High Court Madras High Court

Dr. R.Krishnamurthy vs Sun Tv Network Limited on 19 November, 2007

Madras High Court
Dr. R.Krishnamurthy vs Sun Tv Network Limited on 19 November, 2007
       

  

  

 
 
             IN THE HIGH COURT OF JUDICATURE AT MADRAS

                       DATED   :  19.11.2007

                             CORAM:

             THE HONOURABLE MR.JUSTICE K. MOHAN RAM

         Criminal Original Petition No.33138 of 2007 
                              AND
           Miscellaneous Petition Nos.1 and 2 of 2007
                                
1.  Dr. R.Krishnamurthy
    Editor and Partner
    Dinamalar Tamil Daily Newspaper
    No.219 
    Anna Salai
    Chennai 600 002.

2.  Dr. R.Lakshmipathy
    Publisher and Partner
    Dinamalar Tamil Daily Newspaper
    No.219  
    Anna Salai
    Chennai 600 002    				..Petitioners


            Vs


Sun TV Network Limited
Rep. by its Authorized Person L.Jotheeswaran
No.367 and 369 
Anna Salai
Teynampet
Chennai  600 018             			..Respondent



Prayer:  Petition filed under Section 482 of the Code of Criminal
Procedure to call for the records in C.C.No.7707 of 2007  pending
on  the  file of the Metropolitan Magistrate Court XVII,  Chennai
and quash the complaint filed by the respondent.



    For Petitioners : Mr. S.Elambharathi

    For Respondent  : Mr. P.S.Raman, Sr, counsel for M/s.B.K.Girish Neelakantan



                                
                            O R D E R

The above criminal original petition has been filed by the

petitioners to quash all further proceedings in C.C.No.7707 of

2007 pending on the file of the XVII Metropolitan Magistrate

Court, Chennai. On a complaint filed by the respondent herein

under Section 200 of the Criminal Procedure Code for the alleged

offence under Sections 500 and 501 of the Indian Penal Code, the

learned Magistrate has issued process against the accused and

being aggrieved by that the petitioners have filed the above

petition.

2. The first petitioner is the Editor of the Daily Tamil

Newspaper-Dinamalar and the second petitioner is its Publisher

and they are also partners of the firm-Dinamalar. The respondent

is a company incorporated under the Companies Act 1956. The

alleged imputation complained of by the respondent is that a news

item was published on 30.09.2007 in Dinamalar Daily wherein in

the said news item certain statements were made and the said

statements are perse defamatory and it was further alleged that

the same was made with an intention to bring bad reputation to

the complainant among the general public, subscribers and viewers

of the complainant.

3. The petitioners seek to quash the said complaint

contending that a corporation cannot complain of loss of

reputation as the Corporation has no reputation apart from its

property or trade; it cannot bring a prosecution for words which

merely affect its honour or dignity; a reading of the averments

in the complaint and the sworn statement shows that the

complainant / respondent is complaining that the alleged

statement in the news item has affected its honour and name

whereas the name of the respondent was not at all mentioned in

the statement, but only the name of ‘Sun DTH’ was mentioned and

the alleged imputations published in the petitioners’ newspaper

is not against the complainant. It is the further contention of

the petitioners that the complainant is not an aggrieved person

and as such it cannot file the complaint.

4. When the above petition came up for admission on

06.11.2007, Mr.J.Ravindran learned counsel took notice on behalf

of the respondent. As this Court was of a prima facie view that

the quash petition could not be entertained at this stage, the

learned counsel on either side were requested to make their

submissions and accordingly elaborate submissions were made on

either side. Mr.S.Elambharathi learned counsel for the

petitioners reiterated the above said contentions put forth in

the quash petition and elaborated the same.

5. The main thrust of the contention of the learned counsel

for the petitioners is that the complainant / respondent herein

has no locus standi to maintain the complaint. Learned counsel

submitted that the company may maintain a prosecution or an

action for a libel affecting its property, but not for a libel

merely affecting personal reputation as a company has no

reputation apart from its property or trade; the words

complained of must reflect on the management of its business and

must injuriously affect the company, as distinct from the

individual who compose it; the alleged libel must attack the

company in its method of conducting its affairs, must accuse it

of fraud or mismanagement, or must attack its financial position

and it cannot bring a prosecution for words which merely affect

its honour or dignity. Learned counsel further submitted that

the name of the complainant namely ‘Sun TV Net Work Limited’ is

not mentioned as such in the impugned publication and on that

ground also the complainant / respondent herein cannot be

considered to be an aggrieved person.

6. According to the learned counsel for the petitioners

there is no allegation in the complaint that the property of the

company is affected. Learned counsel submitted that the impugned

statement refers only to ‘Sun DTH’ which is a separate legal

entity and ‘Sun DTH’ is not the complainant. In support of his

above said contentions, the learned counsel relied upon the

following decisions:

(I) A.I.R. 1935 Rangoon 108 (Maung Chit v. Maung Tun),

wherein it is observed as follows:

“… A corporation may maintain a prosecution

or an action for a libel affecting its

property, but not for a libel merely affecting

personal reputation as a corporation has no

reputation apart from its property or trade.

The words complained of must reflect on the

management of its business and must

injuriously affect the corporation, as

distinct from the individuals who compose it.

The alleged libel must attack the corporation

in its method of conducting its affairs, must

accuse it of fraud or mismanagement, or must

attack its financial position. It cannot

bring a prosecution for words which merely

affect its honour or dignity. Moreover, it

cannot maintain a prosecution for words which

reflect, not upon it as a body, but upon its

members individually, unless special damage

has thereby been caused to it.”

(II) AIR 1985 Bombay 229 (Indian Express Newspapers (Bom.)

Pvt. Ltd. v. Jagmohan) wherein in paragraph 22 it is observed as

follows:

“22. It is well settled that a corporation cannot

suffer damages in mind or body. But as held in

Metroplitan Saloom Ombinus Co. Ltd. v. Hawkins

(1859) 4 H & N 87 : South Helton Coal Co. v. North

Eastern News Association Ltd. (1894) 1 Q.B. 133 :

D.L. Caterers Ltd. v. D’Ajou (1945) K.B. 364 :

Lewis v. Daily Telegraph Ltd. (1964) A.C. 234 and

Selby Bridge Proprietors v. Sunday Telegraph (The

Times Feb. 17, 1966) a trading corporation has a

business reputation and can sue for defamation in

respect of a publication calculated to injure its

reputation in the way of its business. The

position is succinctly stated in Spencer Bower on

Actionable Defamation at Pp.278-279:

“It is obvious that ‘reputation’ in the sense

in which alone it concerns the topic of

defamation has relation to the particular

person enjoying it. But it must not be

forgotten that ‘person’ for this purpose

includes an artificial person; that is to

say, it includes both ‘a body of persons’ and

a firm ….’. That a commercial ‘body of

persons’ has a trading character and can sue

in respect of a publication to injure that

trading character is now clearly well

established.”

It may be that the innuendo or the imputation may

be directed against an individual connected with

the management of the commercial body of persons.

But if it is of such nature as to not only defame

the individual but also injure the trading

character of the commercial body of persons, then

both the individual as well as the commercial body

will have a cause of action to sue for defamation.”

(III) AIR 1925 Calcutta 1121 (Pratap Chandra Guha Roy V.

Emperor) wherein in paragraph 17 it is observed as here-under:

“17. The other questions raised apply equally to

both the charges. The first question is whether

the complainant was the person defamed or, in the

words, whether he is a “person aggrieved” by the

offence as contemplated under Section 198 of the

Criminal Procedure Code, so as to entitle him to

maintain the prosecution. This is what is stated

in the petition of complaint: “That it appears

therefore that in making the above charges Dr.

Pratab Chandra Guha Roy has intended to harm the

reputation of the police and other high officials

of the British Government and the Government

themselves. …. The allegations are being

announced throughout the District and it is

therefore necessary that their falsity should be

proved in the most effective manner viz., by

trial in Court of law, etc.’ The learned

Standing Counsel relies on ex-planation 2 of

Section 499, I.P.C., as giving the complaint the

right to maintain the prosecution, That

explanation runs as follow: “It may amount to

defamation to make an imputation concerning a

company or an association or collection of

persons as such,” the contention seams to be that

in this, case there was defamation of the police

force, i.e., a “collection of persons as such.”

As far as I am aware those words in the

explanation have not been judicially dealt with

in any reported case. In my opinion those words

mean that a collection of persons as such may be

collectively detained in the same manner as a

“company.” The general principles on which a

company may be said to have been defamed would

therefore apply equally to the case where it is

alleged that a collection of persons as such has

been detained. Those general principles were

formulated by Chief Baron Pollock in

‘Metropolitan Saloon Omnibus Go. v. Hawkins

(1859) 4 H.&N.87, where he said: “It (a

corporation) could not sue in respects of an

imputation of murder or incest, or adultery,

because it could not commit those crimes. Nor

could it sue in respect of a charge of

corruption, for a corporation cannot be guilty of

corruption, although the individuals composing,

it may be.” This was adopted in Mayor, (do., or

Manchester v. Williams (1893) 1 Q.B. 94 where it

was laid down that a corporation may sue for

libel affecting property, not for one affecting

personal reputation. Similarly, Lopez, L.J.,

said in South Hetton Coal Co. v. North Eastern

News Association (1894) 1 Q.B. 133: “A

corporation or company could not sue in respect

of a charge of murder, or incest or adultery

because it could not commit those crimes. Nor

could it sue in respect of a charge of corruption

or of an assault because a corporation cannot be

guilty of corruption or of an assault although

the individuals composing it may be.” These

observations are quite apposite to the question

before us and in my opinion the police force as

such cannot complain of any imputation as regards

its personal reputation because it cannot be

guilty of beastly {conduct, nor can the

collective body be guilty of the offence of

bitting off the ‘nipple of the breast of a woman

or of biting the cheek of a woman. The matter

may be tested in another way. Suppose somebody

laid a complaint before a Magistrate in terms of

the words of the charges in this case, would any

Magistrate issue process against the police force

as such or any member of the police force? I am

sure no Magistrate, would. In my judgment,

therefore, the charges fail on the ground that

they refer to the personal conduct only of a

collection of persons as such”.

(IV) AIR 1969 Punjab & Hariyana 150 (P.K.O.H. Mills v. Tilak

Chand) wherein in paragraphs 8 and 9 of the said decision certain

passages from ‘Winfield on Tort’ and ‘Salmond on the Law of

Torts’ have been extracted, which read as follows:

“8. Law relating to the capacity of corporations to

sue in tort is summed up in “Winfield on Tort”

(Seventh Edition at page 80) in the following words:

“A corporation can sue for torts committed

against it, but there are certain torts which it

is impossible to commit against a corporation.

Such are assault and personal defamation. Thus,

a corporation cannot sue for libel a person who

charges it with bribery and corruption although

the individual members of it might be able to do

so, but if a libel or slander affects the

management or its trade or business, then the

corporation itself can sue; as where the

workmen’s cottages of a colliery company were

falsely described in a newspaper as highly

insanitary.”

In “Salmond on Law of Torts” (fourteenth edition), the

same subject is dealt with at pages 614-615 in these

terms:

“In general a corporation may sue for a tort

(e.g., malicious presentation of a winding up

petition) in the same way as an individual. The

only qualifications are (i) the tort must not be

of a kind which it is impossible to commit

against a corporation e.g., assault or false

imprisonment; (ii) in case of defamation, it

must be shown that the defamatory matter is of

such nature that its tendency is to cause actual

damage to the corporation in respect of its

property or business. Thus an action of libel

will lie at the suit of a trading corporation

charged with insolvency or with dishonest or

incompetent management. But where there is no

actual damage, nor any tendency to produce such

damage, no action will lie at the suit for the

corporation; the only persons who have any

cause of action are the individual members or

agents of the corporation who have been defamed.

So it has been held that a municipal corporation

cannot sue for libel charging it with corruption

and bribery in the administration of municipal

affairs.”

9. We would have had to judge the capacity of the

appellant to sue by applying the tests laid down in

the above-quoted texts of authority if the appellants

were a corporation in law. Unfortunately for the

appellants, however, it is not even a legal person.

It is a partnership firm. It is well known that a

firm is merely a compendious artificial name adopted

by its partners and is not itself a legal entity.

Libel or slander of a partnership firm may indeed

amount to defamation of its partners. But then it is

the partners who may in such an eventuality sue and

not the firm”.

(V) (2006) 2 M.L.J. (Crl.) 105 (P.Varadarajan v. G.K.Mani,

M.L.A.) wherein in paragraph 18 it is observed as follows:

“18. The imputations found in the article under

challenge do not relate to the complainant or his

political party, there is no allegation of the

political activity of Dr. Anbumani Ramadoss in the

aforesaid article. As there is no defamatory

imputation levelled against the political party of

the complainant and Dr.Anbumani Ramadoss, the

complainant cannot claim that he falls squarely

under the category of “some persons aggrieved” by

the offence of defamation. PMK was not the target

of attack in the article which is put to test.

Therefore, the respondent/complainant who is the

President of PMK has no locus standi to prefer the

complaint for an offence under Section 500 of the

Indian Penal Code”.

(VI) AIR 1972 Supreme Court 2609 (G.Narasimhan v.

T.V.Chokkappa) wherein in paragraphs 10 and 13 it is observed as

follows:

“10. A learned Single Judge of the High Court,

who heard the said applications, rejected the

said contention in the following words:

“The Dravida Kazhagam is an identifiable

group. The complainant is a member of this

Kazhagam. He was the Chairman of the

Reception Committee in the conference. He is

active member of the Dravida Kazhagam. He

was one of those who piloted and sponsored

the resolution. Certainly he is a person

aggrieved within the meaning of Section 198

of the Criminal Procedure Code. The

complaint by him is competent.”

“11. …

12. …

13. On these contentions, the principal question

for determination is whether the respondent could

be said to be an aggrieved person entitled to

maintain the complaint within the meaning of

Section 198 of the Code. That section lays down

that no Magistrate shall take cognizance of an

offence falling inter alia under Chapter XXI of

the Penal Code (that is, Sections 499 to 502)

except upon a complaint made by some persons

aggrieved of such offence. Section 198, thus,

lays down an exception to the general rule that a

complaint can be filed by anybody whether he is

an aggrieved person or not, and modifies that

rule by permitting only an aggrieved person to

move a Magistrate in cases of defamation. The

section is mandatory, so that if a Magistrate

were to take cognizance of the offence of

defamation on a complaint filed by one who is not

an aggrieved person, the trial and conviction of

an accused in such a case by the Magistrate would

be void and illegal.”

7. Countering the said submissions Mr. P.S.Raman, learned

Additional Advocate General, appearing on behalf of Mr.

J.Ravindran learned counsel for the respondent by referring to

the following portion in the impugned news item which is the

subject matter of the complaint namely,

VERNACULAR ( TAMIL ) PORTION DELETED

submitted that the words

VERNACULAR ( TAMIL ) PORTION DELETED

found in the above said extracted passage

reveals only to the complainant / respondent

herein and the other allegations contained therein are perse

defamatory as it lowers the reputation of the respondent among

the general public, subscribers and viewers of the respondent.

Learned Additional Advocate General further submitted that in

paragraph 8 of the complaint it is stated that one Mr.Manoharan

called and informed about the publication in the Dinamalar Daily

dated 30.09.2007 and he stated that after reading the publication

he doubted whether to buy Sun DTH or not and also whether Sun

Television Group of Companies followed all the rules and

regulations made in this regard. According to the learned

Additional Advocate General, the above said averments in the

complaint indicate that impugned news item has affected the

complainant’s property and trade. Learned Additional Advocate

General by relying upon explanation 2 to Section 499 of the

Indian Penal Code submitted that in respect of defamatory

imputations against a company, the complaint filed by the company

is valid as the company is the aggrieved person. Learned

Additional Advocate General further submitted that at this stage

it is not the function of this court to appreciate the evidence

or scope and meaning of the statement contained in the impugned

news item and further submitted that the Court has to read the

complaint as a whole and find out whether the allegations

disclosed constitute an offence under Section 499 of the Indian

Penal Code triable by the Magistrate and when the Magistrate

prima facie came to the conclusion that the allegations might

come within the meaning of ‘defamation’ under Section 499 of the

Indian Penal Code and had taken cognizance, this Court may not

embark upon weighing the evidence and come to any conclusion to

hold, whether or not the allegations made in the complaint

constitute an offence punishable under Section 500. Learned

Additional Advocate General in support of his above said

submissions relied upon the following decisions:-

(i) (1996) 6 Supreme Court Cases 263 (Shatrughna Prasad

Sinha v. Rajbhau Surajmal Rathi) wherein in paragraphs 10 and 13

it is observed as follows:

“10. Explanation 2 to the said decision envisages

that it may amount to defamation to make an

imputation concerning a company or an association

or collection of persons as such.

11. …

12. ….

13. As regards the allegations made against the

appellant in the complaint filed in the Court of

Judicial Magistrate, Ist Class, at Nasik, on a

reading of the complaint we do not think that we

will be justified at this stage to quash that

complaint. It is not the province of this Court

to appreciate at this stage the evidence or scope

of and meaning of the statement. Certain

allegations came to be made but whether these

allegations do constitute defamation of the

Marwari community as a business class and whether

the appellant had intention to cite as an

instance of general feeling among the community

and whether the context in which the said

statement came to be made, as is sought to be

argued by the learned Senior Counsel for the

appellant, are all matters to be considered by

the learned Magistrate at a later stage. At this

stage, we cannot embark upon weighing the

evidence and come to any conclusion to hold,

whether or not the allegations made in the

complaint constitute an offence punishable under

Section 500. It is the settled legal position

that a court has to read the complaint as a whole

and find out whether allegations disclosed

constitute an offence under Section 499 triable

by the Magistrate. The Magistrate prima facie

came to the conclusion that the allegations might

come within the definition of ‘defamation’ under

Section 499 IPC and could be taken cognizance of.

But these are the facts to be established at the

trial. The case set up by the appellant are

either defences open to be taken or other steps

of framing a charge at the trial at whatever

stage known to law. Prima facie we think that at

this stage it is not a case warranting quashing

of the complaint filed in the Court of Judicial

Magistrate, Ist Class at Nasik. To that extent,

the High Court was right in refusing to quash the

complaint under Section 500 IPC.”

(ii) (2001) 6 Supreme Court Cases 30 (John Thomas v. Dr.

K.Jagadeesan) wherein in paragraphs 11, 12 and 13 it is observed

as follows:

“11. …. It is not disputed that the complainant

is the Director of K.J. Hospital. Explanation 2 in

Section 499 IPC reads thus:

“Explanation 2 . – It may amount to

defamation to make an imputation concerning a

company or an association or collection of

persons as such.”

12 . In view of the said Explanation, it cannot be

disputed that a publication containing defamatory

imputations as against a company would escape from

the purview of the offence of defamation. If the

defamation pertains to an association of persons

or a body corporate, who could be the complainant?

This can be answered by reference to Section 199

of the Code. The first sub-section of that section

alone is relevant in this context. It reads thus:

“199. Prosecution for defamation .- (1) No

court shall take cognizance of an offence

under Chapter XXI of the Indian Penal Code (45

of 1860) except upon a complaint made by some

person aggrieved by the offence.”

13. The collocation of the words “by some persons

aggrieved” definitely indicates that the

complainant need not necessarily be the defamed

person himself. Whether the complainant has reason

to feel hurt on account of the publication is a

matter to be determined by the court depending

upon the facts of each case. If a company is

described as engaging itself in nefarious

activities its impact would certainly fall on

every Director of the company and hence he can

legitimately feel the pinch of it. Similarly, if a

firm is described in a publication as carrying on

offensive trade, every working partner of the firm

can reasonably be expected to feel aggrieved by

it. If K.J. Hospital is a private limited company,

it is too far-fetched to rule out any one of its

Directors, feeling aggrieved on account of

pejoratives hurled at the Company. Hence the

appellant cannot justifiably contend that the

Director of K.J. Hospital would not fall within

the wide purview of “some person aggrieved” as

envisaged in Section 199( 1) of the Code.”

(iii) AIR 1972 Supreme Court 2609 (referred to supra)

wherein in paragraph 14 it is observed as follows:

“14. …. But Explanation (2) to the section lays

down the rule that it may amount to defamation to

make an imputation concerning a company or an

association or collection of persons as such. A

defamatory imputation against a collection of

persons thus falls within the definition of

defamation. The language of the Explanation is

wide, and therefore, besides a company or an

association, any collection of persons would be

covered by it. But such a collection of persons

must be an identifiable body so that it is

possible to say with definiteness that a group of

particular persons, as distinguished from the rest

of the community, was defamed. Therefore, in a

case where Explanation (2) is resorted to, the

identity of the company or the association or the

collection of persons must be established so as to

be relatable to the defamatory words or

imputations.”

(iv) 1984 L.W. (Crl.) 104 (K.R.Karalan v. M/s. Southern

Roadways Ltd., wherein in paragraphs 3 and 5 it is observed as

follows:

“3. Alleging that the materials contained in the

posters were perse defamatory and harmed the

reputation of the complainant, Thiru Chandran,

Additional Executive officer of the complainant

Company, field the two complaints in question.

4. ….

5. …. Therefore, it follows that everyone who

belongs to the management of the group company

can be termed an aggrieved person. The company,

though a juridical entity, does not have a

physical or bodily existence in flesh and blood

an, such, only the Directors or the Managerial

staff or representatives of the company can

institute action on behalf of the company. In

this case, the clear averment in the complaint is

that Thiru Chandran, Additional Executive

Officer, who has filed the complaint has been

duly authorised by the Management of the company

to take appropriate legal action in regard to the

subject matter of the complaints and connected

legal matters. In the light of these factors,

there is absolutely no scope for the petitioner

to contend that the complaints have not been

preferred by an aggrieved person and

consequently, the complaints have been taken on

file in violation of the provisions of S.199 (1)

Crl.P.C.”

8. I have carefully considered the above said submissions

made by the learned counsel on either side, perused the materials

available on record and the decisions relied upon by the learned

counsel on either side.

9. A reading of the decision reported in A.I.R. 1935 Rangoon

108 (referred to supra) shows that the alleged libel must attack

the corporation in its method of conducting its affairs, must

accuse it of fraud or mismanagement, or must attack its financial

position and it cannot bring a prosecution for words which merely

affect its honour or dignity. The decision reported in AIR 1985

Bombay 229 (referred to supra) arose out of a suit filed by a

company seeking a decree for injunction alleging infringement of

copy-right. While considering the issues that arose for

consideration in that suit it is observed that if the imputations

is of such nature as to not only defame the individual, but also

injure the trading character of the commercial body of persons,

then both the individual as well as the commercial body will have

a cause of action to sue for defamation. This decision in the

considered view of this Court is not of any help to decide the

issue that arises for consideration in the above petition. In

the decision reported in AIR 1925 Calcutta 1121 (referred to

supra) the decision reported in (1893) 1 Q.B. 94 has been

referred to, wherein it has been laid down that a corporation may

sue for libel affecting property, but not for one affecting

personal reputation. The said decision is sought to be relied

upon by the learned counsel for the petitioner, which in the

considered view of this Court, is not applicable to the facts of

this case. In the decision reported in AIR 1969 Punjab &

Hariyana 150 (referred to supra) it has been held that a firm is

merely a compendious artificial name adopted by its partners and

is not itself a legal entity. By holding so the Division Bench

has held that libel or slander of a partnership firm may indeed

amount to defamation of its partners, but then it is the partners

who may in such an eventuality sue and not the firm. This

decision also is of no help in deciding the issue that arises for

consideration in the above petition. The decision reported in

(2006) 2 M.L.J. (Crl.) 105 (referred to supra) is not applicable

to the facts of this case as the facts of that case are totally

different. In the decision reported in AIR 1972 Supreme Court

2609 (referred to supra) after considering the provisions

contained in Section 198 of the Criminal Procedure Code it has

been held that the said Section lays down an exception to the

general rule that a complaint can be filed by anybody whether he

is an aggrieved person or not, and modifies that rule by

permitting only an aggrieved person to move a Magistrate in cases

of defamation and in the said decision Explanation (2) to Section

499 of the Indian Penal Code has also been considered and after

such consideration it has been held that in a case where

Explanation (2) is resorted to, the identity of the company or

the association or the collection of persons must be established

so as to be relatable to the defamatory words or imputations.

Therefore, a case for defamation in respect of imputations made

against a company can be filed but it has not been decided in

that case as to who can file the complaint namely whether the

company can file the complaint or its Directors alone can file

the complaint. Therefore in the considered view of this Court

the said decision is not helpful to decide the issue that arises

for consideration in the above petition. In the decision

reported in (1996) 6 Supreme Court Cases 263 (referred to supra)

also the question as to whether a company can maintain a

complaint by itself in respect of a defamatory statement made

against it has not been decided and as such the said decision is

also not helpful to decide the issue that arises for

consideration in the above petition. In the decision reported in

(2001) 6 Supreme Court Cases 30 (referred to supra) the issue

that came up for consideration before the Honourable Apex Court

is whether the Director of the company which has been defamed can

maintain a complaint, while considering that issue the Apex Court

has held as follows:

“If a company is described as engaging itself in

nefarious activities its impact would certainly

fall on every Director of the company and hence

he can legitimately feel the pinch of it.

Similarly, if a firm is described in a

publication as carrying on offensive trade, every

working partner of the firm can reasonably be

expected to feel aggrieved by it. If K.J.

Hospital is a private limited company, it is too

far-fetched to rule out any one of its Directors,

feeling aggrieved on account of pejoratives

hurled at the Company. Hence the appellant cannot

justifiably contend that the Director of K.J.

Hospital would not fall within the wide purview

of “some person aggrieved” as envisaged in

Section 199 (1) of the Code.”

Here again though it has been held that the Director of a company

can maintain a complaint in respect of a defamatory statement

made against a company the issue as to whether the company can

maintain a complaint for defamation in respect of a defamatory

statement made against the company has not come up for

consideration before the Apex Court. Therefore, this decision is

also not helpful to decide the issue that arises for

consideration in the above petition.

10. The decision reported in 1984 L.W. (Crl.) 104 (referred

to supra), as rightly contended by the learned counsel for the

petitioners, squarely applies to the facts of this case. In that

case, alleging that the materials contained in the posters were

perse defamatory and harmed the reputation of the complainant,

Thiru Chandran, Additional Executive officer of the complainant

Company, field the complaints stating that he has been duly

authorised to file the complaint. A contention was put forth by

the accused that the complaint filed by the company through its

Authorised Representative is not maintainable. While considering

the same, a Learned Judge of this Court has observed as under:

“The company, though a juridical entity,

does not have a physical or bodily existence in

flesh and blood an, such, only the Directors or

the Managerial staff or representatives of the

company can institute action on behalf of the

company. In this case, the clear averment in the

complaint is that Thiru Chandran, Additional

Executive Officer, who has filed the complaint

has been duly authorised by the Management of the

company to take appropriate legal action in

regard to the subject matter of the complaints

and connected legal matters. In the light of

these factors, there is absolutely no scope for

the petitioner to contend that the complaints

have not been preferred by an aggrieved person

and consequently, the complaints have been taken

on file in violation of the provisions of S.199

(1) Crl.P.C.”

11. The facts of the above said case are similar to the

facts of the case on hand. Therefore, the ratio laid down in the

said decision squarely applies to the case on hand, if that be

so, the contention of the learned counsel for the petitioners

that the company cannot maintain a complaint has to be rejected.

Since the above said decision has been rendered by a Learned

Judge of this Court, I am bound to follow the same, whereas the

decisions reported in A.I.R. 1935 Rangoon 108 (referred to supra)

and AIR 1925 Calcutta 1121 (referred to supra) are having only a

persuasive value and it cannot be considered that it is binding

on me.

12. Therefore for the reasons stated above, in the

considered view of this Court, the complaint filed by the

respondent is maintainable.

13. The contention of the learned counsel for the

petitioners that the company may maintain a prosecution or an

action for a libel affecting its property, but not for a libel

merely affecting personal reputation as a company has no

reputation apart from its property or trade is concerned, this

Court is of the considered view that since there are some

allegations in paragraph 8 of the complaint it is not the

province of this Court to appreciate at this stage the evidence

or scope of and meaning of the statement. At this stage this

Court cannot embark upon weighing the evidence and come to the

conclusion to hold, whether or not the allegations made in the

complaint constitute an offence punishable under Section 500 of

the Indian Penal Code. As laid down in (1996) 6 Supreme Court

Cases 263 (referred to supra) it is the settled legal

proposition that a court has to read the complaint as a whole and

find out whether the allegations disclosed constitute an offence

under Section 499 of the Indian Penal Code triable with the

Magistrate and the Magistrate, prima facie, has come to the

conclusion that the allegations might come within the meaning of

‘defamation’ under Section 499 of the Indian Penal Code and had

taken cognizance of, but these are the facts to be established at

the trial. The case set up by the petitioners are either

defences open to be taken or other steps of framing a charge at

the trial at whatever stage known to law. Prima facie this Court

is of the considered view that, at this stage, it is not a case

warranting quashing of the complaint filed before the Court

below. The contention of the petitioners, that in the impugned

publication there is no reference to the complainant, but there

is a reference only to ‘Sun DTH’ is concerned, it is for the

Court below to consider as to what meaning to be given to the

words “rd; FGkk;”.

14. Therefore this Court is not inclined to express any

opinion on this aspect of the matter, except to the limited

extent of saying that the Court below had not acted wrongly in

coming to the prima facie conclusion that the contents of the

impugned publication appeared to contain

defamatory material and therefore there was need to

take the complaint on file and issue process to

the accused. I am not going any further into this aspect of the

matter because the door must be open for the petitioners to raise

their contentions before the trial court that the contents of the

impugned publication is not perse defamatory and therefore they

cannot be convicted for an offence of defamation.

15. For the above said reasons, the above criminal original

petition fails and the same is dismissed. Consequently the

connected MPs are closed.

srk

To

The Metropolitan Magistrate Court XVII
Chennai.