Supreme Court of India

M/S Prakash Jha Productions & Anr vs Union Of India & Ors on 19 August, 2011

Supreme Court of India
M/S Prakash Jha Productions & Anr vs Union Of India & Ors on 19 August, 2011
Bench: Mukundakam Sharma, Anil R. Dave
                                                                                            REPORTABLE


                     IN THE SUPREME COURT OF INDIA

                       CIVIL ORIGINAL JURISDICTION




                   WRIT PETITION (CIVIL) NO(s). 345 OF 2011





M/S PRAKASH JHA PRODUCTIONS & ANR                 Petitioner(s)




                                            Versus




UNION OF INDIA & ORS.                                          Respondent(s)





                                       O R D E R

1. This writ petition is filed by the petitioners praying for the

reliefs specifically set out in the prayer portion of the writ petition.

One of the reliefs that is sought for in this writ petition is to strike

down the provision of Section 6 (1) of the U.P. Cinemas (Regulation)

Act (hereinafter referred to as “the Act”) being allegedly ultra vires to

the Constitution of India. The other relief that is sought for is to

quash and set aside the decisions taken by the respondents,

namely State of Punjab, State of Andhra Pradesh and State of Uttar

Pradesh suspending the screening of the film ‘Aarakshan’ in their

respective States for a specified period.

Page 1 of 14

2. Notice was issued on this writ petition making the same

returnable today so as to enable the three State Governments to

submit their reply/counter affidavit. However, at the stage of

issuing notice itself, we were informed by the counsel appearing for

the State of Punjab and Andhra Pradesh that so far as their States

are concerned, they had withdrawn the order of suspension of

screening of the film ‘Aarakshan’.

3. The counsel appearing for the State of Punjab and the State

of Andhra Pradesh are present in the Court. Today also they stand

by the same statement which they had made on the last date,

meaning thereby, that they had lifted the orders of suspension of

screening of the film in their respective States. Therefore, to our

understanding, the aforesaid film is being screened in the aforesaid

two States also as on this date. This petition, therefore, has been

rendered infructuous so far as the States of Andhra Pradesh and

Punjab are concerned.

4. The State of Uttar Pradesh has filed the counter affidavit

opposing the prayer in the writ petition which is on record. We

have heard the learned counsel appearing for the parties extensively

today.

Page 2 of 14

5. Mr. Harish Salve, learned senior counsel appearing for the

petitioners has not pressed the prayer so far as constitutional

validity of Section 6 of the Act is concerned. However, on his

submission, we are keeping the said issue open to be agitated in an

appropriate case in future, if necessary. He, however, has

challenged the legality of the decision of the Uttar Pradesh

Government suspending the screening of the film ‘Aarakshan’ in the

entire State of Uttar Pradesh. According to him, the aforesaid

exercise of power of suspension of the screening of the film

amounts to exercising the power of pre-censorship which is being

exercised by the Government, although no such power vested on it.

According to him, the said power of censorship is vested in the

Central Board of Film Certification, (hereinafter referred to as “the

Board”) and in the Central Government as provided for in the

provisions made in The Cinematograph Act, 1952. He has also

submitted that the power that is sought to be exercised in the

present case under Section 6(1) of the Act is also without

jurisdiction as such power could be exercised only when a film is

being screened and shown in the public hall and also when a

contingency of the nature as mentioned in the said Section arises.

He submits that on satisfying the preconditions and only in such a

Page 3 of 14

situation a power is vested in the State Government to suspend the

screening of the film for a specified period. He also submits that

the aforesaid decision of the State Government is in violation of the

provisions of Article 19(1) of the Constitution of India and,

therefore, the same is required to be struck down and quashed.

6. We have also heard Mr. Chandiok, learned Additional

Solicitor General, who submits that after a certificate has been

issued to a particular film by the Censor Board, the said film could

be screened in the entire country and the order which is passed by

the State Government is not envisaged as it practically prohibits

screening of the film in the entire State of Uttar Pradesh.

7. Mr. U.U. Lalit, learned senior counsel appearing for the

State of Uttar Pradesh has, however, taken us through the contents

of the counter-affidavit in support of his contention that the prayer

in writ petition cannot be granted by this Court. He has submitted

that a very high-level Committee has seen the film and thereafter

has given an opinion, according to which if and when the concerned

film is shown there is likelihood of breach of peace and also breach

of law and order situation and, therefore, the aforesaid decision of

suspending the screening of the film “Aarakshan” in Uttar Pradesh,

Page 4 of 14

which has been taken in order to preserve and upkeep the law and

order situation in the State should be upheld.

8. In order to appreciate the aforesaid contentions of the

counsel appearing for the parties, we have gone through the

pleadings of the parties alongwith the documents relied upon as

also the decisions which are referred to and relied upon.

9. We have also perused the provisions of Section 6 of the Act

which is practically the foundation and basis of the present case.

Section 6(1) of the Uttar Pradesh Cinemas (Regulation) Act, 1955

reads as follows:

“6. Power to the State Government or District

Magistrate to suspend exhibition of films in

certain cases – (1) The State Government, in

respect of the whole of the State of Uttar Pradesh

or any part thereof, and the District Magistrate

in respect of the district within his jurisdiction

may, if it or he, as the case may be, is of opinion

that any film which is being publicly exhibited, is

likely to cause a breach of the peace, by order,

suspend the exhibition of the films and thereupon

the films shall not during such suspension be

exhibited in the State, part or the district

concerned, notwithstanding the certificate

granted under the Cintmatograph Act, 1952.”

10. Upon going through the records, we find that the film

‘Aarakashan’ was submitted to the Central Board of Film

Page 5 of 14

Certification on 12.07.2011 for certification. Upon such

submission of the film, the Chairperson of the Board, in terms of

the provisions of the Act and the Rules, invited the legal expert and

another expert who is related to dalit movement to watch the film at

the time when the Examining Committee was previewing the film.

11. The Chairperson also saw to it that all the four members of

the Examining Committee are members belonging to scheduled

casts/scheduled tribes and OBC category. The said members of the

Examining Committee along with the legal expert as also the expert

related to dalit movement were present during the preview of the

film. The experts as also the Examining Committee gave their

approval for grant of censorship certificate and screening of the

film. The Examining Committee decided to give U/A certificate to

the film under the theme category “social”. However, while taking

the aforesaid decision, a view was expressed by the members of the

Examining Committee for deletion of the word ‘dalit’ from the

trailor in reel no. 1, which was deleted by the producer of the film,

and the same was treated as voluntary cut. Thereafter, the

certification was granted and a certificate was issued for screening

of the film. The said certificate is annexed with the petition.

Page 6 of 14

12. Pursuant to grant of the aforesaid certificate, the film is

being screened all over India except for the State of Uttar Pradesh

where it is not being exhibited because of the aforesaid decision of

the State Government. The State of Uttar Pradesh has given certain

reasons in their counter affidavit for the action taken leading to the

issuance of the order suspending the screening of the film. They

have also stated in their counter affidavit that the exhibition of the

film ‘Aarakshan’ if allowed would definitely cause an adverse effect

on the law and order situation in the State.

13. Our attention is also drawn by the counsel appearing for the

State of U.P. to paragraph 3 of the said affidavit wherein the

relevant portion of the report given by the High Level committee

constituted by the State Government is extracted. A bare perusal of

the same would indicate that in the report the High Level

Committee has suggested deletion of some portion from the film

without which, according to them, the film cannot be screened as

that may cause an adverse effect on the law and order situation in

the State.

14. Before dealing with the said contentions, we would like to

deal with the provision of the Act on the basis of which the

Page 7 of 14

aforesaid decision is taken. There is no dispute that the impugned

decision is taken in the purported exercise of power under Section 6

of the Act. A bare perusal of the aforesaid provision in Section 6 of

the Act would make it crystal-clear that the power vested therein

could be exercised by the State under the said provision when a

film which is being publicly exhibited could likely cause a breach of

peace. Only in such circumstance and event, an order could be

passed suspending the exhibition of the film.

15. The expression ‘being publicly exhibited’ and the word

‘suspension’ are relevant for our purpose and, therefore, we are

giving emphasis on the aforesaid expression and the word. When

it is said that a film is being publicly exhibited, it definitely pre-

supposes a meaning that the film is being exhibited for public and

in doing so if it is found to likely to cause breach of peace then in

that event such a power could be exercised by the State

Government. Such an extra-ordinary power cannot be exercised

with regard to a film which is yet to be exhibited openly and

publicly in a particular State. This view that we have taken is also

fortified from the use of the word ‘suspension’ in the said section.

The word `suspension’ envisages something functional or something

which is being shown or is running. Suspension is always a

Page 8 of 14

temporary phase, which gets obliterated as and when the previous

position is restored. Therefore, the power as vested under Section 6

of the Act could not have been exercised by the State of Uttar

Pradesh in view of the fact that the said film was not being

exhibited publicly in the theatre halls in U.P. Consequently, at this

stage, when the film is not screened or exhibited in the theatre halls

publicly and for public viewing, neither an opinion could be formed

nor any decision could be taken that there is a likelihood of breach

of peace by exercising power purported under Section 6 of the Act.

16. The counsel appearing for the State has also submitted that

in fact the film already is being exhibited in the State of Uttar

Pradesh as a High Level committee has seen the film. We cannot

accept the aforesaid position as the expression specifically uses the

word ‘publicly exhibited’ meaning thereby that it is being exhibited

all over and publicly for public viewing in the State.

17. Besides, the contention of the State of U.P. that some of the

scenes of the film could create a breach of peace or could have an

adverse effect on the law and order situation cannot be accepted as

this film is being screened in all other States of India peacefully and

smoothly and in fact some of the States, where this film is being

Page 9 of 14

screened, are also similarly sensitive States as that of the State of

U.P. In such States the film is being screened without any

obstruction or difficulty and without any disturbance of law and

order situation.

18. So far the contention of the counsel appearing for the State

of Uttar Pradesh that the issue of reservation is a delicate issue and

is to be handled carefully is concerned, we are of the considered

opinion that reservation is also one of the social issues and in a

vibrant democracy like ours, public discussions and debate on

social issues are required and are necessary for smooth functioning

of a healthy democracy. Such discussions on social issues bring in

awareness which is required for effective working of the democracy.

In fact, when there is public discussion and there is some dissent

on these issues, an informed and better decision could be taken

which becomes a positive view and helps the society to grow.

19. We may, at this stage, appropriately refer to the decisions of

this Court in the case of S.

Rangaranjan Vs. P.

Jagjivan Ram &

Ors. reported in (1989) 2 SCC 574. In paragraph 36 of the said

judgment, this Court has stated thus:-

“36. The democracy is a government by the

Page 10 of 14

people via open discussion. The democratic

form of government itself demands its citizens

an active and intelligent participation in the

affairs of the community. The public

discussion with people’s participation is a

basic feature and a rational process of

democracy which distinguishes it from all

other forms of government. The democracy

can neither work nor prosper unless people go

out to share their views. The truth is that

public discussion on issues relating to

administration has positive value. What

Walter Lippman said in another context is

relevant here:

When men act on the principle of

intelligence, they go out to find the

facts…. When they ignore it, they go

inside themselves and find out what is

there. They elaborate their prejudice

instead of increasing their knowledge”.

20. In paragraph 35, this Court has also stated that in a

democracy it is not necessary that everyone should sing the same

song. Freedom of expression is the rule and it is generally taken for

granted.

21. Reference could also be made to the decision of this Court

in Union
of India Vs. K.M. Shankarappa reported in (2001) 1

SCC 582. In the said case constitutional validity of Sections 3, 4

and other Sections of the Cinematograph Act, 1958 were

challenged. In paragraph 8 of the said judgment, this Court has

Page 11 of 14

stated that once an expert body has considered the impact of the

film on the public and has cleared the film, it is no excuse to say

that there may be a law and order situation and that it is for the

State Government concerned to see that the law and order situation

is maintained and that in any democratic society there are bound to

be divergent views.

22. In the present case, the Examining Committee of the Board

had seen the film along with the experts and only after all the

members of the Committee as also the two experts gave positive

views on the screening of the film, thereafter only the certificate was

granted. Therefore, since the expert body has already found that the

aforesaid film could be screened all over the country, we find the

opinion of the High Level committee for deletion of some of the

scenes/words from the film amounted to exercising power of pre-

censorship, which power is not available either to any high-level

expert committee of the State or to the State Government. It

appears that the State Government through the High Level

Committee sought to sit over and override the decision of the Board

by proposing deletion of some portion of the film, which power is

not vested at all with the State.

Page 12 of 14

23. It is for the State to maintain law and order situation in the

State and, therefore, the State shall maintain it effectively and

potentially. Once the Board has cleared the film for public viewing,

screening of the same cannot be prohibited in the manner as

sought to be done by the State in the present case. As held in K.M

Sankarapaa (Supra) it is the responsibility of the State Government

to maintain law and order.

24. Considering the entire facts and circumstances of the case,

we are of the considered opinion that the present writ petition is

required to be partly allowed in terms of the observations made

herein.

25. We, therefore, set aside and quash the decision of the State

Government suspending the screening of the film ‘Aarakshan’ in the

State of Uttar Pradesh in the light of the observations made and we

partly allow the petition to the aforesaid extent.

…………………………………………………J.

(Dr. MUKUNDAKAM SHARMA)

Page 13 of 14

………………………………………………..J.

(ANIL R. DAVE)

New Delhi

August 19, 2011.

Page 14 of 14