Supreme Court of India

G. Narasimhan & Ors. Etc vs T. V. Chokkappa(Will Connected … on 4 September, 1972

Supreme Court of India
G. Narasimhan & Ors. Etc vs T. V. Chokkappa(Will Connected … on 4 September, 1972
Equivalent citations: 1972 AIR 2609, 1973 SCR (2) 40
Author: Shelat
Bench: Shelat, J.M.
           PETITIONER:
G.   NARASIMHAN & ORS.	ETC.

	Vs.

RESPONDENT:
T. V. CHOKKAPPA(will connected appeals)

DATE OF JUDGMENT04/09/1972

BENCH:
SHELAT, J.M.
BENCH:
SHELAT, J.M.
PALEKAR, D.G.
DWIVEDI, S.N.

CITATION:
 1972 AIR 2609		  1973 SCR  (2)	 40
 1972 SCC  (2) 680


ACT:
Indian Penal Code (Act 45 of 1860), s. 499 Expln. 2 and Code
of  Criminal Procedure (Act 5 of 1898) s. 198-Defamation  of
collection  of persons-When member of the body can  complain
as aggrieved person.



HEADNOTE:
The  Dravida Kazhagam sponsored and organised a	 conference.
But  the  conference  was  a  separate	body  with  its	 own
organisation and office where correspondence relating to  it
was received and dealt with, and it had its own Secretaries.
The conference passeda number of resolutions. The  draft
of one of the resolutions was put in shape by the respondent
Who  was  a member of the Dravida Kazhagam. It	was  however
moved  by the president of the conference and passed by	 the
conference. The appellants were either editors or publishers
of  newspapers in which a news item was published about	 the
conference.   The news item however did not  mention  either
the Dravida Kazhagam or the respondent or any sponsor of the
resolution  eithter  by name or otherwise.   The  respondent
wrote  letter  to  the appellants,  signing  and  describing
himself'  as  Chairman	of the Reception  Committee  of	 the
conference, containing that the news item had distorted	 the
resolution  and	 asked	them to	 publish  a  correction	 and
clarification.	A few days later, a lawyers notice was sent
to  the appellants in which the respondent  complained	that
the news item was defamatory and had tarnished the image  of
the  conference	 and demanded an apology.   Thereafter,	 the
respondent  filed a complaint under Ss. 500 and 501,  I.P.C.
against	 the appellants as they did not tender any  apology.
on the basis of the complaint and the evidence he  recorded,
the  Magistrate	 issued process.  The appellants  moved	 the
High  Court  under s. 561 A, Cr-.  P.C.,  for  quashing	 the
proceedings.   They  contended that the respondent  was	 not ,in
aggrieved part\, within the meaning of s.  198,	 Cr.P.
C.,  that  he  had filed the complaint in  his	capacity  as
Chairman  of the Reception Committee of the  conference	 and
not  in his individual capacity, that in the absence of	 any
reference  to  him in the news item he had no  cause  for  a
complaint, and that the conference, 'being an undefined	 and
an  amorphous body, the respondent, is a member or  part  of
such  body, could not lodge the complaint.  The High  Court,
however,  held	that  the respondent was  a  member  of	 the
Dravida	 Kazhagam which was an identifiable group,  and	 was
therefore  a person aggrieved within the meaning of s.	198,
Cr.P.C.
Allowing  the  appeal  to  this	 Court	and  quashing	;the
proceedings taken by	 the Magistrate,
HELD:  (1)  Under s. 198, Cr.P.C., no  Magistrate  can	take
cognizance of  an  offence  falling inter alia	under  Chap.
XXI, I.P.C., that is, ss. 499 to   502,	   except    on	   a
complaint  made by some persons aggrieved by  such  offence.
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 the accused would be void and illegal. [48A-C]
(2)Section  499, I.P.C., defines defamation and lays  down
that whoever by words, either spoken or intended to be	read
or by signs etc., makes
41
or publishes any imputation concerning any person  intending
to  harm  or knowing or having reason to  believe  that	 the
imputation  will harm the reputation of such person is	said
to  defame that person.	 Explanation  2 to the section	lays
down that it may amount to defamation to make an  imputation
concerning  a  company or an association  or  collection  of
persons.   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	 ,is
distinguished from the rest, of the community, was  defamed.
Therefore, in a case where Explanation 2 is resorted to	 the
identify 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. If a well defined class  is
defamed,  every particular member' of that class can file  a
complaint even if the defamatory imputation does not mention
him by name. [48C-G, 50C, G-H]
(3)The	test whether the members of a class deamed are	or
not  would  not	 be apt in  a  criminal	 prosecution  where,
technically  speaking, it is not by the persons injured	 but
by the state that criminal proceedings are carried on and  a
complaint  can.	 lie in a case of libel against a  class  of
persons	  provided  always  that  such	in  class   is	 not
indeterminate or 'indefinite but, a definite one.  There  is
no  difference in principle between this rule of the  Common
Law of England and the rule laid down in Explanation 2 to s.
499 I.P.C. 150A-C]
Sahib Singh Mehra v. U.P., [1965] 2 S.C.R. 823, followed.
Tek Chand v. R. K. Karanjea, [1969] Cr.	 L.J. 536, approved.
Knupffer v. London Express Newspaper Ltd., [1944] A.C.	116.
Ullah Ansari v. Emperor, A.I.R. 1935 All. 743, referred to.
(4)But	in  the present case, the conference  was  a  body
distinct   from	 the  Dravida  Kazhagam	 party.	  That	 the
conference  was organised by the party would not  mean	that
both  were  the same or that the members of  the  party	 any
those  of the conference or those who, attended it were	 the
same.	In  fact, the principal function  of  the  reception
committee  would be to enroll members of the conference	 and
collect	 funds to defray its expenses.	The evidence of	 the
respondent  also indicated that the conference was  attended
not  only by members of the Dravida Kazhagam party but	also
by outsiders. it is therefore wrong to identify one with the
other  or  to say that a defamation of the conference  as  a
class or collection of persons was defamation of the Dravida
Kazhagam party.	 The news item complained of clearly  stated
that  the  resolution was by the conference and not  by	 the
Dravida	 Kazhagam.   The respondent in his letters  made  no
grievance  that	 the  Drivida Kazhagam	suffered  injury  in
reputation or otherwise by 'the alleged distortion.His	case
throughout  was	 that  the  publication	 had  tarnished	 the
image.not  of the Dravida Kazhagam, but of  the	 conference.
[51C-G;	 52A-B]
(6) Therefore, the High Court missed the realissue.  Whether
the  Dravida Kazhagam was an identifiable group or  not	 was
beside	the point, for, what had to be decided	was  whether
the  conference was a determinate and identifiable body	 so
that  defamatory  words used in relation to  the  resolution
would  be defamation of the individuals who composed  it.and
the  respondent,  as one of such individuals could  maintain
tile complaint. f.@ 2C-F]
(7)  The  conference  clearly was not an  identifiable	or
definitive  body so that all those who attended it could  be
said  to  be its constituents, who. if	the  conference	 was
defamed, would, in their turn, be said to be defamed.
42
It  is	impossible  to	have any definite  idea	 as  to	 its
composition,  the number of persons who attended, the  ideas
and ideologies to which they subscribed, and whether all  of
them  positively agreed to the resolution in question.	 The
evidence  was  that  the  person  presiding  read  out	 the
resolution and because no one got up to oppose it was  taken
as approved by all.[52F-H]



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION : Criminal Appeal Nos. 18,
53 and 54 of 1972.

Appeals by special leave from the judgment and order dated
November 2, 1971 of the Madras High Court in Criminal Misc.
Petition Nos. 2093, 2089, 2091 of 1971.

M. Srinivasa Gopalan, T. S. Rangarajan and Saroja Gopala-
Krishnan, for the appellants (in Cr. A. No. 18/72).
Frank Anthony and W. C. Chopra, for the respondent in Cr.
A. No. 18/72.

M. C. Chagla, A. R. Ramanathan and Saroja Gopalakrishnan,
for the appellants (in Cr. As. Nos. 53 and 54/72).
S. Doraiswami and A. Subhashini, for the respondent (in
Cr. As. Nos. 53 & 54/72).

The Judgment of the court was delivered by
SHELAT, J.-These appeals, founded on special leave, are
directed against the judgment of the learned Single Judge of
the High Court of Madras dismissing the applications filed
by the appellants for quashing charges under ss. 500 and 501
of the Penal Code framed by the Presidency Magistrate,
Madras. The common question raised in all these appeals is
whether the respondent (the original complainant) was an
aggrieved person competent to file the said complaints
within the meaning of S. 198 of the Code of Criminal
Procedure read with s. 499, Explanation (2) of the Penal
Code.

The complaint came to be filed in the following
circumstances
The Dravida Kazhagam, a party having a platform for social
reforms, has, according to counsel for the respondent, a
membership of about 4000 persons in Madras city and
elsewhere. The aims and objects of the party are to bring
about social reforms and in particular to eradicate certain
customs and practices, which, according to its promoters,
are sheer superstitions. The party sponsored and organised
a conference, which held its sessions on January 23 and 24,
1971. The conference passed a number of resolutions, the
one relevant for these appeals was, as translated in Eng-
lish, by the High Court, as follows :

“It should not be made an offence for a
person’s wife to desire another man.”

43

The object of this resolution, according to the respondent,
was to, achieve total emancipation of women and to establish
absolute equality in social life between men and women.
The appellants are and were at the material time the
editors, and publishers of three daily newspapers, the
Dinmani, the Hindu and the Indian Express, all printed and
published in Madras. In the issues of January 25 and 26,
1971 there appeared in the Hindu, as also in the other two
papers, a news item under the caption “Demonstration against
the Obscene Tableau” in which among other things was
published the following :

.lm15
“The Conference passed a resolution requesting the
Government to take suitable steps to see that coveting
another man’s wife is made an offence under the Indian Penal
Code.”

The news item emanated from a report from a correspondent,
dated January 24, 1971. The news item reported that about
300 persons had staged a black flag demonstration against
the procession taken out in connection with the said
conference in which tableau alleged to be obscene and
depicting certain Hindu deities and mythological figures
formed part. The processionists shouted anti-God slogans,
which were replied to by the demonstrators with counter
slogans. The news item further reported that E. V. Rama-
swami Naicker, the leader of the Dravida Kazhagam, seated in
a tractor, was at the rear of the procession. He also
presided over the said conference which was inaugurated by
one C.D. Naidu. The respondent’s case was that what came to
be. published in the said news item was not the actual
resolution passed by the conference, but the reverse of it.
But the news item stated that it was the conference ‘and not
the Dravida Kazhagam which had passed the resolution set out
in it as aforesaid.

On January 28, 1971, the respondent, signing as the chairman
of the reception committee of the said conference, called
upon the editor of the Hindu to publish a correction and
clarification stating that the resolution published in that
daily was distorted version of the resolution actually
passed by the conference, that the resolution passed by the
conference was that “it should not be made an offence for a
person’s wife to desire another man”, and not that a man
coveting another man’s wife should not be an offence, and
that those who were aware of the opinions of the said E V.
Ramaswami Naicker would find that the resolution was in
keeping with his views, namely, that marriage was a contract
terminable at the instance of either party and not an
interminable sacrament, and lastly, that the resolution was
intended to highlight the disabilities of women which
prevented them
44
,from attaining their full stature. On February 1971, the
Hindu published the said clarification as demanded by the
respondent under the caption “Salem Conference Resolutions”
together with the version of its own representative at Salem
according to which the resolution passed by the conference
was the one ,Published in the Hindu On February 1, 1971, the
respondent, by his Advocate’s letter, called upon the editor
to publish the correct text of the resolution starting that
what was published in the Hindu was “not only a travesty of
truth but also highly defamatory so as to tarnish the image
of the conference”, of whose reception committee he was the
chairman and called upon the editor to express an apology.
No such apology having been tendered, the respondent filed
complaints on February 9, 1971 against the editors and
publishes of the three dailies under ss. 500 and 501 of the
Penal Code in the Court of the Chief Presidency Magistrate,
Madras. In these complaints, the respondent described
himself as an important member of the Dravida Kazhagam and
of the Self-respect Movement organised by that party, as
also an ardent disciple of its leader, the said E. V.
Ramaswami Naicker. He further stated that the Dravida
Kazhagam had organised the said conference for the
eradication of superstitious beliefs, that he was the
chairman of its reception committee, that the conference
passed several resolutions, one of which was the resolution
advocating that it should not be an offence for a person’s
wife to ;desire another man, that he was one of the members
responsible “‘for sponsoring and piloting that resolution”,
that the conference was attended “by a large number of
leaders, members, followers. sympathizers of the Kazhagam,
besides a large number of public at large, occupying varied
strata of the society” and that the Hindu published a wrong
version of the said resolution implying that the resolution
advocated adultery, an offence under the Penal Code. The
complaint further stated that the news item published in the
newspaper was quite contrary to the actual resolution passed
by the conference, that it contained “imputations ,on the
sponsors of the resolution” by publishing the resolution ,in
a distorted and false form thereby lowering in the
estimation of those Who read the said news them the
complainant and other members of the party responsible for
sponsoring the resolution. making out by such imputation
that the sponsors of the resolution “have stooped to the
level of passing a resolution requesting the Government to
legalese adultery which will tend to degrade social life”.To
the complaint was attached a list of witnesses. who, we
were told by the respoildent’s counsel, were all bers of
the Dravida Kazhagain.

It may be recalled that though the complaint alleged that
the impugned news item contained imputations against the
spon-

4 5
sors of the said resolution, no such imputations, either
against the respondent or the sponsors of the resolution,
are to be found therein. A persual of the news items shows
that it concerned. itself with the protest demonstration
against the procession taken, out on that occasion and the
tableau,presented in the procession, the resolution in
question passed at the conference held there,after and the
fact of the said E. V. Ramaswami Naicker having presided
over that conference. The news item, thus, did not mention
either the respondent or any of the alleged sponsors of the.
said resolution either by name or otherwise,
In his sworn statement before the Magistrate at the time
when he presented the complaint on February 9, 1971, the
respondent himself stated that the conference was organised
by the Dravida Kazhagam and that it was the conference which
had passed the said resolution. He, however, insisted that
the impugned news item was motivated and malacious and was
calculated to affect the leader of the movement and its
members, including himself and was per se defamatory of
the- persons who sponsored the resolution, namely, the
members of the Dravida Kazhagam. In the evidence he gave
before the Magistrate on May 22, 1971, the respondent
claimed that it was he, who, as the chairman of the
reception committee of the conference, had scrutinised and
given shape to the draft resolution sent at the conference
for being-moved thereat, that the said draft resolution was
sent by one Pariaswami, the Secretary of the Trichy District
branch of the Dravida Kazhagam, and which he had settled in
the abridged form in which the conference on January 24,
1971 ultimately passed unanimously. He also deposed that
the conference consisted of “comrades of our movement, other
social reform minded sympathisers and about 5000) women”.
In regard to the conference and its set up, he said’ that on
December 13, 1970 a meeting was held for organising the
conference. At that meeting one or two persons suggested
that he should be the chairman of the reception committee,
and that was how he was selected as the chairman. One
Pachaimuthu and R. Natesan were appointed secretaries of the
conference and they were responsible for the proceedings.
The object of the conference was “generally to do away with
all superstitious beliefs relating to religion and relating
to society”. The conference had its own office and it was
there that correspondence relating to its work was dealt
with. He claimed that as the chairman of the reception
committee, the entire responsibility for the conference was
his but admitted that there was no record to show either his
selection or his functions and duties or his
responsibilities. Asked about the procedure followed at the
conference, he said that “nobody spoke. proposed
individually each resolution or seconded”. Regarding the
resolution in-

46

question, he said that “after the President Pariyar proposed
nobody announced opposition to the resolution. The meaning
is, that all approved”.

Two facts clearly emerge from this evidence, (1) that though
the conference was organised by the Dravida Kazhagam, it was
a separate body with its own Organisation and office where
correspondence relating to it was received and dealt with
and had its own secretaries, and (2) that though the draft
of the resolution was prepared and sent to the conference by
the secretary of the Tricy District branch and was put in
shape by the respondent, it was moved by the president of
the conference and passed by the conference which, as
testified by the respondent, ;consisted of members of the
Dravida Kazhagam, sympathisers of its social reform
programme, other social reform leaders and ,outsiders,
including about 5000 women. The resolution was thus the
resolution of the conference and not of the Dravida
Kazhagam, though it was organised by that party. The
resolution having been moved by the President himself, there
was, also ,no question of the respondent or any other person
having piloted it at the conference.

The Magistrate, on the basis of the complaint and the evi-
dence he recorded, decided to issue process and to proceed
with the trial. The appellants in all, these appeals
thereupon approached the High. Court under s. 561A of the
Code of Criminal Procedure for quashing the said
proceedings. The appellants’ main contention before the
High Court was that the respondent was not an aggrieved
party within the meaning of s. 198 of the Code, that he had
filed the complaint in his capacity as the chairman. of the
reception committee of the conference and not in ‘his
individual capacity, that in the absence of any reference to
him in the said news item he had no cause for complaint, and
that the conference being an undefined and an amorphous
body, the respondent as a member or part of such a body
could not lodge the complaint.

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 be is a person
aggrieved
47
within the meaning of section 19B of the
Criminal procedure Code. The complaint by him
is competent.”

The statement in this para that the respondent piloted and
sponsored the resolution in question was factually
incorrect, as the respondent’s evidence itself showed that
the resolution was moved not by him, but by the President of
the conference, who read it out and as no one opposed, it
was taken to have been approved by all. The, only thing
which the respondent claimed to have done as the chairman of
the reception committee was to give shape to the, draft
resolution by abridging it. The respondent may have been
interested in the resolution and its being passed, but the
resolution certainly was neither moved nor piloted by him.
Indeed, if any one could be said to have piloted it, it was
the president of the conference. Furthermore, the
resolution was of the conference and the only contribution
of the respondent to it was his having given shape to the
original draft.

Counsel for the appellants seriously challenged the correct-
ness of the paragraph from the High Court’s judgment quoted
above, that being the really operative and decisive part of
the judgment, firstly, on the ground that those observations
were not in consonance with s. 198 of the Code even when
read with s. 499, Expl (2) of the Penal Code, and
secondly, on the ground of the failure of the High Court
to perceive the separate entities of the Dravida Kazhagam
and the conference and its omission to realise that the,
resolution was the resolution of the Conference and not of
the Dravida Kazhagam. The news item in question referred to
the conference and not to the Dravida Kazhagam, and
therefore, if anybody was defamed by the said news item, it
was the conference and not the ‘Dravida Kazhagam which had
only organised that conference. Mr. Frank Anthony, on the
other hand, urged that though it was the, conference which
had passed the resolution and though the news item referred
to that conference and not to the Dravida Kazhagam and the
respondent was not mentioned or referred to therein, in
substance and in effect it was the Dravida Kazhagam which
was defamed, for, it was that party which had organised the
conference and sponsored the resolutions passed thereat.
Therefore, the respondent, as a leading member of that party
and the chairman of the reception committee, could claim
that the defamatory imputations in the said news item were,
relatable to him and the other members of the Dravida
Kazhagam, and he was consequently entitled to file the
complaint.

On these contentions, the principal question for determina-
tion is whether the respondent could be said to be an
aggrieved person entitled to maintain the complaint within
the meaning of
48
s. 198 of the Code. That section lays down that no
magistrate shall take cognizance of an offence falling inter
alia under Ch. XXI of the Penal Code (that is, ss. 499 to

502) except upon a complaint made by some persons aggrieved
of such offence. Sec. 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.

Prima facie, therefore, if s. 193 of the Code were to be
noticed by itself, the complaint in the present case would
be unsustainable, since the news item in question did not
mention the respondent nor did it contain any defamatory
imputation against him individually. Sec. 499 of the Penal
Code, which defines defamation, laid down that whoever by
words, either spoken or intended to be read or by signs etc.
makes or publishes any imputation concerning any person,
intending to harm or knowing or having reason to believe
that the imputation will harm he reputation of such person,
is said to defame that person. This part of the section
makes defamation in respect of an individual an offence.
But Explanation (2) to the section lays down the rifle 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
languageage 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 re-
sorted 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. Where a
writing inveigh,,,, against mankind in a general. or against
a particular order of men, e.g., men of own, it is no
libel. It must descend to particulars and individual-, to
make it a libel(1). In England also. criminal proceedings
would lie in the case of libel against a class provided such
a class is not indefinite, e.g. men of science. but a
definite one. such as, the clergy of the diocese of Burham,
the
(1) (1699)3 Balk 224, cited in Ratanlal and Dhirajlal Law
of Crimes (23nd ed.) 1317.

49

justices of the peace for the county of Middlesex. (see
Kenny’s Outlines of Criminal Law (19th ed.) 235. If a well-
defined class is defamed, every particular member of that
class can file a cornplaint even if the defamatory
imputation in question does not mention him by name.
In this connection, counsel for the appellants leaned
heavily on Knupffer v. London Express Newspaper Ltd.(1). The
passage printed and published by the respondents and which
was the basis of the section there read as follows :

“The quislings on whom Hitler flatters himself
he can build a pro-German movement within the
Soviet Union are an emigre group called Hlado
Russ or Young Russia. They are a. minute body
professing a pure Fascist ideology who have
long sought a suitable Fuehrer-I know with
what success.”

The appellant, a Russian resident in London, brought the
action alleging that the aforesaid words had been falsely
and maliciously printed and published of him by the
respondents. The evidence was that the Young Russia party
had a total membership of 2000, that the headquarters of the
party were first in Paris but in 1940 were shifted to
America. The evidence, however, showed that the appellant
had joined the party in 1928, that in 1935 he acted as the
representative of the party and as the head of the branch in
England, which had 24 members. The appellant had examined
witnesses, all of whom had said that when they read the said
article their minds went up to the appellant. The House of
Lords rejected the action, Lord Simon saying that was an
essential element of the cause of action in a libel action
that the words complained of should be published of the
plaintiff, that where he was not named, the test would be
whether the words would reasonably lead people acquainted
with him to the conclusion that he was the person referred
to. The question whether they did so in fact would not
arise if they could not in law be regarded as capable of
referring to him, and that was not so as the imputations
were in regard respect of the party which was in Paris and
America. Lord Porter agreed with the dismissal of the
action but based his decision on the ground that the body
defamed had a membership of 2000, which was considerable, a
fact vital in considering whether the words in question
referred in fact to the appellant. The principle laid down
here was that there can be no civil action for libel if it
relates to a class of persons who are too numerous and
unascertainable to join as plaintiffs. A single one of them
could maintain such an action only if the words complained
of were published ” of the plaintiff”, that is to say, if
the words were capable of a conclusion that he was the
person referred to. (see Gatley on
(1) [1944] A.C. 116.

348SupCI/73
50
Libel and Slander (6th ed.) 288. Mr. Anthony, however, was
right in submitting that the test whether the members of a
class defamed are numerous or not would not be apt in a
criminal prosecution where technically speaking it is not by
the persons injured but by the state that criminal
proceedings are carried on and a complaint can lie in a case
of libel against a class of persons provided always that
such a class is not indeterminate or indefinite but a
definite one. Kenny’s Outlines of Criminal Law (19th ed.)

235. It is true that where there is an express statutory
provision, as in s. 499, Expl. (2), the rules of the Common
Law of England cannot be applied. But there is no
difference in principle between the rule laid down in
Explanation (2) to s. 499 and the law applied in such cases
in England. When, therefore, Expl. (2) to s. 499 talks of a
collection of persons as capable of being defamed, such
collection of persons must mean a definite and a determinate
body.

This was the construction of Expl. (2) to s. 499 adopted in
Sahib Singh Mehra v. U.P.(1) and which guided the decision
in that case. The article complained of there was one
printed and published in the appellant’s newspaper called
Kaliyug of Aligarh which contained the following :

“How the justice stands at a distance as a
helpless spectator of the show as to the
manner in which the illicit bribe money from
plaintiffs and defendants enters into the
pockets of public prosecutors and assistant
public prosecutors and the extent to, which it
reaches and to which use it is put.”

This Court held that the prosecuting staff of Aligarh and
even the prosecuting staff in the State of U.P. formed an
identifiable group or “collection of persons” within the
meaning of s. 499, Expl. (2) in the sense that one could
with certainty say that a group of persons has been defamed
as distinguished from the rest of the community, and
therefore, a complaint by the Public Prosecutor and eleven
Assistant Public Prosecutors was a competent complaint.
Following the test laid down in this decision. the High
Court of Allahabad in Tek Chand v. R. K. Karanjia (2 held
that the Rashtriya Swayam Sevak was a definite and an iden-
tifiable body, that defamatory imputations regarding it
would be defamation within the meaning of s. 499, Exp. (2),
that such imputations would be defamation of the individual
members of that body or class and that a complaint by an
individual member of such a body was maintainable. (see also
the dictum of Kendall, J. in Wahid Ullah Ansari v.
Emperor(3).

(1) [1965] 2 S.C.R. 823, 828.

(2) [1969] Cr. L.J,536.

(3) A.I.R. 1935 All. 743.

51

This being the position in law, the question upon which
these appeals must be decided is: which was the class or
body in respect of which defamatory words were used and
whether that body was a definite and an identifiable body or
class so that the imputations in question can be said to
relate to its individual components enabling an individual
member of it to maintain a complaint ?

The High Court, after citing Tek Chand’s case(1) went on to
say that the Dravida Kazhagam was an identifiable group,
that the respondent was an active member of that body, that
he was also the chairman of the reception committee of the
conference and that he was one of those who piloted and
sponsored the resolution, which was said to have been
wrongly reproduced and distorted in the news item in
question. Apart from the fact already mentioned by us
earlier that neither the complaint nor the evidence of the
respondent indicated that the resolution was piloted by him,
the news item nowhere referred to or even mentioned the
Dravida Kazhagam. As already pointed out, the conference
was a body distinct from that party, having its own
Organisation, its own secretaries who dealt with the
correspondence to and by the conference and its own office
where its work was conducted. No doubt, the conference was
organised by the Dravida Kazhagam, but that would not mean
that both were the same or that the members of the Dravida
Kazhagam and those of the conference or those who attended
it were the same. Indeed, the principal function of the
reception committee would be to enroll members of the
conference and thus collect funds to defray its expenses.
In fact, the evidence of the respondent indicated that the
conference was attended not only by the members of the
Dravida Kazhagam but also by outsiders who included as many
as 5000 women. It is therefore, wrong to identify one with
the other or to say that defamation of the conference as a
class or collection of persons was the defamation of the
Dravida Kazhagam. That was not and indeed could not be the
case of the respondent.

The news item complained of clearly stated that the resolu-
tion was passed by the conference and not by the Dravida Ka-
zhagain. In his very first letter, dated January 28, 1971,
which the respondent signed describing himself as the
chairman of the reception committee and not as, an important
member of the Dravida Kazhagam, the respondent complained
that the news item had distorted the resolution passed by
the conference and asked the editor to publish his
“correction and clarification of that resolution. There is
no grievance there that the Dravida Kazhagam suffered injury
in reputation or otherwise by that alleged
(1) [1969] Cr. L.J. 536.

52

distortion. In his advocates letter dated February 1, 1971,
the respondent’s complaint was that the news item was highly
defamatory and had tarnished the image of the conference of
whose reception committee he was the chairman. In his evid-
ence before the Magistrate also as clearly stated that the
resolution was the resolution moved by the president of the
committee and passed by the conference. Thus, his case
throughout was that the publication of the said resolution
reported in the said news item in a distorted form had
tarnished the image not of the Dravida Kazhagam but of the
conference.

That being so, the High Court completely missed the real
issue, viz., whether the conference was a determinate and an
identifiable body so that defamatory words used in relation
to the resolution passed by it would be defamation of the
individuals who composed it, and the respondent, as one such
individuals and chairman of its reception committee could
maintain a complaint under s. 500 of the Penal Code.
Whether the Dravida Kaghagam was an identifiable group or
not was beside the point, for, what had to be decided was
whether the conference which passed the resolution in
question and which was said to have distorted was such a
determinate body, like the Rashtriya Swayam Sevak in Tek
Chand’s case(‘,) or the body of public prosecutors in Sahib
Singh Mehra’s case(1) as to make defamation with respect to
it a cause of complaint by its individual members. In our
view the High Court misdirected itself by missing the real
and true issue arising in the applications before it and
deciding an issue which did not arise from those
applications. The judgment of the High Court, ‘based on an
extraneous issue, therefore, cannot be sustained.
In this view of the matter, we would have ordinarily
remanded the case to the High Court. But such a procedure
appears to be unnecessary, as in our view, the conference
was not such a determinate class like the one in the cases
referred to earlier, where complaints by its individual
member or members were held maintainable. It is impossible
to have any definite idea as to its composition, the number
of persons who attended, the ideas and the ideologies to
which they subscribed, and whether all of them positively agree
d to the resolution in question. The evidence simply
was that the person presiding it read out the resolution and
because no one got up to oppose it was taken as approved of
by all. The conference clearly was not an identifiable or a
definitive body so that all those who attended it could be
said to be its constituents who, if the conference was
defamed, would, in their turn, be said to be defamed.
(1) [1969] Cr. L.J. 535.

(2) [1965] 2 S.C.R. 823, 82
53
In these circumstances and for the reasons set out above, we
allow these appeals, set side the order of the High Court
and quash the proceedings taken out by the Magistrate on the
ground that the respondents compaint was not competent.

V.P.S.					   Appeals allowed.
54