Bombay High Court High Court

Smt. Sumatibai Vinayak Deo vs Nandkumar Deshpande And Others on 16 February, 1990

Bombay High Court
Smt. Sumatibai Vinayak Deo vs Nandkumar Deshpande And Others on 16 February, 1990
Equivalent citations: 1990 (2) BomCR 271, 1990 CriLJ 2136, 1990 (1) MhLj 708
Bench: S Daud


JUDGMENT

1. This appeal by special leave takes exception to the acquittal of respondents 1 and 2 hereinafter referred to as “Deshpande” and “Tawasalkar” respectively, who were prosecuted for the commission of an offence punishable under Section 500 of the Indian Penal Code.

2. The admitted position is that Deshpande was the Editor and owner of a Marathi daily “Yugant” published from Alibag in District Raigad. Tawasalkar was a Sub-editor of the said paper. Appellant-complainant, hereinafter referred to as “Sumatibai” was the subject of an article published in Yugant dated 18 July, 1977. To be brief, the article accused her of being authoritarian, arbitrary, extortionist, misappropriator of bowls and donations, making false reports to the Police, greedy, rude and insulting, and using the school started by her institution as a milch cow. After reading this item, Sumatibai addressed a notice to Deshpande calling upon him to publish an apology and also pay damages of Rs. 5000/-. The communication was received by Tawasalkar, who intimated that Deshpande was out of station and that a reply would be given as and when he returned. Deshpande gave neither a reply nor published an apology nor paid damages. For that reason Sumatibai lodged a complaint against Deshpande and Tawasalkar in the Court of the Judicial Magistrate First Class at Pen. Complainant averred that the imputations contained in the article of 18 July, 1977 were false and had the effect of lowering her in the eyes of her friends and acquaintances. Deshpande and Tawasalkar though given an opportunity to make amends had not done so and therefore, they were guilty of having committed an offence punishable under Section 500 r/w. 34 IPC.

3. Deshpande and Tawasalkar pleaded not guilty Sumatibai examined herself and one Gogate to establish that the imputations made in the article were false and had affected her prestige adversely. Deshpande examined Mrs. Walke and one Ambre. The learned Magistrate held that Tawasalkar was not in any way connected with the publication of the article and his merely sending a provisional reply to the notice of the complainant on behalf of Deshpande would not render him liable for the impugned publication. As to Deshpande, he was held protected because of the substantial truth of the imputations made in the article this being published in the public interest and in relation to a matter which affected the public vitally. So holding, the learned Magistrate acquitted both the accused.

4. Complainant’s appeal impugns the acquittal. So far as Tawasalkar is concerned, his acquittal has to be affirmed. All that is established against him is that he had received the notice on behalf of Deshpande and had sent a reply that Deshpande would be replying to it after his return from some place where he had gone when the notice came to the office of the Yugant. True, no reply ever came. But the receipt of the notice by Tawasalkar would not lead to the inference that he is guilty or the author of the impugned article. He pleads that he has nothing to do with the same and that plea is not controverted by any evidence.

5. Turning now to the case as against Deshpande, the English translation of the imputations to which exception is taken by the complainant is to be found at Exh. 26. The first imputation is that Sumatibai was acting in a reckless, irresponsible and authoritarian manner. This is an opinion and the intemperate manner in which this language is couched, cannot be said to be defamatory. The next imputation is in respect of Sumatibai presiding over however institution that which runs the school and the school being run in accordance with her wishes as the other members were under her thumb. This again is an opinion and though the expression could have been more decent, it cannot be said that the same amounts to defamation. The author perhaps does not know better language than that employed by him in expressing an opinion. So far as the portion marked ‘C’ is concerned, the imputation is that bowls brought by the students in the Kindergarten are not returned to them after they leave the institution. Then comes the innuendo that there is no account for the unreturned bowls and the only person knowing what becomes of the bowls is Sumatibai. Surprisingly, the Magistrate sees nothing strange in the in-nuendo. According to her, this was a fair comment but Sumatibai says that there is a proper account and she denies that the bowls are misappropriated. If there be a proper account, to make a veiled suggestion that the bowls had been misappropriated and that the misappropriation is by Sumatibai or with her knowledge, cannot but be said to be defamatory. Portion ‘D’ relates to guardians and parents of students not being in a position to cope up with the expense the school recovers from them. Next, it is averred that in the absence of other schools, the parents and guardians are helpless. The third is the assertion that the institution continues to show itself as indebted despite the collecting of many contributions by way of donations or as fee for attendance at charity shows. This is an expression of opinion. That the institution showed itself to be indebted is not disputed. Whether the fees and other charges recovered from the students were reasonable or otherwise is a matter of opinion. The comment regarding the helplessness of parents and guardians is also a matter of opinion. Therefore, portion marked ‘D’ cannot be said to be defamatory. Portion ‘E’ relates to a veiled suggestion that Sumatibai alone is aware of what becomes of the huge donations and fees collected. Again this is an innuendo, the implication being that Sumatibai has misappropriated the amount. Portion F relates to a certain report made by Sumatibai at the Police Station about the breakage of window pane of the school building by people in the vicinity throwing stones or playing there. The article goes to comment that innocent people were called to the Police Station and this because of their refusal to heed the demand made by Sumatibai that they guard the school, irrespective of their pre-occupations and without accepting any charges for the vigil expected from them. In other words, failing to get free service from the people in the vicinity, Sumatibai lodged a false report thus subjecting innocent people of Police harassment. This also is clearly a defamation. The next comment is one where the author wonders whether Sumatibai is Sumatibai or Durmatibai. The latter expression means “evilminded”. Imputing the possession of an evil mind to an individual is a reflection on her character. Then comes an expression that Sumatibai is greedy. Again expressing that a person is greedy is heaping an insult upon her. The allegation that huge amounts are being collected towards subscriptions for annual gatherings is an expression of opinion. What is huge to one may be insignificant to another. Sumatibai is then accused of indulging in irresponsible behaviour with one Chhotu Sheth, a member of the Pen Municipal Council. This rudeness was allegedly exhibited by Sumatibai when Chhotu Sheth questioned her in relation to the management of two schools. The school was described as a hen laying golden eggs and the author suggested that it be taken away from the control of Sumatibai by the Municipal Council. Last, is the use of the prefix “rascal” in enquiring whether Sumatibai would easily give up the milch cow she had got in the shape of the school. This again is a reflection on Sumatibai, the implication being that she is deriving a profit from the schools.

6. Having regard to the number of defamatory statements, it was for Deshpande to establish the plea of truth and public interest. His written statement claims that Sumatibai was unknown to him and that the criticism in the article was directed not against her as a person, but as the President of the institution running the schools. I do not understand how this defence which has been accepted by the Magistrate, absolves Deshpande. The least that it shows is the fondness of Deshpande for playing with words. If a person is criticised as a person in relation to an institution, the criticism is directed against that person and not the institution. Moreover, it is not as if the criticism is levelled against Sumatibai being cruel, greedy or self-willed in the interest of the institution. The defamatory portion of the article leaves no room for doubt about her doings being meant for her personal purposes i.e. to preserve her control over the institution so that she gets an opportunity to line her pockets and a means whereby she can practise her tantrums without let or hindrance. The argument that because Deshpande did not know Sumatibai he could not have intended to insult her is totally irrelevant. The accused in a defamation case is not supposed to always know the person defamed by him. The two witnesses examined to establish the defence plea are Mrs. Walke and Ambre. Mrs. Walke was an untrained teacher and was given a termination notice. The notice was quashed by the Education Department. But this does not prove anything more than that there was an error of judgment on the part of Sumatibai. Turning now to the testimony of Ambre, he was a Reporter of the daily ‘Krishiwal’ published from Pezari in Taluka Alibag. Ambre claims to have collected information before the publication of an anonymous letter received by Krishiwal. The letter is at Exh. 98. Ambre says that he went to various persons, questioned them and thereafter added a note as an appendage to the anonymous letter. His informants were Dandekar who was running a Boarding House and due to the good fortune of Ambre was no longer alive when his testimony was recorded in Court and some unnamed guardians of students. The article was published in Krishiwal and no action was taken against Krishiwal or its owner, printer, publisher and editor. It is not possible to believe the account given by Ambre. He did not record the statements of his informants. Not only that he did not even prepare notes. Having claimed that he was the author of the editorial comment, witness later admitted that the comment was made by the Editor P. N. Patil. Dandekar in the course of the interview given to him, is said to have stated that the school should be taken over by the Municipality. As a matter of fact what is brought out in the testimony of P.W. 2 Ghate, is, that the proposal to withdraw the recognition of the school though approved and passed as a resolution by the Municipal Council, was not implemented. If a resolution passed by the Council was not implemented the sure inference is that the resolution was found to be without substance. The basic failure of Ambre was in riot questioning Sumatibai before preparing the comment upon the anonymous letter received by krishiwal. He says that he had tried to meet Sumatibai, but could not do so. But he could have written to her and asked her for a written clarification. In any case, the fact that Sumatibai did not demean herself by prosecuting Krishiwal does not lead to the inference that her restraint was on account of her being guilty of all that the article attributed to her. More significant is the comment in the article about office bearers of the institution not being motivated by pecuniary greed. What the commentator has ascribed to them was arbitrariness. This takes the sting out of the critical comment and makes the same a fair and bona fide belief of the author. No such clarification is to be found in the impugned article. The author of that article has gone hammer and tongs at Sumatibai accusing her of all manner of vices i.e. selfishness, misappropriation of bowls, donations and what not, extortionist abusing the process of law and being rude when questioned by persons who had right to do so. The surprise is that this has been accepted by the Magistrate as fair and bona fide comment and not defamatory because Deshpande did not know Sumatibai. The reasons given by the Magistrate are surprising and cannot be sustained. Deshpande is guilty of the offence punishable under Section 500 of the IPC.

7. This brings me to the subject of sentence. Deshpande though served has not cared to be present or put in an appearance through Counsel. Mr. Patil representing appellant pleads for a severe sentence. This according to the learned counsel will teach persons like Deshpande not to exploit their position as media-men. There is some substance in the submission made by Mr. Patil. Not only was Deshpande extremely abusive in the article, but what is more reprehensible, is, that he tried to establish that the same was truthful and inspired by a desire to serve the public interest. However, the article was published in the issue of 18 July, 1977. To send Deshpande to prison would be to make a martyr out of him and give him unnecessary prominence. The better course is to impose on him a fine to partly reimburse Sumatibai for the expense to which she has been put for vindicating her reputation. In these circumstances, a fine of Rs. 1000/- (or 2,000/- …. Ed) will serve the ends of justice. Hence the order :

ORDER

The appeal is partly allowed, in that the acquittal recorded against the respondent Deshpande, is hereby set aside. He is convicted of the offence punishable under Section 500 IPC and sentenced to pay a fine of Rs. 2,000/-. Rs. 1800/- out of the fine amount if recovered, shall go as costs to Sumatibai. In case the fine amount is not paid, Deshpande will undergo four months S.I.

The verdict of acquittal in regard to Tawasalkar, is hereby affirmed.

8. Order accordingly.