IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44471 of 2008
Mammen Methew & Anr
Versus
State Of Bihar & Anr
-----------
2 29.7.2011 Learned counsel for the petitioners submits that on the
basis of the statement by the Secretary of Bhartiya Janta Party, an
news item was flashed in the news papers regarding anomalies
committed by the BIADA. The allegation is that the petitioners are
guilty of offence of defamation. It is submitted that petitioners are
not directly involved in the publication of the news item in
question and even if it is presumed that they are responsible, the
news paper is protected by right of freedom of speech.
Issue notice to opposite party no.2 both by ordinary
process and registered posts Requisites etc. for which must be
filed within a period of ten days failing which this application
shall stand dismissed without further reference to a Bench.
Put up this case on appearance of opposite party no.2
along with Cr. Misc. No. 44181/2008.
In the mean time, further proceedings in Complaint
Case No. 2319 (M)/2007 pending in the court of the C.J.M, Patna
shall remain stayed.
haque ( Sheema Ali Khan, J.)