High Court Kerala High Court

Jacob Mathew vs Gangadharan Nair on 21 May, 2001

Kerala High Court
Jacob Mathew vs Gangadharan Nair on 21 May, 2001
Equivalent citations: 2001 (2) ALT Cri 46
Author: A Lekshmikutty
Bench: K A Lekshmikutty


ORDER

A. Lekshmikutty, J.

1. This petition is filed to quash the proceedings in C.C.No. 108 of 1999 on the file of the Court of the Chief Judicial Magistrate, Manjeri by the third accused.

3. The learned counsel for the petitioner submitted that in this case, the petitioner, the Executive Editor is not at all responsible for the selection of the materials for the publication in the Malayala Manorama daily and as such the petitioner cannot he held liable for offences punishable under Ss. 500 and 502 IPC. There are persons appointed for the purpose of selecting materials for publication. It is also submitted by the learned counsel for the petitioner that in the absence of specific allegation in Annexure-A complaint that the petitioner was responsible for the selection and publication of the news items in Malayala Manorama daily, the Annexure-A complaint is liable to be quashed as against the petitioner. In support of his contention, the learned counsel relied upon the decision in K.M.Mathew v. State of Kerala (1992 (1) KLT 1).

4. A reading of Annexure-A complaint shows that no where in it the first respondent, the complainant in C.C.No. 108 of 1999 of the C.J.M., Manjeri has alleged that the petitioner herein was responsible for the selection of the news item published in the Malayala Manorama or that he was directly involved in the publication of the news item. In paragraph 7 of Annexure-a complaint it is state that accused 1 and 2 preferred a complaint before the police alleging that the complainant/first respondent and his brother were responsible for the death of Srijith and his mother and that after the death of Madhavikutty Amma, the first respondent and others had taken possession of her properties and ornaments and that the first and second accused had given the copies of the petition to the 3rd and 4th accused and they published the same in Malayala Manorama and Kerala Kaumudi. It is further averred in paragraph 8 of the complaint that the first and second accused had filed the petition before the police and gave copies of the same to the newspaper for publication just to defame him and to torture him mentally. In para 9 it is averred that as a result of the publication of the news item by A3 (petitioner) in the Malayala Manorama and A4 in Kerala Kaumudi, he was put to mental agony and he could not face public as before. Apart from the averments, no where in Annexure-A complaint, the first respondent has stated that the petitioner who is A3 in the complaint was responsible for the selection of the news item or for publication of the news.

5. In K.M. Mathew v. State of Kerala (1992 (1) KLT 1) stated supra, the Apex Court dealt with a similar contention. In that case, it was held:

“10. It is important to state that for a Magistrate to take cognizance of the offence as against the Chief Editor, there must be positive averments in the complaint of knowledge of the objectionable character of the matter. The complaint in the instant case does not contain any such allegation. In such the absence of such allegation, the Magistrate was justified in directing that the complaint so far as it relates to the Chief Editor could not be proceeded with. To ask the Chief Editor to undergo the trial of the case merely on the ground of the issued of process would be oppressive. No person should be tried without a prima facie case”.

In that case, according to the Supreme Court, there is no averment against the Chief Editor except the motive attributed to him and that even the motive alleged is, general and vague. The Apex Court further held that presumption under S. 7 of Press and Registration of Books Act, 1867 is not available as against the Chief Editor. It was held in that case that S. 7 of the said Act has no applicability for a person who is simply named as Chief Editor. The presumption under S. 7 is only against the person whose name is printed as “Editor” as required under S.5(1). “There is a mandatory (though rebuttable) presumption that the person whose name is printed as “Editor” is the editor of every portion of that issue of the newspaper of which a copy is produced. S.1(1) of the Act defines “Editor” to mean the person who controls the selection of the matter that is published in a newspaper”. S.7 raises the presumption in respect of a person who is named as the Editor and printed as such on every copy of the newspaper. The Act does not recognise andy other legal entity for raising the presumption. Even if the name of the Chief Editor is printed in the newspaper, there is no presumption against him under S.7 of the Act”.

6. In Mohammed Koya v. Muthukoya (AIR 1979 SC 154) the Supreme Court held that the Press Act does not recognise andy other legal entity except the Editor in so far as the responsibility of that office is concerned. In that case the Supreme Court found that the term “Editor” means a person who controls the selection of the matter that is published in a newspaper. Where a person’s name is printed in the newspaper as its Editor it raises a rebuttable presumption only against the Editor.

7. In K.M.Mathew v. Abraham (1997 (2) KLT 803) the petitioner had raised a plea that the complaint was not maintainable against the Chief Editor. But that plea was rejected because in the complaint and in the legal notice, a specific imputation of responsibility was raised, but was not denied in the reply. From the decisions quoted it is clear that presumption under S. 7 of the Press and Registration of Books Act is available only against the “Editor”. In this case, it is clear that there must be positive averments in the complaint of the Knowledge by the Executive Editor of the objectionable character of the matter. As stated, Annexure-A complaint does not contain any such allegations.

8. Now the Second point urged by the learned counsel for the petitioner can be considered. Annexure-B is the news item published which according to the complainant/first respondent is defamatory to him. The caption of the news item is that the death of Srijith and his mother was suspicious. No where in the news item, there is mention about the complainant/first respondent. Apart from mentioning that some of the relatives have made attempts to corner the properties of deceased and that those relatives had taken away the ornaments and felled and sold trees form the properties, no names are mentioned in the news items. There is nothing in the news items to show that the complainant/first respondent was one of the relatives who had done those acts or that he was in any way responsible for their death. There is not even an innuendo which points to the complainant as the person who had done that acts.

9. On hearing the counsel for both sides and on consideration of the entire aspect, it is quite clear that the learned Magistrate ought not have taken cognizance of the offences against the petitioner. The continuation of the complaint as against the petitioner will only result in abuse of the process of court. The complaint as against the third accused/petitioner is liable to be quashed and I do so.

10. For the reasons stated above, the petition is allowed. The further proceedings in C.C. No. 108 of 1999 pending before the Court of the Chief Judicial Magistrate, Manjeri is quashed as against the petitioner who is the third accused in the case.