High Court Kerala High Court

Harshan vs P.V. Prabhakaran on 13 February, 2009

Kerala High Court
Harshan vs P.V. Prabhakaran on 13 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 620 of 2001()



1. HARSHAN
                      ...  Petitioner

                        Vs

1. P.V. PRABHAKARAN
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :SRI.DINESH MATHEW J.MURICKEN

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :13/02/2009

 O R D E R
                        V.K. MOHANAN, J.
                 ~~~~~~~~~~~~~~~~~~~~~~~~
                  Crl. .Appeal No. 620 OF 2001
                ~~~~~~~~~~~~~~~~~~~~~~~~~
            Dated this the 13th day of February, 2009

                            JUDGMENT

Having failed in a prosecution for the offence

punishable under Section 500 of IPC, the complainant before this

Court by preferring the present appeal, as the court below

acquitted the accused under Section 255(1) of Cr.P.C.

2. The appellant, who is the complainant, is the

proprietor of Sreemon Gas Agency of Kodakara. According to

him, a letter to the Editor of ‘The Express’ a Malayalam daily news

paper published from Trichur, published letter written by the

accused in the issue of the said daily dated 19.2.1997. In the said

letter, it is stated that complainant who is the proprietor of gas

agency supplied gas cylinders after breaking the seal. It is also

alleged in the letter that the complainant is supplying gas in a

lesser weight. The letter also reads that because of the threat

from the gas agency nobody is intended to prefer the complaint

against the complainant and if anybody made complaint, the reply

to them was that they would not get gas thereafter. Thus, the

complainant approached the Court of the Judicial First Class

Magistrate II, Thrissur by filing a complaint for the offence under

Crl. Appeal. 620 of 2001
: 2 :

Section 500 of IPC and after recording the sworn statement of the

complainant, complaint was taken on file as S.T. 1176/1997 for the

said offence. On appearance of the accused, substance of

accusation and particulars of offence were read over and

explained to the accused to which he pleaded not guilty, pursuant

to which the trial was further proceeded, during which PW1 to PW4

were examined on the side of the complainant and Ext.P1 to

Ext.P4 were marked as documentary evidence from his side. The

accused on questioning under Section 313 Cr.P.C. denied all the

incriminating circumstances which brought on evidence. The

defence set up by the accused is that he did not publish any news

item so as to defame the complainant and according to him he had

only complained against the illegal activities of the complainant

and a false complaint lodged against him. DW1 to DW3 were

examined from the side of the accused and Ext.D1 to Ext.D7 were

marked. After framing appropriate issues for consideration, the

trial court found that the accused has made imputation on the

character of business carried on in the complainant’s gas agency

and that publication was made in good faith for the protection of

the interest of the public good. Therefore, according to the court

below, imputation will not be defamation as defined under Section

Crl. Appeal. 620 of 2001
: 3 :

499 of IPC. Finally the court below found that accused is not guilty

and accordingly he is acquitted under Section 255 (1) of Cr.P.C.

3. I have heard the learned counsel appearing

for the appellant as well as the respondent.

4. The learned counsel for the appellant

submitted that news published and contained in Ext.P4 is a

publication with malafide intention so as to defame the complainant

and contends of the same itself is false and the same incorporated

in the defamed article with view to malign the complainant. It is

also the case of the counsel for the appellant that if actually the

accused was interested and concerned with the public interest and

welfare, instead of the publication of the said article, he should

have approached other competent legal authorities. As he has no

bonafide and his only intention was to defame the complainant, he

had chosen to publish the article in a Malayalam daily instead of

approaching any of the such authorities stated above. According

to the learned counsel, the court below failed to take note of the

above facts and thus according to him the impugned order is liable

to be reversed and to convict the accused.

5. Per contra, the learned counsel appearing for

the the accused/respondent submitted that the trial court after

Crl. Appeal. 620 of 2001
: 4 :

considering the evidence and materials on record and after

appreciating the factual position came into a conclusion that the

letter contained in Ext.P4 daily is protected as per the first and

ninth exceptions under Section 499 of IPC. Therefore, according

to the learned counsel while exercising the appellate jurisdiction of

this court, the factual finding of the court below cannot be

interfered with.

6. I have carefully considered the contentions

of both the counsel for the appellant as well as respondent. The

only point to be considered is whether the letter published in

Ext.P4 is made with a malafide intention of defaming the

complainant and whether by publication of such clause an offence

will lie under Section 500 of IPC. Going by the contents in Ext.P4,

it can be seen that the crux of the allegation is something related

to the business of supply of gas cylinders through the concern of

the complainant and there is no allegation affecting the character

or reputation of the complainant. PW1 himself had admitted that

there is Legal Consumer Forum for the settlement or redressal of

grievance of the consumers of gas cylinders. The evidence of

Dw1 and Ext. D2 to D3 further supported by documentary

evidence such as Ext. D4 that there were complaints regarding the

Crl. Appeal. 620 of 2001
: 5 :

misuse of the licence and grievance of consumers with respect to

the supply of gas cylinders. Going through Ext. D6 letter it can

also be seen that the company itself is fed up with the complaints

against the complainant. It is also the admitted case of PW1 that

petitions are pending before the MRTP Commission against the

malfunction of the gas agency. The trial court after considering the

above materials and evidence on record came into the conclusion

that the imputation is saved by first and ninth exceptions to Section

499 of IPC. On the basis of the above finding, the trial court found

that the above letter was sent to the daily to protect the interest of

the consumers and the same was done in good faith. The above

finding of the court below is not liable to be interfered as I also

endorse same view.

7. In this juncture, it is also relevant to note that

by the order of acquittal in favour of the accused, the innocence of

the accused again reinforced by a competent court and the

appellant is miserably failed to point out that the court below is

overlooked any material in evidence in favour of the complainant.

The Apex Court in decision in Ghurey Lal Vs. State of U.P. [2008

(4) KLT S.N. 17 (C. No.17) S.C.] laid down that appellate court

can interfere with an order of acquittal. In the said decision it is

Crl. Appeal. 620 of 2001
: 6 :

also held that unless compelling and substantial grounds are made

out, the order of acquittal shall not interfere with. Following the

same dictum, Batcu Venkateshwarlu and Ors Vs. Public

Prosecutor of High Court of A.P (2009 (1) Supreme 67), the

Apex Court held that in a case of acquittal there is a double

presumption in favour of the accused and there must be

substantial and compelling reasons for holding that the trial court

was wrong. Going by the materials and impugned judgment, I find

no compelling and substantial reason to interfere with the order of

acquittal.

In the result, there is no merit in the appeal and the

same is dismissed accordingly.

V.K. MOHANAN, JUDGE

kmd