Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Editors Guild Of India vs Union Of India
2024 Latest Caselaw 3468 Bom

Citation : 2024 Latest Caselaw 3468 Bom
Judgement Date : 6 February, 2024

Bombay High Court

Editors Guild Of India vs Union Of India on 6 February, 2024

Author: Neela Gokhale

Bench: G.S. Patel, Neela Gokhale

                               1-OSIAL-3967-2024-IN-OSWPL-9792-2023++.DOC




                                                                             Shephali



    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
           ORDINARY ORIGINAL CIVIL JURISDICTION
          INTERIM APPLICATION (L) NO. 3967 OF 2024
                                     IN
                 WRIT PETITION (L) NO. 9792 OF 2023


 Kunal Kamra                                                       ...Applicant
        In the matter between
 Kunal Kamra                                                       ...Petitioner
        Versus
 State of Maharashtra & Ors                                    ...Respondents

                                   WITH
                WRIT PETITION (L) NO. 14955 OF 2023
                                   WITH
          INTERIM APPLICATION (L) NO. 17704 OF 2023
                                     IN
                WRIT PETITION (L) NO. 14955 OF 2023

 Editors Guild of India                                             ...Petitioner
        Versus
 State of Maharashtra & Ors                                    ...Respondents

                                   WITH
                    WRIT PETITION NO. 7953 OF 2023
                  (CIVIL APPELLATE JURISDICTION)

 Association of India Magazines                                     ...Petitioner
       Versus


                                   Page 1 of 5
                               6th February 2024


::: Uploaded on - 06/02/2024                       ::: Downloaded on - 07/02/2024 09:17:53 :::
                                   1-OSIAL-3967-2024-IN-OSWPL-9792-2023++.DOC




 Union of India & Ors                                             ...Respondents


 Mr Navroz Seervai, Senior Advocate, with, Mr Darius
      Khambata, Senior Advocate, with Arti Raghavan,Vrinda
      Bhandari, Gayatri Malhotra, Abhinav Sekhri, Tanmay Singh i/b
      Meenaz Kakalia, for the Petitioner in Writ Petition (L) No 9792
      of 2023.
 Mr Shadan Farasat, with Hrishika Jha & Natasha Maheshwari, i/b
      Bimal Rajsekhar for the Petitioner in WPL/14955/2023.
 Mr Arvind Datar, Senior Advocate, with Nisha Bhambani, Rahul
      Unnikrishnan & Bharat Manghani, i/b Gautam Jain, for the
      Applicant in IAL/17704/2023.
 Mr Gautam Bhatia, with Radhika Roy, i/b Aditi Saxena for the
      Petitioner in WP/7953/2023.
 Mr Tushar Mehta, Solicitor General, (appeared online) with
      Devang Vyas, Additional Solicitor General, Rajat Nair, Gaurang
      Bhushan, Aman Mehta, DP Singh, Savita Ganoo, Anusha
      Amin, Vaishnavi, Bhuvanesh Kumar, Additional Secretary,
      Vikram Sahay, Diretor & Ritesh Kumar Sahu, Scientist D, for
      the Respondent-UoI in all matters.


                               CORAM     G.S. Patel &
                                         Neela Gokhale, JJ.
                               DATED:    6th February 2024
 PC:-


1. On 31st January 2024, the two of us delivered separate opinions. Each was entirely divergent on all points. The question before us was about the constitutionality of the 2023 Amendment to 3(i)(b)(v) of the Information and Technology (Intermediary Guidelines and Digital Media Ethics Code) Rules 2023.

6th February 2024

1-OSIAL-3967-2024-IN-OSWPL-9792-2023++.DOC

2. At the time when we pronounced our separate opinions, there was a question of continuing the statement that was made initially on behalf of the Union some time ago and was continued periodically, sometimes at the request of the Union and after September 2023 at our request while we were working on the matter. In our order of 31st January 2023, we noted that the statement had continued since April 2023 but that Mr Mehta, learned Solicitor General, did not have instructions to continue this indefinitely. As a matter of administrative courtesy to the Hon'ble the Chief Justice and to the third Judge to whom the differences would be referred, we said that it would have to continue for some time but incorrectly observed that a substantive application for further continuance would have to be made to the third Judge.

3. It seems that thereafter the Petitioners have filed this Interim Application (L) 3967 of 2024. It was mentioned before the Hon'ble the Chief Justice yesterday. The submission was whether to constitute this Bench to hear this Interim Application. The administrative direction approves that submission but draws attention to Clause 36 of the Letters Patent, Rule 7 of Chapter I of the Appellate Side Rules and Section 98 of the Code of Civil Procedure 1908 ("CPC"), essentially that the points of disagreement or difference must be noted.

4. Before us both sides agree that this is unnecessary since there is disagreement on every aspect of the matter but if it comes to that and for good order the question is whether the impugned Rule is or is not ultra vires and unconstitutional. Challenges have been raised

6th February 2024

1-OSIAL-3967-2024-IN-OSWPL-9792-2023++.DOC

inter alia under Articles 19 and 14 of the Constitution of India and there is also a challenge that Rule is ultra vires Section 79 of the Information Technology Act 2000. We have stated this in the broadest possible terms because it is in our view unnecessary to deal with every subsidiary argument that is encompassed within these parameters.

5. Mr Seervai has relied on a decision of a learned Single Judge in Shekhar Narayan Shetty v Madhavlal Pittie & Ors1 to the effect that where two Judges on Division Bench disagree, there is no judgment properly so called but merely the two opinions. The third Judge also does not pronounce judgment but renders his opinion as to which of the two opinions was, in his or her view, correct. Then the matter is placed before the Division Bench for pronouncement of a judgment in accordance with the majority view. That stage is yet to be reached. Mr Seervai's submission is that there is no judgment until the opinion of the third Judge is received and the judgment is pronounced per majority.

6. Mr Mehta on the other hand contests the formulation and submits that apart from not having instructions to continue the statement further, although some latitude is perhaps possible, his instructions are to oppose the Interim Application. He states that he will file and serve brief written submissions in response to the Interim Application by tomorrow and requests that the matter be taken up tomorrow or day after for a decision on the Interim Application.

1 (2015) 5 BomCR 68 : (2015) 4 MhLJ 687.

6th February 2024

1-OSIAL-3967-2024-IN-OSWPL-9792-2023++.DOC

7. We want no further written submissions.

8. We will take up the matter on 8th February 2024 at 2.30 pm on the question of continuance of the statement of Mr Mehta.

 (Neela Gokhale, J)                                          (G. S. Patel, J)





                               6th February 2024



 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter