, the policy of
Doordarshan of non-telecast of ‘A’ certified films will not stand
on the way of this film being aired. A blanket ban as this one
will be in violation of Article 19(2) of the Constitution which
guarantees right of a citizen to express himself/herself. The
Supreme Court has clarified on this regard way back in 1970,
in the case of K.A. Abbas vs The Union of India & Anr,
(1970) 2 SCC 780 where this Court held that, “Sex and
obscenity are not always synonymous and it is wrong to
classify sex as essentially obscene or even indecent or
immoral.” In yet another case of Ramesh vs. Union of India,
(1988 (1) SCC 668) this court has observed that, “that the
effect of the words must be judged from the standards of
reasonable, strong minded, firm and courageous men, and not
those of weak and vacillating minds, nor of those who scent
danger in every hostile point of view. This, in our opinion, is
the correct approach in judging the effect of exhibition of a film
or of reading a book. It is the standard of ordinary reasonable
man or as they say in English law “the man on the top of
Claapham omnibus.”

Hence, in our view, the correct approach to be taken here
is to look at the documentary film as a whole and not in bits,
as any message that is purported to be conveyed by way of a
film cannot be conveyed just by watching certain bits of the
film. In the present situation the documentary film is seeking
to portray certain evils prevalent in our society and is not
seeking to cater to the prurient interests in any person.
Therefore, we have no hesitation in saying that this
documentary film if judged in its entirety has a theme and
message to convey and the view taken by the appellants that
the film is not suitable for telecast is erroneous.
In this regard, the guidelines issued by the Central
Government to evaluate films gain importance and can be
referred to. Clause 3 of the Guidelines reads as follows:
“Clause 3: The Board of Film Certification shall also
ensure that the film:

(i) is judged in its entirety from the point of the
overall impact; and

(ii) is examined in the light of the period depicted in
the film and the contemporary standards of the
country and the people to which the film relates,
provided that the film does not deprave the
morality of the audience.”

It was held in Bobby Art International & Ors v Om Pal
Singh Hoon & Ors (1996) 4 SCC 1, K A Abbas (Supra) that a
film was required to be viewed as a whole, and in the context
of the message that the filmmaker desired to communicate.
In this film too, scenes must be seen in the context of the
message of exploitation of women through insecurities created
in men and the film must be evaluated in its entirety.
In LIC of India v Prof. Manubhai D. Shah with UOI v
Cinemart Foundation (1992) 3 SCC 637, it was held that
merely because a film was critical of the State Government,
DD could not deny selection and publication of the film. This
film was an award winning film about the Bhopal Gas
Tragedy. Likewise, in S.Rangarajan v. P. Jagjivan Ram &
Ors
(1989) 2 SCC 574, it has been observed that Censors
should not have an orthodox or conservative outlook, but
must be responsive to change and must go with the current
climate. The state cannot prevent open discussion, however
hateful to its policies. This was about a film that criticized the
existing reservation policy and proposed an alternative system
based on economic deprivation.

We also are aware that the documentary film made by
respondent no.1 has won many National and International
awards. The documentary film won National Awards in two
categories viz “Best Investigative Film” and “Best Film on
Social Issues” in the 42nd National Film Festival 1995,
conducted by the Ministry of Information and Broadcasting.
The documentary film also won Special Jury Award in Israel,
Japan and Canada. Keeping these facts in view we find it
absurd that a documentary film that has won the National
award is facing problems for it being screened on the National
Television.

CONCLUSION:

In our opinion, the respondent has a right to convey his
perception on the oppression of women, flawed understanding
of manhood and evils of communal violence through the
documentary film produced by him. As already noticed, this
film has won awards for best investigative film and best film
on social issues at the national level. The documentary film
has won several awards at the international level as well. The
freedom of expression, which is legitimate and constitutionally
protected, cannot be held to ransom on a mere fall of a hat.
The film in its entirety has a serious message to convey and is
relevant in the present context. Doordarshan being a State
controlled agency funded by public funds could not have
denied access to screen the respondent’s documentary except
on specified valid grounds.

The refusal of the appellants to telecast the film in the
current case in the face of unanimous recommendations by
their own Committees set up in accordance to the direction of
this Court is an issue to be addressed apart. The High Court
of Bombay has not substituted its discretion for that of the
authorities. On the contrary, the High Court has ruled that
when the decision making process has itself resulted in the
recommendations to telecast; it is not open to the
Doordarshan to find other means just to circumvent this
recommendation. The High Court has only corrected the
failure of Doordarshan to follow through with their own
decision making process on the pretext of a Circular which
being non-statutory cannot be used to limit right of
expression. Besides the Circular, in terms, applies only to
feature films and not to documentaries. Before ruling thus,
the High Court viewed the film for itself which is a process
followed innumerable times before even by this Court in cases
concerning the official media to satisfy itself the
recommendations of the Expert Committee was not patently
absurd. Thus, it is not a case where the High Court has
substituted its judgment for that of the decision-making
authority but one where the decision made by due process has
been upheld by the High Court. In our view, the Doordarshan
being a National Channel controls airwaves, which are public
property. The right of the people to be informed calls for
channelizing and streamlining Doordarshan’s control over the
national telecast media vehicle.

We also are of the view that, Doordarshan all through the
present matter has been displaying a sad reluctance in
telecasting this film, which was made almost ten years ago. We
can trace a history of Doordarshan not telecasting many films
in spite of them being award winning films at the national and
international level, this can be seen in the case of films like “In
Memory of Friends”, “Ram ke Naam” etc. In addition an
interesting observation that can be arrived is that
Doordarshan has been finding flimsy excuses time and again
as clear from the facts in not telecasting the documentary film
in question every time the film was sought to be aired either at
the instance of the respondent or due to the orders of the
court. This in our view in highly irrational and is blatant
violation of the right guaranteed under Article 19(1)(a) of the
Constitution. This behavior of Doordarshan would justify us in
stating that Doordarshan is being dictated by rules of
malafides and arbitrariness in taking decisions with regard to
In light of the above, the instant appeal at the instance of
Doordarshan is devoid of any merits. Thus, the impugned
judgment deserves to be upheld and sustained by this Court.

In the result, the appeal is dismissed and the orders
passed by the learned Judges of the Division Bench are
affirmed. However, there will be no order as to costs.

The appellant-Doordarshan is directed to exhibit the
entire documentary film of the respondent Father, Son and
Holy War on Channel No. 1 or 2 within 8 weeks from today on
such convenient date and time as may be fixed by
Doordarshan.