IN THE HIGH COURT OF DELHI AT NEW DELHI
W.P. (C) 6806 of 2010
Reserved on: February 17, 2011
Decision on: March 9, 2011
SRISHTI SCHOOL OF ART, DESIGN &
TECHNOLOGY ..... Petitioner
Through: Mr. Jawahar Raja with
Mr. Mayur Suresh and
Mr. Rajat Kumar, Advocates.
versus
THE CHAIRPERSON, CENTRAL BOARD OF FILM
CERTIFICATION & ANR. ..... Respondents
Through: Mr. Jatan Singh, CGSC with
Mr. Ashish Kumar Srivastava,
Advocate.
CORAM: JUSTICE S. MURALIDHAR
1. Whether Reporters of local papers may be
allowed to see the judgment? Yes
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported in Digest? Yes
JUDGMENT
09.03.2011
“The constitutional right of free expression is powerful medicine in
a society as diverse and populous as ours. It is designed and
intended to remove governmental restraints from the arena of
public discussion, putting the decision as to what views shall be
voiced largely into the hands of each of us, in the hope that use of
such freedom will ultimately produce a more capable citizenry and
more perfect polity and in the belief that no other approach would
comport with the premise of individual dignity and choice upon
which our political system rests.” [Justice Harlan in Cohen v.
W. P. (C) No. 6806 of 2010 Page 1 of 50
California 403 U.S. 15 (1971)]
“I disapprove of what you say, but I will defend to death your right
to say it” [Attributed to Voltaire in S.G.Tallentyre, The Friends of
Voltaire (1907)]
1. The Petitioner, which has produced a documentary film „Had
Anhad‟ (Bounded-Boundless), challenges in this petition an order
dated 28th May 2010 passed by the Film Certification Appellate
Tribunal („FCAT‟) upholding three of the four excisions ordered by
the Central Board of Film Certification („CBFC‟) by its order dated
5th November 2009 while granting the film a “V/U” Certificate.
The facts in brief
2. The Petitioner states that it is a reputed educational institution
that produced „Had Anhad‟ as part of a series of four films around
the legacy and teachings of the 15th century poet-philosopher Kabir.
It is stated that work on the films started some time in 2003 and
concluded in 2009. The Petitioner explains that the films, conceived
by the documentary film maker Shabnam Virmani, were “part of a
larger project bringing together the experiences of a series of
journeys in search of Kabir in the contemporary.” Further, “the
journeys inquire into and express the spiritual and socio-political
W. P. (C) No. 6806 of 2010 Page 2 of 50
resonances of Kabir‟s poetry in the form of documentary films, folk
music videos, music CDs and poetry books.”
3. The Petitioner applied for certification for all the four films. The
CBFC granted certificates of unrestricted exhibition to three of the
four films (other than Had Anhad). The CBFC proposed minor
changes in two films which the Petitioner accepted and complied
with. As regards Had Anhad the CBFC by an order dated 5th
November 2009 directed the Petitioner to carry out four excisions.
The Petitioner states that no oral hearing was given to it. After
receiving the said order the Petitioner wrote to the CBFC on 15th
February 2010 in reply to which the CBFC informed the Petitioner
on 22nd February 2010 that:
“due to absence of the applicant on the day
of examination, the oral views of the
committee/hearing were not given. Based on
the examination committee‟s
recommendations, the show cause notice in
respect of three documentary films were
communicated to you, wherein inadvertently
it has been mentioned that the applicants
were heard. However, if you are aggrieved
of the decisions of the committee/s, it is open
to you to prefer an appeal/application alongW. P. (C) No. 6806 of 2010 Page 3 of 50
with prescribed fee u/r 24 of Rules before
the undersigned to refer the films to Revising
Committee. Further, you can also appeal
before the Film Certificate Appellate
Tribunal situated at New Delhi u/s 5 C of the
Act against the decision of Examination
Committee/Revising Committee”4. The Petitioner thereafter appealed to the FCAT which by its
impugned order dated 28th May 2010 upheld three of the four
excisions ordered by the CBFC.
The Film
5.1 The film has been viewed by the Court in the presence of
learned counsel for the parties as well as Ms. Virmani. It begins
with the film maker taking the viewers first to Ayodhya where she
strikes a conversation with a shopkeeper selling VCDs of the
demolition of the Babri Masjid that took place on 6 th December
1992. The camera briefly shows the said VCD being played on the
television set at the shop. Another person joins the conversation. At
this stage the film maker seeks to know from them whether the
bringing down was the masjid was a good thing. She asks why,
when according to Kabir Das, Ram resides in each body, does Ram
W. P. (C) No. 6806 of 2010 Page 4 of 50
need “this temple?” She questions the purpose of keeping theimages of the destruction of the Babri Masjid alive when people are
losing their lives in riots and the country‟s progress is being
harmed.
5.2 The film maker next travels to Malwa in central India where in
village Lunyakhedi she meets Prahlad Tipanya who is a popular
singer of Kabir‟s poems. The film captures the magical rendering
by Prahlad Tipanya of Kabir‟s songs. It records the conversations
between Prahlad Tipanya and certain persons of the dalit
community on how Kabir‟s Ram is not limited to being the son of
King Dashrath, the husband of Sita or the killer of Ravana but who
is a light that permeates all and resides in each body.
5.3 The film next takes the viewer to Mukhtiyar Ali, a Mirasi singer
in Pugal village in western Rajasthan. As the film maker journeys
there she wonders what Ram she would meet there. The viewer
witnesses the conversations the film maker has with Mukhtiyar Ali,
his father Vasaye Khan and the soulful rendering of Kabir‟s songs
by Mukhtiyar Ali.
W. P. (C) No. 6806 of 2010 Page 5 of 50
5.4 The viewers are next taken to Benares where the differentversions of Kabir‟s birth and life are narrated by Muslims
belonging to the weaver community and a train ticket collector
there. A third version is given by a Mahant of the Dharamdasi
Kabir Panth at Damakheda in Chhattisgarh. The film maker then
travels to Maghar in Uttar Pradesh where Kabir is believed to have
been buried and has a conversation with the caretaker of the mazaar
(grave) of Kabir.
5.5 Then the viewers are introduced to a theatre group in Indore
rehearsing a play on Kabir. This is followed by conversations with
the Director of the theatre, a folklorist and a writer activist, on who
Kabir was and what his poems and philosophy signified. The film
maker‟s angst appears as text in which she says that “Kabir seems
to push me to question the borders of my identity – where I draw
the line, where I build my walls.” She travels to the Wagah border
(near Amritsar) that separates India and Pakistan and the camera
captures the change of guard ceremony. The film maker travels
back from the Wagah border in a local bus where she captures the
conversations between the passengers of the bus.
W. P. (C) No. 6806 of 2010 Page 6 of 50
5.6 The film maker then takes the viewer across the border toKarachi in Pakistan where the first encounter is with Ghulam
Akram a member of a leading family of qawwals. The film captures
the stirring rendition of Kabir‟s songs by Farid Ayaz and his group.
One of these songs explains that there are six milestones in man‟s
journey the last three of which are Aulia, Peer and Faqir. One who
leaps across limits is an Aulia, one who leaps across the limitless is
a Peer and the one who leaps across the limit-limitless (Had
Anhad) is a Faqir. Over intense conversations Farid Ayaz explains
to the film maker and Prahlad Tipanya who has travelled with her,
that Kabir was above them all. The film maker‟s narrative as text
reads: “Amazing that I should run into them in Pakistan too…a
Ram and Kabir beyond borders.” The film then captures the
rendition of Kabir‟s songs by Shafi Faqir also in Pakistan. It
records the insightful conversations with him on who Kabir was
and what his work means. The film ends with the return of the film
maker and her crew to India and the song of Kabir in the voice of
Farid Ayaz: “In search of love I set out from home, and I found the
beloved in my heart.” Ayaz‟s narration of a fable about flies and
moths forms the fitting finale. Those who have figured out the truth
about life need no certificate that they have.
W. P. (C) No. 6806 of 2010 Page 7 of 50
5.7 The film is indeed about the film maker‟s journeys acrosscentral India and to Karachi in Pakistan in quest of the Ram that
Kabir talks of and what Kabir‟s creative work signifies. Throughout
the film there are montages of the rich central Indian landscape, its
sounds, its sights and colours forming the perfect backdrop to the
rendering of Kabir‟s songs in myriad voices of mystical beauty.
Regions, borders, languages, religions and nations melt away in
Kabir‟s universal message of love and compassion that is
compellingly portrayed. At the end of the film the viewer is, far
from being left feeling hateful or vengeful towards any religion or
community, impelled to introspect and contemplate on the
philosophical message of the futility of violence that forms the
running theme of Kabir‟s poems. This overall context which is
unmistakable when the film is viewed as a whole is important to
keep in mind when proceeding to examine the justification for the
three excisions ordered by the CBFC and concurred with by the
FCAT.
Broad principles governing censorship
6.1 In the several decisions handed down involving the censoring of
documentary and feature films, the Supreme Court has interpreted
W. P. (C) No. 6806 of 2010 Page 8 of 50
the provisions of the Cinematograph Act, 1952 („CA‟), theGuidelines under Section 5-B thereof in light of Articles 19 (1) (a)
and 19 (2) of the Constitution of India. One of the early cases on
film censorship decided by the Supreme Court was K.A. Abbas v.
Union of India AIR 1971 SC 481. The film in question was a
documentary titled „A Tale of Four Cities‟. The Court held that
“censorship of films including prior restraint is justified under our
Constitution” and proceeded to explain (AIR, p. 498):
“The task of the censor is extremely delicate and his duties
cannot be the subject of an exhaustive set of commands
established by prior ratiocination. But direction is necessary
to him so that he does not sweep within the terms of the
directions vast areas of thought, speech and expression of
artistic quality and social purpose and interest. Our
standards must be so framed that we are not reduced to a
level where the protection of the least capable and the
most depraved amongst us determines what the morally
healthy cannot view or read. The standards that we set
for our censors must make a substantial allowance in
favour of freedom thus leaving a vast area for creative art
to interpret life and society with some of its foibles along
with what is good. We must not look upon such human
relationships as banned in toto and forever from human
thought and must give scope for talent to put them before
society. The requirements of art and literature include within
themselves a comprehensive view of social life and not onlyW. P. (C) No. 6806 of 2010 Page 9 of 50
in its ideal form and the line is to be drawn where the average
man or moral man begins to feel embarrassed or disgusted at
a naked portrayal of life without the redeeming touch of art
or genius or social value. If the depraved begins to see in
these things more than what an average person would, in
much the same way, as it is wrongly said, a Frenchman sees
a woman’s legs in everything, it cannot be helped. In our
scheme of things ideas having redeeming social or artistic
value must also have importance and protection for their
growth.” (emphasis supplied)6.2 Further, the Supreme Court in K.A. Abbas emphasised that the
mere portrayal of a social vice would not attract the censor‟s
scissors. It was held (AIR, p. 499):
“Therefore it is not the elements of rape, leprosy, sexual
immorality which should attract the censor’s scissors but how
the theme is handled by the producer. It must, however, be
remembered that the cinematograph is a powerful medium
and its appeal is different. The horrors of war as depicted in
the famous etchings of Goya do not horrify one so much as
the same scenes rendered in colour and with sound and
movement, would do.”6.3. In Ramesh v. Union of India AIR 1988 SC 775 the challenge
was to the telecast of a film „Tamas‟ which depicted the violence,
killing and looting that took place during the partition of the
W. P. (C) No. 6806 of 2010 Page 10 of 50
country. The Supreme Court agreed with the observations of JusticeVivian Bose in Bhagwati Charan Shukla v. Provincial
Government AIR 1947 Nag 1 that (AIR, p. 778):
“… the effect of the words must be judged from the standards
of reasonable, strong minded, firm and courageous men, and
not those of weak and vacillating minds, nor of those who
scent danger in every hostile point of view.”6.4 It was further observed (AIR, p. 781):
“If some scenes of violence, some nuances of expression or
some events in the film can stir up certain feelings in the
spectator, an equally deep, strong, lasting and beneficial
impression can be conveyed by scenes revealing the
machinations of selfish interests, scenes depicting mutual
respect and tolerance, scenes showing comradeship, help and
kindness which transcend the barriers in religion.”
6.5 It was held that “viewed in its entirety” the film was “capable of
creating a lasting impression of this message of peace and co-
existence and that people are not likely to be obsessed,
overwhelmed or carried away by the scenes of violence or
fanaticism shown in the film.”
6.6 In S. Rangarajan v. P. Jagjivan Ram (1989) 2 SCC 574, it was
W. P. (C) No. 6806 of 2010 Page 11 of 50
explained (SCC, p. 599):
“Freedom of expression which is legitimate and
constitutionally protected cannot be held to ransom by an
intolerant group of people. The fundamental freedom under
Article 19(1)(a) can be reasonably restricted only for the
purposes mentioned in Article 19(2) and the restriction must
be justified on the anvil of necessity and not the quicksand of
convenience or expediency. Open criticism of government
policies and operations is not a ground for restricting
expression. We must practice tolerance to the views of
others. Intolerance is as much dangerous to democracy as to
the person himself.”
6.7 In Life Insurance Corporation of India v. Prof. Manubhai D.
Shah (1992) 3 SCC 637, the Supreme Court underscored that the
restrictions in Article 19 (2) on the freedom under Article 19 (1) (a)
had to be interpreted strictly and narrowly It was held (SCC, pp
664-665):
“But since permissible restrictions, albeit reasonable,
are all the same restrictions on the exercise of the
fundamental right under Article 19(1)(a), such
restrictions are bound to be viewed as anathema, in
that, they are in the nature of curbs or limitations on
the exercise of the right and are, therefore, bound to be
viewed with suspicion, thereby throwing a heavy
burden on the authorities that seek to impose them.
W. P. (C) No. 6806 of 2010 Page 12 of 50
The burden would, therefore, heavily lie on the
authorities that seek to impose them to show that the
restrictions are reasonable and permissible in law.”
6.8 The broad principles enunciated in the above decisions provide
the backdrop against which the excisions directed by the CBFC and
affirmed by the FCAT require to be examined.
The first excision
7. In discussing each of the four excisions, it is important to keep in
view the entire film, which has been summarized above. Further the
sequences immediately preceding the portion sought to be excised
are required to be adverted to.
8. The film opens with the statement on the screen that Kabir was a
15th century mystic poet of north India who defied the boundaries
between Hindus and Muslims. Kabir had a Muslim name and
upbringing, but his poetry repeatedly invoked the widely revered
Hindu name of God – Ram. The question “Who is Kabir‟s Ram?”
appears on the screen, followed by the text:
“This film journeys through song and poem
into the politics of religion, and finds aW. P. (C) No. 6806 of 2010 Page 13 of 50
myriad answers on both sides of the hostile
border between India and Pakistan.”
9. There are then plates that appear on the screen explaining the
backdrop of the film. The opening plate reads:
“For centuries, fundamentalist forces
amongst Muslims and Hindus have stoked
divisive religious politics between the two
communities in the Indian sub-continent.
Ram is one of the most popular deities in
Hindu religious traditions. He was the
legendary king of Ayodhya in ancient India;
hero of the epic Ramayana. In recent Indian
politics, Ram has been invoked by certain
groups to consolidate Hindu identity and
votes in divisive opposition to Muslims living
in India and the neighbouring Islamic state
of Pakistan.
It is in this backdrop that this film unfolds, in
search of the “Ram” invoked in the poetry of
Kabir, a popular mystic poet of 15th century
north India.”
10. One of the first excisions ordered by the CBFC was that the
words “Muslims living in India and the neighbouring Islamic state
W. P. (C) No. 6806 of 2010 Page 14 of 50
of Pakistan” should be deleted as it violates Guidelines 2 (xii), 2
(xiii) and 2 (xvi) formulated by the Government of India in the
Ministry of Information and Broadcasting (I&B) by a Notification
dated 7th January 1978 under Section 5-B (2) CA. Guideline 2(xii)
requires the CBFC to ensure that “visuals or words contemptuous
of racial, religious or other groups are not presented”. Guideline
2(xiii) requires the CBFC to ensure that “visuals or words which
promote communal, obscurantist, anti-scientific and anti-national
attitudes are not presented” and Guideline 2(xvi) requires it to
ensure that “friendly relations with foreign States are not strained.”
11. By the impugned order dated 28th May 2010 the FCAT has
disagreed with the CBFC on the above excision and to that extent
allowed the Petitioner‟s appeal. The present petition is therefore
concerned with the other three excisions that have been upheld by
the FCAT.
The second excision
12. The film maker‟s narration appears hereafter on screen as text.
It reads:
“In 2003, I set out in search of Kabir.
W. P. (C) No. 6806 of 2010 Page 15 of 50
Why Kabir? What made me want to search for
a 15th century mystic poet today?
Maybe turning to Kabir was a turning away
from Ram…
…that militant Ram used to stoke Hindu-
Muslim hatred in India today.
But then, I found a Ram in Kabir too.
And their stories began to unfold through the
fog of history and politics, intertwined.”
13. The CBFC ordered the excision of the words “militant Ram”
on the ground that it violates Guideline 2(xii). The FCAT while
discussing this excision observed in para 17 of its order:
“17. It is common knowledge that the
Christian, Islam and Hindi religion are very old.
The question of a “militant Ram” stoking ill-
will between Hindus and Muslims does not
arise. Therefore, wherever including in the title
card there is reference to “militant Ram” and
such similar ideas/words, the words have to be
deleted. It is also recommended by CBFC.
Guideline 2(xii) is not applicable because it is
factually incorrect. During Shri Ram‟s times
there was no Islam and Shri Ram was a man of
peace and was forced to battle with Ravana to
save his wife. Lord Rama was not a man of
war and returned to Ayodhya as soon as hisW. P. (C) No. 6806 of 2010 Page 16 of 50
wife was freed. Serial No. 2 stands decided.”
14. It has been urged by Mr. Jawahar Raja, learned counsel for the
Petitioner that in directing the second excision the CBFC, and the
FCAT which upheld it, failed to appreciate the context in which the
said words occur. It is urged that the film has to be viewed as a
whole in order to understand what the central theme of the film is.
Reliance has been placed on a large number of judgments which
will be discussed hereafter. Mr. Ashish Kumar Srivastava, learned
counsel for the Respondent, on the other hand, reiterated what has
been observed in the impugned order of the FCAT. As regards the
excision of the phrase “militant Ram” it was suggested that “the
same meaning can be conveyed by using the word „Ram‟ instead of
„militant Ram‟”.
15. In the first place, the law is clear that words or visuals in a film
have to be viewed in the context of the whole film. They ought not
to be viewed in isolation. It appears that in coming to the
conclusion they did on the second excision, neither the CBFC nor
the FCAT kept this principle in view. Gopal Vinayak Godse v.
Union of India AIR 1971 Bom 56, a decision rendered by a Full
W. P. (C) No. 6806 of 2010 Page 17 of 50
Bench of the Bombay High Court concerned the validity of the ban
on the Marathi novel „Gandhi-hatya Ani Mee‟ authored by the
petitioner which purportedly contained passages and words that
were allegedly distortions of history and promoted feelings of
communal hatred. The Bombay High Court struck down the ban.
Speaking for the Court Chandrachud J (as he then was) underscored
the importance of considering the offending passages in the context
of the entire book. He observed (AIR, p. 82):
“We find ourselves wholly unable to take the view that
the several passages on which the learned Advocate
General relies are capable of promoting feelings of
enmity and hatred between Hindus and Muslims in
India. A passage here or a passage there, sentence
here or a sentence there, a word similarly, may if
strained and torn out of context supply
inflammatory matter to a willing mind. But such a
process is impermissible. We must read the book as
a whole, we must not ignore the context of a
passage and we must try and see what, reasonably,
would be the reaction of the common reader. If the
offending passages are considered in this light, the
book shall have to be cleared of the charge levelled
against it.” (emphasis supplied)
16. The ratio of the said decision would in the view of this Court
W. P. (C) No. 6806 of 2010 Page 18 of 50
equally apply to words and visuals in a film.
17. On the second excision, the FCAT‟s approach is intriguing. If
Guideline 2(xii) is not applicable as held by the FCAT then the
CBFC‟s conclusion that these words are “contemptuous of racial,
religious or other groups” obviously cannot be sustained. Secondly,
the FCAT was not called upon to decide the tenability of the
understanding of the film maker as regards the projection by certain
others of Ram to justify acts of violence. The observations in para
17 of the impugned order of the FCAT about who Lord Ram was
and what he did was unnecessary. One may agree or disagree with
the film maker‟s position but the issue is whether she has a right to
express her point of view irrespective of its „acceptability‟ to the
viewer or for that matter to the CBFC or the FCAT. To recall the
lines from the famous dissent of Justice Oliver Wendell Holmes in
United States v. Schwimmer 279 US 644 (1929) (at 655): “…if
there is any principle of the Constitution that more imperatively
calls for attachment than any other it is the principle of free thought
– not free thought for those who agree with us but freedom for
the thought that we hate.” The constitutional framework of the
freedom of speech and expression as enshrined in Article 19(1)(a)
W. P. (C) No. 6806 of 2010 Page 19 of 50
of the Constitution provides democratic space to a citizen to put
forth a view which may be unacceptable to others but does not on
that score alone become vulnerable to excision by way of
censorship. Thirdly, the excision ordered makes little sense. If in
the sentence “May be turning to Kabir was a turning away from
Ram… that Militant Ram used to stoke Hindu-Muslim hatred in
India today” the phrase „militant Ram‟ is replaced by „Ram‟, the
sentence would read: “May be turning to Kabir was a turning away
from Ram… that Ram used to stoke Hindu-Muslim hatred in India
today”. This not only mutilates the meaning of the sentence but
perhaps renders it more objectionable from the point of view of the
CBFC. In any event in the context of the entire sentence, and in the
backdrop of the film when viewed as a whole, the words „militant
Ram‟ do not represent the film maker‟s view of Ram. It is her
comment on how certain others have projected Ram to stoke
religious hatred. In fact, she makes it clear that she does not
subscribe to this viewpoint when she says soon thereafter: “But
then, I found a Ram in Kabir too”. The conclusion that the phrase
which has been ordered to be excised violates Guideline 2(xii) is
legally untenable.
W. P. (C) No. 6806 of 2010 Page 20 of 50
The third excision
18. The third excision directed is of the entire visuals relating to the
demolition of the Babri Masjid and the words beginning with
“Hamare Purvaj Ke Janm Bhumi…” up to “…thakathse milenge”.
The above excision has been upheld by the FCAT by simply stating
as under in para 18 of the impugned order:
“18. The tribunal has no hesitation in upholding
the deletion of the words and visuals relating to
Babri Masjid demolition. The appellant would
delete the entire chapter on Ayodhya since
there is gross violation of guideline 2(xiii),
(xv), (xvii), indicated at serial no. 3 in the
CBFC impugned order. The words and visuals
promote communal and anti-national attitudes.”
19. On the third excision the counter affidavit states as under:
“The visuals of demolition of Babri Masjid as
such are not objectionable but were found to be
objectionable in the context of the documentary
wherein it purports to symbolize the pent-up
anger of the Hindus against building „Babri-
masjid‟ on the „Ram Janmabhoomi‟ and the
said videos are being sold as mark of victory.
The English translation of the dialogues
between the film maker and On-looker is
reproduced by the Petitioner from page no. 41W. P. (C) No. 6806 of 2010 Page 21 of 50
to 45 of the writ petition paperbook. In the
conversation, the On-looker jubilantly
explains about the manner in which the
dome of the Masjid was brought down and
the justification for the same and contempt
towards the Muslim rulers by equating them
to attackers, robbers etc., hence it was felt by
the EC, that the conversation may hurt the
sentiments of the section of the society and are
provocative in nature with a potentiality of
disturbing the public order and hence in
violation of guideline no. 2[xiii], 2[xv] &
2[xvii] and hence the excisions were
recommended.” (emphasis in original)
20. In order to understand the above submissions, the sequence in
the film requires to be discussed. The film maker first travels to
Ayodhya and visits a shop selling VCDs and DVDs. Just before
this, there appears on screen the following plate of the translated
version of Kabir‟s poetry:
“This is the big fight, King Ram
Let anyone settle it who can.
Is Brahma bigger, or where he came from?
Is the Veda bigger, or where it was born from?
Is the mind bigger, or what it believes in?
W. P. (C) No. 6806 of 2010 Page 22 of 50
Is Ram bigger or the knower of Ram?
Kabir turns around, it‟s hard to see.
Is the holy place bigger, or the devotee?”
21. The camera pans to the television in the shop which is shown
playing a VCD of the events immediately prior to the demolition of
the Babri Masjid. Interestingly, the viewer does not get to see the
actual demolition of the Babri Masjid. To that extent the order of
the CBFC as affirmed by the FCAT is factually incorrect. The film
maker enters into a conversation with the shop keeper and another
person by asking why anyone would buy such a VCD and the shop
keeper gives his version of the events of 6 th December 1992. One
of them states how he himself participated in the events leading to
the demolition. The conversation that follows reveals the point of
view of those seeking to justify what happened on 6th December
1992 in Ayodhya with the film maker presenting the counter point.
This at best could lead to those viewing the conversation into
wondering whether the view projected by the persons selling the
VCDs represents the view of the dominant section of society. It is
important to know how some of the residents of Ayodhya reacted to
the incident and the manner in which they recount from their
memory as to what happened.
W. P. (C) No. 6806 of 2010 Page 23 of 50
22. Guideline 2(xiii) requires the CBFC to ensure that the film does
not present “visuals or words which promote communal,
obscurantist, anti-scientific and anti-national attitudes”. Guideline
2(xv) requires it to ensure that “the security of the State is not
jeopardized or endangered” and Guideline 2(xvii) requires the
CBFC to ensure that “public order is not endangered.” The burden
of showing that the visuals and words presented in the film
“promote” communal or anti-national attitudes is definitely on the
state. The visuals and words presented in the film cannot be viewed
in isolation. They have to be viewed as part of the whole film.
When so viewed they have to be shown to “promote” communal or
anti-national attitudes. Likewise, the burden on the state to show
that the film as a whole “jeopardises the security of the State” or
that it “endangers” public order is indeed a heavy one. Mere
apprehension of danger to law and order is hardly sufficient.
Neither the CBFC nor the FCAT have in their impugned orders
cared to explain why they conclude that Guidelines 2 (xiii), 2 (xv)
and 2 (xvii) have been violated.
23. The freedom of the citizen‟s speech and expression under
Article 19 (1) (a) of the Constitution may not be absolute, but the
W. P. (C) No. 6806 of 2010 Page 24 of 50
restrictions thereon under Article 19 (2) have to be narrowly
construed. As explained in Life Insurance Corporation of India v.
Prof. Manubhai D. Shah (supra) the burden is on the state to show
that the benefit from restricting the freedom is far greater than the
perceived harm resulting from the speech or depiction. The State
has to ensure that the restrictions do not rule out legitimate speech
and that the benefit to the protected interest outweighs the harm to
the freedom of expression. Justice Harlan in Cohen v. California
(supra) pertinently asked: “Surely the State has no right to cleanse
public debate to the point where it is grammatically palatable to the
most squeamish among us?”
24.1 The broad principle that the film has to be viewed as a whole
before adjudging whether a particular scene or visual offends any
of the Guidelines has been reiterated in a large number of decisions
of the Supreme Court, some of which have been referred to earlier.
They have been followed by the High Courts in adjudging the
validity of censorship directions concerning documentary films.
Some of these decisions will be discussed hereafter.
24.2 Documentary film maker Anand Patwardhan approached the
W. P. (C) No. 6806 of 2010 Page 25 of 50
Bombay High Court against the decision of the Prasar Bharti Board
not to screen his documentary film ‘Father, son and Holy War’.
The Bombay High Court allowed his writ petition against which
the Doordarshan appealed to the Supreme Court. In Director
General, Directorate General of Doordarshan v. Anand
Patwardhan AIR 2006 SC 3346, the Supreme Court confirmed the
decision of the Bombay High Court and observed that the film no
doubt dealt with the communal violence but the attempt of the film
maker was to portray the miseries of innocent victims of communal
riots. It was observed (AIR, pp 3350-3351):
“the message of the filmmaker cannot be gathered by
viewing only certain portions of the film in isolation
but one has to view it as a whole. There are scenes of
violence, social injustice but the film by no stretch of
imagination can be said to subscribe to the same. They
are meant to convey that such social evils are evil.
There cannot be any apprehension that it is likely to
affect public order or it is likely to incite commission
of an offence.”
24.3 It was further observed (AIR, p. 3353):
“the correct approach to be taken here is to look at the
documentary film as a whole and not in bits, as any message
that is purported to be conveyed by way of a film cannot beW. P. (C) No. 6806 of 2010 Page 26 of 50
conveyed just by watching certain bits of the film. In the
present situation the documentary film is seeking to portray
certain evils prevalent in our society and is not seeking to
cater to the prurient interests in any person. Therefore, we
have no hesitation in saying that this documentary film if
judged in its entirety has a theme and message to convey and
the view taken by the appellants that the film is not suitable
for telecast is erroneous.”
25. When Had Anhad is viewed as a whole, the sequences (visuals
and words) concerning the conversations in Ayodhya in the
backdrop of the television screen showing the VCD on the Babri
Masjid demolition do not in any manner violate any of the three
guidelines – 2 (xiii), 2 (xv) and 2 (xvii). A deconstruction of those
sequences shows how the film operates at different levels of speech
and expression of the protagonists, the film maker and the viewer.
At the first level, the film (and the film maker) captures the points
of view of those speaking in front of the camera. At another level
the film maker enters into a conversation with the speaker and the
viewer gets to watch this interplay. At yet another level the film
maker communicates to the viewer her reaction to the conversation.
Then we have the viewer who is reacting to all of the above and
dialoguing or discussing albeit silently with the protagonists and the
W. P. (C) No. 6806 of 2010 Page 27 of 50
film maker by agreeing or disagreeing with one or the other or
partly with one and partly with the other. Involved here then are
different facets of speech and expression. The right to speak, to
disseminate, to argue, to debate, to witness, to react, to ignore, to
engage in dialogue, to discuss, to agree, to disagree, to form and
hold opinions. These different facets are integral to the freedom of
speech and expression in Article 19 (1) (a). A non-fiction film
provides the democratic space that permits the viewer, without
having to suspend disbelief, to receive ideas, to be provoked and to
participate in a discussion. This right of the viewer to think
autonomously while reacting to the speaker or the film maker, and
to make informed choices, without being controlled by the State,
also constitutes an integral part of the freedom of speech and
expression. This aspect has been brought out in some of the
decisions of the Israel Supreme Court which will be now discussed.
26. In Israel Film Studios Ltd. v. Gerry (1962) Isr SC 15 2407 (at
2416), the Israel Supreme Court was examining the justification of
censoring a portion of a short film showing an eviction from the
Somail suburb of Tel Aviv. The reason for disallowing the said
portion, inter alia, was that it did not present the problem in its
W. P. (C) No. 6806 of 2010 Page 28 of 50
entirety. The Supreme Court of Israel reversed the decision of the
censors. Speaking for the Court Justice Landau pointed out: “A
sovereign arrogating for itself the power to determine what the
citizen should know will ultimately determine what the citizen
should think; nothing constitutes a greater contradiction of true
democracy, which is not „directed from above‟”. This thought is
echoed in an essay titled “Sense and Censoribility” (at
https://www.altlawforum.org/law-an-media/publications/sense-and-
censoribility visited on 25th February 2011) by legal scholar
Lawrence Liang. He points out that the law as interpreted by the
Supreme Court “teaches you how you should see the film and a
legal theory of spectatorship… it creates a world of reception
theory, which plays an important pedagogic role, which is not just
about prohibiting a particular view, but also about cultivating a
particular view.” Recognising the need to acknowledge the rights
of both the “citizen viewer” and the “speaking subject” he says:
“the task of censorship is to teach the viewer to
become a citizen through particular spectatorial
practices, and the imagined gaze of the citizen-viewer
determines the specific content of censorship laws.”
27. Had Anhad brings to the fore many of the facets of the freedom
of speech and expression. At times the camera is a bystander and
W. P. (C) No. 6806 of 2010 Page 29 of 50
lets us view an exchange between two protagonists. At other times
the film maker herself engages in conversation and elicits the point
of view of the speaker or voices her own opinion on the issue. The
film maker at other times steps back and lets the viewer draw her
own conclusions. This is precisely the democratic space that is
required to be provided so that the less articulate viewer or the one
who has already formed an opinion or has no opinion or has an
opposite point of view are all able to appreciate the point of view of
the “other” as is essential to all healthy democratic practices. As
long as the film provides space for dialogue and discussion of a
contentious issue, the „policing‟ out of a point of view or a visual
merely because it is disagreeable to some cannot be justified.
28. The scenes and visuals that constitute the third excision are in
one sense a recalling of the memory of an historical event. The
recall may be imperfect. It may contradict the collective memory of
that historical event. It may revive tensions over the events being
recalled. Yet, that by itself does not invite censorial intervention to
obliterate the scenes of recall. In Laor v. Film and Plays
Censorship Board (1987) Isr SC 41 (1) 421 the censor Board
refused to permit the staging of a play `Ephraim Returns to the
W. P. (C) No. 6806 of 2010 Page 30 of 50
Army‟ which described events in the occupied territories under
Israeli military rule on the ground that it presented a distorted and
false image of the military administration. It feared an outburst of
“negative feelings against the State” and “severe offense to the
feelings of the Jewish public by the implied and explicit
comparison between the Israeli regime and the Nazi occupation.”
Justice Barak speaking for the Court that negatived the ban held: “It
is none of the Board‟s business whether the play reflects reality, or
distorts it.” He went on to observe:
“Indeed, the passage in the play may offend the feelings of
the Jewish public, and is certainly liable to offend the
feelings of those with personal experience of the Holocaust. I
myself was a child during the Holocaust, and I crossed
fences and borders guarded by the German Army smuggling
objects on my body. The parallel between the German soldier
arresting a child and the Israeli soldier arresting an Arab
youngster breaks my heart. Nonetheless, we live in a
democratic state, in which this heartbreak is the very heart of
democracy.”
29. Later in Bakri v. Film Censorship Board (2003) Isr SC 58 (1)
249, this aspect was revisited. The documentary film which was
censored – „Jenin, Jenin‟ – presented the Palestinian narrative of the
battle in the Jenin refugee camp in April 2002 during the
W. P. (C) No. 6806 of 2010 Page 31 of 50
„Operation Defensive Wall.‟ The film maker at the outset declared
that he had made no attempt to present the Israeli position. The
censor Board banned the film since it was “distorted” and was
“offensive to public‟s feelings”. The Israel Supreme Court
reversed the Board. Justice Procaccia speaking for the Court
observed “the messages of the film Jenin, Jenin, as described
above, are indeed offensive to wide sections of the public in Israel”
and still the film could not be banned because “although the injury
is deep and real, it does not reach the high threshold required to
rescind freedom of speech . . . . the offense is not radically shocking
to the point of posing a concrete threat to the public order, in a way
that might justify restricting freedom of expression and creativity.”
Commenting on this decision, legal scholar Daphne Barak-Erez
points out that the Court should perhaps acknowledge the offense to
feelings caused by such films but still refuse to uphold the censor
Board‟s decision “because of the enormous danger of turning the
state into the custodian of truth.” (Barak-Erez, Daphne (2007) „The
Law of Historical Films: In the Aftermath of Jenin, Jenin‟,
Southern California Interdisciplinary Law Journal, Vol. 16, 495-
522. The English translation of the passages of the above judgments
of the Supreme Court of Israel, which in the original are in Hebrew,
W. P. (C) No. 6806 of 2010 Page 32 of 50
are hers.)
30.1 Reverting to Had Anhad, the third excision as directed by the
CBFC is on account of the film endangering security of the state
and public order. Similar reasons adduced by the CBFC to order
cuts in other documentary films have met with judicial disapproval.
The feature film „Chand Bujh Gaya’ which depicted the travails of
the life of a young couple – a Hindu boy and a Muslim girl – whose
friendship and lives are torn asunder in riots in the State of Gujarat
formed the subject matter of F.A. Picture International v. CBFC
AIR 2005 Bom 145. The CBFC refused to certify the film for
exhibition and the FCAT confirmed the order. What weighed with
the CBFC and FCAT was that the film depicted gruesome
communal violence, which, they felt would foment communal
disharmony. The CBFC further held that “the Gujarat violence is a
live issue and a scar on national sensitivity. Exhibition of the film
will certainly aggravate the situation.”
30.2 The Bombay High Court reversed both the decisions of the
CBFC and FCAT. It observed that dissent was the quintessence of
democracy and that “those who question unquestioned assumptions
W. P. (C) No. 6806 of 2010 Page 33 of 50
contribute to the alteration of social norms. Democracy is founded
upon respect for their courage. Any attempt by the State to clamp
down on the free expression of opinion must hence be frowned
upon.” It was then observed that “(f)ilms which deal with
controversial issues necessarily have to portray what is
controversial. A film which is set in the backdrop of communal
violence cannot be expected to eschew a portrayal of violence.”
30.3 As regard depiction of violence in Gujarat, it was observed as
under (AIR, pp 149-150):
“To say that the violence which took place in
the State of Gujarat is a “live issue” and a “scar
on national sensitivity” can furnish absolutely
no ground for preventing the exhibition of the
film. No democracy can countenance a lid of
suppression on events in society. The violence
which took place in the State of Gujarat has
been the subject-matter of extensive debate in
the press and the media and it is impermissible
to conjecture that a film dealing with the issue
would aggravate the situation. On the contrary,
stability in society can only be promoted by
introspection into social reality, however grim
it be. Ours, we believe, is a mature democracy.
The view of the censor does no credit to theW. P. (C) No. 6806 of 2010 Page 34 of 50
maturity of a democratic society by making an
assumption that people would be led to
disharmony by a free and open display of a
cinematographic theme.”
31. The documentary film ‘Aakrosh’ focussed on the communal
riots which took place in Gujarat in 2002. The CBFC declined to
grant a certification of exhibition to the film. The FCAT held that
the film depicted a “one sided version of one particular community
and if it is shown to masses, not only a selective crowd but anyone
and everyone, is bound to provoke communal feeling and desire to
revenge.” The FCAT observed that the film endangered restoration
of peace and tranquility. Setting aside the order of the CBFC and
the FCAT the Division Bench of the Bombay High Court in
Ramesh Pimple v. CBFC 2004 (5) Bom CR 214 observed:
“But we are unable to share the views of the tribunal
that the riots are now history, and therefore, be
forgotten by public to avoid repetition of such cruel
acts. It is when the hour of conflict is over it may be
necessary to understand and analyze the reason for
strife. We should not forget that the present state of
things is the consequence of the past; and it is natural
to inquire as to the sources of the good we enjoy or for
the evils we suffer.”
W. P. (C) No. 6806 of 2010 Page 35 of 50
32. In CBFC v. Yadavalaya Films 2007 (1) CTC 1, the FCAT had
granted an “A” certificate to the film „Kutra Pathirikai‟ subject to
certain cuts and deletions which the producer accepted. The film
concerned the assassination of the former Prime Minister Shri Rajiv
Gandhi and the subsequent events including the investigation and
the fate of the assassins and some of the abettors and conspirators.
However, the CBFC challenged the order of the FCAT. The Single
Judge of the Madras High Court opined that the film should be
granted an “A” certificate subject to certain cuts and deletions. The
CBFC then appealed against the said judgment. While dismissing
the appeal, a Division Bench of the Madras High Court held that
each and every piece of evidence depicted in the film “is a matter
of public record and public knowledge.” It was held that
“Artists, film makers and play writers are affirmatively entitled to
allude to incidents which have taken place and to present a version
of those incidents which according to them represents a balanced
portrayal of social reality. The choice is entirely of the film maker.”
33. The conclusion that Had Anhad endangers public order is not
based on any material available to the CBFC or the FCAT. In this
context the decision in S. Rangarajan v. P. Jagjivan Ram (supra)
W. P. (C) No. 6806 of 2010 Page 36 of 50
is apposite. Rejecting a similar argument in the said case, the
Supreme Court observed as under (SCC, p. 595):
“Our commitment of freedom of expression demands
that it cannot be suppressed unless the situations
created by allowing the freedom are pressing and the
community interest is endangered. The anticipated
danger should not be remote, conjectural or far-
fetched. It should have proximate and direct nexus
with the expression. The expression of thought should
be intrinsically dangerous to the public interest. In
other words, the expression should be inseparably
locked up with the action contemplated like equivalent
of a “spark in a powder keg”.”
34. The FCAT‟s concurrence with the CBFC‟s decision on the third
excision is predicated on its conclusion that the visuals of the Babri
Masjid demolition and the conversations around it constitute a
“gross violation” of Guidelines 2 (xiii), 2 (xv) and 2 (xvii). The
FCAT held that “the words and visuals promote communal,
obscurantist, anti-scientific and anti-national attitudes”. The above
conclusions are in the view of this Court not legally tenable when
the film is viewed as a whole and examined in light of the law as
explained by the courts in the decisions discussed. It is necessary in
this context to recall the observations of the Supreme Court in
W. P. (C) No. 6806 of 2010 Page 37 of 50
Bobby Art International v. Ompal Singh (1996) 4 SCC 1 that “a
film that illustrates the consequence of social evils necessarily must
show that social evil, the guidelines must be interpreted in that
light. No film that extols the social evil or encourages it is
permissible, but a film that carries the message that the social evil is
evil cannot be made impermissible on the ground that it depicts the
social evil.” The film when viewed as a whole disapproves of the
bigoted views of some of the protagonists. To enable the viewer to
form her own opinion it is necessary to present conflicting points of
view on an issue. Had Anhad makes this dialogue and opinion
formation possible.
35. Learned counsel for the Respondents submitted that the
decision as to what is permissible to be shown is best left to the
CBFC and the FCAT. He relied on the following observations in
Bobby Art International (supra) (SCC, p. 16):
“The drawing of the line is best left to the sensibilities
of the expert Tribunal, the Tribunal is multi-member
body. It is comprised of persons who gauge public
reactions to film and, except in case of stark breach of
guidelines, should be permitted to go about its task.”
36. In the present case, neither the CBFC nor the FCAT has
W. P. (C) No. 6806 of 2010 Page 38 of 50
undertaken the task of “drawing of the line”. Both have
recommended complete deletion of all the visuals and words
pertaining to the portion of the film where there is discussion of the
Babri Masjid demolition. The demolition of the Babri Masjid on 6th
December 1992 has been the subject matter of extensive discussion
and debate in the public domain over the past eighteen years. There
has been litigation in the courts both preceding and consequent
upon the incident. The footage of the incident shown on television
in the shop in Ayodhya as captured in the film Had Anhad has been
viewed by millions of people all over the country several times over
for several years. The CBFC and FCAT appear to have lost sight of
the context of the film Had Anhad as a whole. They have viewed in
isolation the scenes involving the conversations around the incident
of 6th December 1992. No reasonable viewer watching the film as a
whole would be provoked into harbouring either a communal or
anti-national attitude. Had Anhad makes a strong statement against
bigotry and on the futility of violent disagreements over religion. It
cannot be said to be violating guidelines 2(xiii), 2(xv) or 2(xvii) as
held by the CBFC and the FCAT.
The Fourth excision
37. As regards the fourth excision, both the CBFC and the FCAT
W. P. (C) No. 6806 of 2010 Page 39 of 50
have again not kept in view the film as a whole and have picked up
one line in a conversation between the persons returning from
Wagah Border after witnessing the change of guards there. The
words taken out of context have been held to be “contemptuous of
the Muslim community.” The film depicts the prejudiced bigoted
views harboured by some against a religious community, but the
film does not subscribe to those views. It provokes the viewer into
thinking and reacting differently. The film maker wonders how
Kabir would have reacted if he was riding in the same bus.
38. Considering that there have been numerous instances in the past
where similar excisions directed by the CBFC have been
disapproved by the courts, it is surprising that the CBFC and the
FCAT have persisted with the view that the above words spoken by
one of the passengers in the bus returning from Wagah should be
excised. One of the four Members of the FCAT went to the other
extreme by giving a dissent note that the film should be granted an
“S” certificate subject to the excisions recommended in the order of
the FCAT since, in his view, the film “contains contemptuous
words and promotes anti-national attitude.” This approach is
unsupportable by the legal precedents which require recounting
W. P. (C) No. 6806 of 2010 Page 40 of 50
only for that purpose.
39. The discussion should ideally begin with the words of Justice
Harlan in Cohen v. California (supra) where he observed that “we
cannot indulge in the facile assumption that one can forbid
particular words without also running a substantial risk of
suppressing ideas in the process.” In Anand Patwardhan v. Union
of India AIR 1997 Bom 25, the refusal by Doordarshan to telecast
the Petitioner‟s film „In Memory of Friends‟ was under challenge.
The film was about the violence and terrorism in Punjab and about
a group of Sikhs and Hindus, who at great personal risk were
engaged in an attempt to recover the tolerance and communal
harmony that once existed in Punjab. Doordarshan defended its
decision to refuse permission for the telecast of the film on the
ground that “the editorial commentaries also cast aspersions in the
existence of God and, if such a documentary is shown to the
members of the public, it would definitely hurt the feelings of some
of them.” In the documentary film the filmmaker interviewed
certain separatist groups. It was contended that “some of the replies
of the supporters of Khalistan are full of sparks that can ignite big
fire” and that if the documentary is shown to the people “it would
W. P. (C) No. 6806 of 2010 Page 41 of 50
create communal hatred and may even lead to a further violence.”
After discussing the law on the subject, it was concluded by the
Bombay High Court as under (AIR, p. 32):
“One may not agree with the view of the film maker.
But 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. The film
maker may project his own message which the other
may not approve of it. But he has a right to „think out‟
and put the counter appeals to reason. It is a part of a
democratic give-and-take to which one could not
complain. The State cannot prevent open discussion
and open expression, however, hateful to its policies.
Everyone has a fundamental right to form his own
opinion on any issue or general concern. He can form
and inform by any legitimate means.”
40. The same film maker Anand Patwardhan approached the
Bombay High Court for direction to the Doordarshan to telecast his
documentary film „Ram-Ke-Naam‟ which was granted a “U”
certificate by the Censor Board. This was a film attempting to deal
with the fissiparous and sectarian tendencies and to give out a
message for promoting integrative forces. The Doordarshan‟s
explanation of its decision to refuse permission for the telecast was
that “result of telecasting the petitioner’s film on T.V. would be that
W. P. (C) No. 6806 of 2010 Page 42 of 50
there is likelihood that members of both the communities will rise
in passion and anger against each other and take to acts which
would lead to communal violence and riots .” An objection was
taken to certain scenes in the film where a karsevak in an interview
“justifies even the assassination of Mahatma Gandhi by Nathuram
Godse.” Again reiterating that the film had to be judged in its
entirety, the High Court of Bombay in Anand Patwardhan v.
Union of India 1997 (3) Bom CR 438 opined that “A powerful
plea for communal amity and co-existence is structurally
incorporated in the film. Throughout the film those who are
intolerant and those who spread hatred in the name of God are
condemned. This is meant to create in the audience a response of
disgust directed against the perpetrators of communal hatred. The
film unmistakably condemns hate-mongering communalists but it
painstakingly underlines the fact that they do not represent all
Hindus.” Rejecting the point of view that the film provokes
commission of offence, it was held that “viewed from the healthy
and common sense point of view it is more likely that it will
prevent incitement to such offences in future by extremists and
fundamentalists.”
W. P. (C) No. 6806 of 2010 Page 43 of 50
41. Anand Patwardhan questioned an order of the FCAT which
directed to cuts and one addition to the documentary film ‘War and
Peace’ (Jang aur Aman). The first was with regard to a
demonstration scene showing demonstration at Hutatma Chowk,
Mumbai where demonstrators were shouting slogans “Hindu Bomb
Hi Hi and Muslim Bomb Hi Hi.” The FCAT directed that the
slogans be deleted. The film showed a speech of a dalit leader Bhai
Sangare who questioned why the bomb had been exploded on the
day of Buddha Jayanti. He asked “”Why did’nt you do your blasts
on Rama‟s birthday? It’s your culture. All your gods are fully
armed. Rama has an arrow, Shankar has a trident, Vishnu has a
chopper. All have weapons. So when it’s the birthday of armed
ones, do your bomb blast. Our Buddha is unarmed.” The CBFC
directed deletion of the words “It is your culture” in the above
speech. The Division Bench of the Bombay High Court in Anand
Patwardhan v. CBFC 2003 (5) Bom CR 58 held that the Petitioner
was trying to canvas the cause of peace, and in that context it was
pointed out that “a war unnecessarily leads to an unjustified
production of arms and weapons and at times this is utilised by the
politicians towards corrupt purposes.” It was further held that there
is no need to delete the scene showing people shouting slogans
W. P. (C) No. 6806 of 2010 Page 44 of 50
against the Hindu Bombs and the Muslim Bombs. It was reasoned
that “if the scenes of riots in the television series (which are such at
the residences of various people), could not affect the public order,
there is no reason for anybody to imagine that any such slogans
would affect the public order.” It was further underscored that
neither is the Indian bomb a Hindu bomb nor the Pakistan bomb a
Muslim bomb. “One must know as to whether there is another
perception and if so what is it. If the scene is deleted, people will
not know as to what is the perception of the bombs in one section
of the society.” It was further held that “the whole speech or the
scene is to be considered.” As regards the speech of Bhai Sangare,
the Bombay High Court held that he was entitled to his expression.
It went on to observe:
“Again, the question is whether one sentence can be
read separately and can be criticised as affecting public
order? What is to be noted is that the entire speech is
made to oppose the manufacture of the bomb. It is also
critical of the device being exploded on Buddha
Jayanti. It is with a view to point out the contrast
between Buddha and Hindu Gods that the speaker has
referred to the fact that they have weapons in their
hands. That by itself cannot amount to creating any
conflict or an occasion to affect the public order.”
W. P. (C) No. 6806 of 2010 Page 45 of 50
“….an issue may be one but there are many facets of
looking at it. It is quite possible that the persons is
authority today may feel that what they see is the only
correct facet of it though it may not be so. It is only in
democratic form of government that the citizens have
the right to express themselves fully and fearlessly as
to what is their view point towards the various events
which are taking place around. By suppressing certain
view point, it is not only the propagator of the view
point who suffers but it is the society at large and
equally the people in authority who suffer. This is
because they fail to receive the counter-view and it
may eventually lead to an immense damage to the
society due to an erroneous decision at the hands of the
persons in authority in the absence of the counter-
view. That apart, the freedom of speech and expression
is important not merely for the consequences that
ensue in the absence thereof but since the very
negation of it runs as an anti-thesis to basic human
values, instincts and creativity.”
42. The impugned orders of the CBFC and the FCAT on the fourth
excision cannot, in light of the law explained in the above
decisions, be sustained.
Scope of the powers of the Court
43. The answer to the question whether this Court can overturn the
W. P. (C) No. 6806 of 2010 Page 46 of 50
decisions of the CBFC and the FCAT and direct the film to be
certified as fit for unrestricted viewing without the cuts has been
answered by the Bombay High Court in F.A. Picture International
(supra) where it rejected the argument that ordinarily the High
Court would not substitute the view of the CBFC. It was explained
as under (AIR, p. 152):
“Applying the tests which have been laid down by the
Supreme Court and for the reasons that we have
indicated, we are of the view that the decision of the
Central Board of Film Certification was one which no
reasonable body of persons could have arrived at. We
are conscious of the position in law that the Court
exercising writ jurisdiction would ordinarily not
substitute its view for the view of an expert. In that
formulation, the word “ordinarily” is significant.
Significant because the foundation for its exercise tests
on the commitment of the Court as an expounder of
constitutional principle. Where the decision of the
CBFC entrenches upon the fundamental right to the
freedom of speech and expression, it is not merely the
function but the duty and responsibility of the Court to
intervene. Free speech and expression is a value which
is fundamental to the functioning of a democratic
society. The orders passed by the CBFC and by the
Appellate Tribunal are unsustainable and must be
quashed and set aside. We order accordingly. WeW. P. (C) No. 6806 of 2010 Page 47 of 50
direct the first respondent to issue an appropriate
Censor Certificate for the film “Chand Bujh Gaya”.
There shall be no order as to costs.”
Maintainability of the petition
44. Counsel for the Respondents raised an objection to the
maintainability of the petition on the ground of territorial
jurisdiction of this Court. It was pointed out that the Petitioner was
located in Bangalore and the CBFC which passed the impugned
order dated 5th November 2009 was in Mumbai. It is submitted that
merely because FCAT happened to be in Delhi did not vest this
Court with jurisdiction to entertain this writ petition. This issue is
no longer res integra. A Full Bench of this Court in New India
Assurance v. Union of India AIR 2010 Del 43 negatived this very
contention and held that a writ petition was maintainable as long as
the tribunal whose decision was under challenge was located within
the territorial jurisdiction of this Court.
Conclusion
45. Had Anhad is about a film maker‟s journeys across the Indian
landscape and across the border to Karachi in Pakistan in quest of
the Ram that constituted the creative imagination and life of the
W. P. (C) No. 6806 of 2010 Page 48 of 50
philosopher poet Kabir. This is triggered by her interrogating the
attempt to turn Ram into a symbol of divisive politics. The film
maker finds that Kabir‟s Ram is beyond legends and narratives.
The film lends democratic space to the „speaking subject‟ and the
„citizen viewer‟ to engage in a civilized debate on issues that are
perceived to be contentious. It invites introspection into and the
cleansing of prejudices from the inner recesses of a bigoted mind
with the aid of Kabir‟s words and thoughts. It demonstrates how
the created barriers of regions, borders, languages, religions,
nationalities and nations melt away in Kabir‟s universal message of
love and compassion. A viewer who stays to see the film till its end
is unlikely to be left feeling hateful or vengeful towards any
religion or community. The viewer might be impelled to
contemplate on the futility of bigotry and violence. Viewed in this
light, and in light of the settled constitutional law of the freedom of
speech and expression, none of the excisions as directed by the
CBFC, three of which have been upheld by the FCAT, are legally
sustainable.
46. Consequently, the impugned orders dated 28 th May 2010 of the
FCAT and the order dated 5th November 2009 of the CBFC are
W. P. (C) No. 6806 of 2010 Page 49 of 50
hereby set aside. The film Had Anhad will forthwith be granted a
“V/U” certificate of unrestricted viewing by the CBFC without any
of the excisions directed in terms of the impugned orders of the
CBFC and the FCAT. The writ petition is allowed with costs of
Rs.10,000/- which will be paid by the Respondent Union of India
to the Petitioner within four weeks.
S. MURALIDHAR, J.
March 9, 2011
ha/ak
W. P. (C) No. 6806 of 2010 Page 50 of 50