Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R.Kannan vs The City Public Prosecutor
2021 Latest Caselaw 5851 Mad

Citation : 2021 Latest Caselaw 5851 Mad
Judgement Date : 5 March, 2021

Madras High Court
R.Kannan vs The City Public Prosecutor on 5 March, 2021
                                                                  1             Crl.OP No.4142 of 2021


                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                   DATED : 05.03.2021

                                                          CORAM

                            THE HONOURABLE MR. JUSTICE N.ANAND VENKATESH

                                              CRL.O.P.No.4142 of 2021
                                         and CRl.MP.Nos.2618 & 2619 of 2021

                1.R.Kannan
                  Editor & Publisher,
                  Ananda-Vikatan

                2.S.Madhavan
                  Printer,
                  Ananda-Vikatan                                                       ..Petitioners

                                                               .Vs.

                The City Public Prosecutor
                High Court Campus,
                Chennai.                                                             ...Respondent


                PRAYER: Criminal Original Petition filed under Section 482 of the Code of
                Criminal Procedure, to call for the records in respect of C.C.No.18 of
                2016, on the file of the Principal Sessions Judge, Chennai and quash the
                same as against the petitioners/accused.


                                     For Petitioners   : Mr.N.Ramesh

                                     For Respondent : Mr.C.Raghavan
                                                      Government Advocate (Crl.Side)


                                                         ORDER

This Criminal Original Petition has been filed to quash the

proceedings initiated against the petitioners for an offence punishable https://www.mhc.tn.gov.in/judis/ under Section 500, 501 and 501 r/w 109 IPC.

2.The complaint has been filed through the City Public

Prosecutor under Section 199 (2) of Cr.P.C., r/w the relevant Government

Orders.

3.The learned counsel for the petitioners submitted that even

if the allegations made in the complaint are taken as it is, the same does

not constitute defamatory allegations with respect to the act or conduct of

the then Chief Minister in discharge of her public functions and at the best

it can only be treated as a personal defamation. Therefore, the learned

counsel submitted that such a complaint cannot be maintained through

the City Public Prosecutor and it does not satisfy the requirements under

Section 199(2) of Cr.P.C. The learned counsel in order to substantiate his

submissions relied upon the judgments of the Hon'ble Supreme Court in

K.K.Mishra v. The State of Madhya Pradesh & Anr. reported in

(2018) 2 LW Crl.17 and R.Avudayappan v. Muthukaruppan Public

Prosecutor District and Sessions Court, Tirunelveli District

reported in (2018) 2 LW Crl 24.

4.Per contra, the learned Government Advocate appearing on

behalf of the respondent submitted that the petitioners have indulged in

making wild allegations against the then Hon'ble Chief Minister and

thereby have defamed her name in the eyes of the general public. The https://www.mhc.tn.gov.in/judis/

learned counsel submitted that the petitioners in the name of freedom of

press cannot make such defamatory and derogatory allegations against

the former Chief Minister and the petitioners will have to necessarily face

the trial before the Court below and prove their innocence.

5.This Court has carefully considered the submissions made

on either side and the materials available on record.

6.The defamatory statements that were relied upon from the

news item published by the magazine has been extracted in the complaint

and for proper appreciation, the same is extracted hereunder: "

In the Cover Page as: "ke;jphp je;jphp" and in the

page No.78 to 84 page as "ke;jphp je;jphp"

mikr;ruhff; nfhl;ilf;Fs; EiHa[[k;nghJ “mk;kh ,Uf;Fk; ,lk;jhd; vdf;F nfhapy;/ mjdhy; nfhl;ilf;Fr; brUg;g[ mzpahky;jhd; tUntd;” vdr; brhy;yp. g[y;yhpf;fitj;jhh; cjaFkhh;/ bjhlh;e;J mk;kh g[fH; ghlpf;bfhz;nl ,Ue;jhh;/ Mdhy;. me;j Xth; `gPyp';!;. Xth; nlh!hfp mth; gjtpiaa[k; gwpj;jJ/

me;j ml;ilfis th';Ftjw;nf ,ilj;jufh;fs;.

mth;fSf;F fkpc&d;. MSk; fl;rpf;fhuh;fspd; mlhtlp vd Vf mHpr;rhl;lpa';fs; mu';nfWfpd;wd/ https://www.mhc.tn.gov.in/judis/

mghaj;ijf; Fiwf;f. jkpH;ehL muR cyf t';fp epjp cjtpa[ld; “flnyhug; nghplh; mghak; Fiwg;g[j; jpl;lk;” vd;w Xd;iw. 1.481 nfhlp UPgha; brytpy; bjhl';fpajhfr; brhd;dJ/ Mdhy;. ve;jf; flw;fiuapy; vd;d nghplh; nkyhz;ik bray;gLj;jg;gl;lJ vd;gjw;F mikr;rhplk; epr;rakhf gjpy; ,Uf;fhJ/

Mf. kf;fs; eyd; fhf;fhky; mikr;rh; vd;djhd; bra;Jbfhz;lpUf;fpwhh;> ml. MJf;fhfth mth; mikr;rh; Mdhh; vd eKl;Lr; rphpg;g[ rphpf;fpwhh;fs;. cwk;k;!

7.Section 199(2) of Cr.P.C., provides a special procedure with

regard to the initiation of proceedings for prosecution for defamation of a

public servant. However, to maintain such a prosecution, the allegations

must directly touch upon acts or conduct of the concerned servant in

discharge of his or her public function. If the defamatory statement is

personal in nature, this special procedure will not apply and it is only the

concerned person who has to file the complaint in his or her individual

capacity. The law on this issue is well settled and the learned counsel for

the petitioners has rightly relied upon the judgments mentioned supra.

8.The allegations based on which the criminal complaint was

filed and which https://www.mhc.tn.gov.in/judis/ has been extracted supra, does not in any way touch upon

the conduct of the aggrieved person in discharge of her public function.

The allegation evenif taken as it is, only can be construed as a personal

defamation. Therefore, the complaint that was filed by the City Public

Prosecutor cannot be maintained since it does not satisfy the

requirements of Section 199(2) of Cr.P.C. It is seen that this complaint is

pending from the year 2012 onwards without any progress. No useful

purpose will be served by keeping this complaint pending.

9.In the result, this Court has absolutely no hesitation to

quash the proceedings in C.C.No.18 of 2016, on the file of the Principal

Sessions Judge, Chennai and accordingly, the same is quashed.

Accordingly, this criminal original petition is allowed.

Consequently, connected miscellaneous petitions are closed.

05.03.2021

Index : Yes/No Internet: Yes/No ssr

To

1. The Principal Sessions Judge, Chennai.

2. The City Public Prosecutor High Court Campus, Chennai.

https://www.mhc.tn.gov.in/judis/

N.ANAND VENKATESH.J.,

ssr

CRL.O.P.No.4142 of 2021 and CRl.MP.Nos.2618 & 2619 of 2021

05.03.2021

https://www.mhc.tn.gov.in/judis/

 
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