High Court Kerala High Court

M.Haneefa vs Fr. Gregories P.Koickal on 4 July, 2008

Kerala High Court
M.Haneefa vs Fr. Gregories P.Koickal on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 173 of 2008()


1. M.HANEEFA, ARIYATHU VILAYIL
                      ...  Petitioner

                        Vs



1. FR. GREGORIES P.KOICKAL, PRINCIPAL
                       ...       Respondent

2. M.SHERIF, PARANKAMVILAYIL OF

3. JACOB @ BABY, PLAMOOTTI, VETTIYAR

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :04/07/2008

 O R D E R
               K.P. Balachandran, J.
            ---------------------------
              R.S.A.No. 173 of 2008
            ---------------------------

                     JUDGMENT

This Regular Second Appeal is filed by the

plaintiff in a suit for damages for defamation

assailing the concurrent verdicts passed by the

courts below against him. It is vehemently

contended before me by the learned counsel for the

appellant that the courts below have dismissed the

suit for the reason that there was no publication

of the alleged defamatory matter and also for the

reason that admittedly there was no malice, but

that there is both malice and publication as would

be evidenced on a proper analysis of the evidence.

2. On going through the judgments of the courts

below, wherein certain statements of the plaintiff

himself is extracted, I am of the view that the

courts below were justified in observing that there

was actually no malice or animosity for the

defendants against the appellant/plaintiff to

defame him. Further, when a grievance is brought to

RSA 173/08 2

the notice of the higher ups, it is not a matter

that can be complained of as defamatory unless the

intention in lodging such a complaint is to see

that the publication of the defamatory matter is

brought about to defame a person. No such intention

is discernible in the complaints forwarded by the

respondents to the higher ups as against the

appellant. Further, I also find that the complaint

forwarded against the appellant by the respondents

is complaining of a speech made by the appellant on

the Independence Day in 1998 before the students of

his School as being to the effect that he has

presented in an emotional and inspiring manner some

foisted instances in connection with some incident

that took place the previous day, which were,

instead of helping development of unity, sowing

seeds of animosity and hatred. There is absolutely

no evidence furnished in the case as to what was

the speech. Without providing the court the speech

of the plaintiff himself, it is not discernible as

RSA 173/08 3

to whether the complaint made against the speech of

the appellant before the higher ups were genuine or

without merit.

3. Counsel for the appellant contends that

evidence of the Headmistress of the appellant’s

School will show that he has not made any speech

of the nature complained of. It is worthy to note

that the complaint is also against that

Headmistress, as the complaint is that the

appellant, along with the Headmistress, made

attempt at sowing seeds of animosity and hatred.

Thus, there is absolutely no merit at all in this

Regular Second Appeal and no substantial question

of law also arises for consideration by this Court

in this Regular Second Appeal.

4. Further, the damages claimed in the suit is

money to the tune of Rs.10,000/-. Hence, by reason

of Section 102 of the CPC, a second appeal will not

be maintainable before this Court.

RSA 173/08 4

For all the above reasons, I dismiss this

Regular Second Appeal in limine, refusing

admission.

4th July, 2008 (K.P.Balachandran, Judge)
tkv