High Court Kerala High Court

Subhas P.P. vs Suhas on 13 August, 2010

Kerala High Court
Subhas P.P. vs Suhas on 13 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2364 of 2009()


1. SUBHAS P.P., AGED 48, S/O.PARAN,
                      ...  Petitioner
2. ASHRAF, AGED 44, S/O.KHADAR,
3. DAMODHARAN, AGED 56, S/O.MAMAN,
4. P.A.VELAYUDHAN, AGED 51,

                        Vs



1. SUHAS, AGED 40, S/O.CHANDRAHASAN,
                       ...       Respondent

2. STATE OF KERALA TO BE REPRESENTED BY

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :13/08/2010

 O R D E R
                 S.S.SATHEESACHANDRAN, J.
                     -------------------------------
                CRL.M.C.NO.2364 OF 2009 (C)
                   -----------------------------------
            Dated this the 13th day of August, 2010

                             O R D E R

Petitioners are accused nos.1 to 4 in C.C.No.1736 of 2008

on the file of the Judicial First Class Magistrate, Thrissur. The

above case arose on a complaint filed before that court by the

1st respondent imputing that the petitioners/accused had

defamed him by publishing a notice containing defamatory

statement and thus they have committed the offences punishable

under Sections 500 and 501 read with Section 34 of the Indian

Penal Code. The court below took cognizance of the offence as

above, summoned the petitioners, and the proceedings thereof

are now in progress. Petitioners had approached with the above

petition contending that the complaint does not reveal any

offence under Section 499 of the IPC, and as such, the entire

proceedings in C.C.No.1736 of 2008 on the file of the court

below is illegal and abuse of its process, and if the proceedings

CRL.M.C.2364/09 2

are continued, it will be against the ends of justice. Petitioners

have therefore sought for quashing the above criminal

proceedings against them invoking the inherent jurisdiction

vested with this Court under Section 482 of the Cr.P.C.

2. I heard the counsel for the petitioners and also the

1st respondent/complainant and the Public Prosecutor. From the

submissions made at the time of hearing and also perusing the

annexures produced, it is evident that the publication and notice

had been made making some aspersions against the 1st

respondent/complainant in relation to some disputes over the

reclamation of some paddy land and obstructions to a water

course allegedly running through the property of the

complainant. Admittedly, over such disputes, there were

proceedings before the Revenue Divisional Officer and also writ

petitions before this Court between the parties. Annexure-IV is

the notice published by the 1st petitioner on behalf of a

Kolpadavu Committee, which is styled as a ‘protest notice’ and

some statements made in such notice against the petitioners are

CRL.M.C.2364/09 3

stated to be defamatory, and that has given rise to Annexure-VI

complaint. Perusing Annexure-VI complaint, it is seen, styling of

the 2nd respondent/complainant and his father in the notice as

‘kapada aasamikal’ ( ) with a further statement that

the public should take note of them as such, form the very basis

of complaint to impute that by publishing such notice, the

petitioners had defamed the complainant and committed the

offences alleged. The learned counsel appearing for the

petitioners pointing out that the word ‘aasamy’ in common

parlance only means “astute, cunning, pawky” contended that it

cannot be considered as defamatory at all. Fairly conceding that

the word ‘aasamy’ as such could not be considered as

defamatory, the learned counsel for the 2nd respondent, however,

contended that it was prefixed by ‘kapada’ and that would

indicate that the petitioners had intentionally used such terms in

the notice to defame the 2nd respondent and his father before the

general public. Though some other imputations are also imputed

in the Annexure-IV notice against the 2nd respondent/

complainant and his father as to their highhandedness in

CRL.M.C.2364/09 4

threatening the members of the Kolpadavu Committee and of

removing a board put up that the filling of paddy lands is

prohibited, as indicated earlier, Annexure-VI complaint is based

only over the use of the terms “kapada aasamikal” against the

complainant and his father as defaming them and not over any

other aspersions in such notice. So much so, whether such

usage in the notice published by the Kolpadavu Committee

through its Secretary, the 1st petitioner, in the backdrop of the

circumstances presented, namely disputes over the reclaiming of

paddy land as between a Kolpadavu Committee and the

complainant, who is alleged by the committee as having filling up

his land and blocked the water course to the paddy land,

whatever be the truth or merit of such allegations, require to be

looked into whether the criminal proceedings launched against

the petitioners need be continued to advance the ends of justice.

The offence of defamation necessarily demands proof that the

imputation or accusation made by the offender had been done

with intend to have or that he knew or had reason to believe that

thereby he would harm the reputation of the other person. An

CRL.M.C.2364/09 5

imputation or accusation simplicitor without proof of requisite

intention, knowledge or belief that it would harm the reputation

of the person concerned, would not constitute the offence of

defamation. The word ‘aasamy’ ( ) ordinary means only

shrewd, skilful etc. In the notice, some more emphasis is given

to that word by adding ‘kapada’, which indicates false. In the

backdrop of the surrounding circumstances presented in the

case, some disputes persisting between the parties over the

alleged obstructions caused over a water course running through

the property of the complainant to the paddy land, it is evident in

the emotionally energised atmosphere for the common cause of

the public, the owners of the paddy land as a whole published

the notice. Solely for the reason that the word ‘kapada’ was

included before the term ‘aasamikal’, it cannot be stated that the

petitioners, the members of the Kolpadavu Committee, had

intention to defame the 2nd respondent/complainant before the

public. There is nothing to indicate that the publication and

notice was done with any malevolent motive or with mala fide

intention to cause aspersion or to expose the complainant/the 2nd

CRL.M.C.2364/09 6

respondent to ridicule and harm his reputation. In the given

facts of the case, I find that the continuation of the criminal

proceedings against the petitioners would amount to sheer

wastage of time and an abuse of process of court. The entire

proceedings in C.C.No.1736 of 2008 on the file of the JFCM-I,

Thrissur, emanating form its complaint, is quashed under

Section 482 of the Cr.P.C. Crl.M.C. is accordingly allowed.





                               S.S.SATHEESACHANDRAN
                                          JUDGE


prp

CRL.M.C.2364/09    7