5KIPGFD[#WUV.++ HIGH COURT OF AUSTRALIA KIEFEL CJ, BELL, KEANE, NETTLE AND GORDON JJ MILORAD TRKULJA (AKA MICHAEL TRKULJA) APPELLANT AND RESPONDENT GOOGLE LLC Trkulja v Google LLC [2018] HCA 25 13 June 2018 M88/2017 ORDER 1. Pursuant to r 42.07.1 of the High Court Rules 2004 (Cth) Google LLC is made the respondent to this appeal in substitution for Google Inc. 2. Appeal allowed. 3. Set aside orders 2 to 6 of the Court of Appeal of the Supreme Court of Victoria made on 20 December 2016 and, in their place, order that the appeal be dismissed with costs. 4. The respondent pay the appellant's costs of the appeal to this Court. On appeal from the Supreme Court of Victoria Representati on G O'L Reynolds SC with P A Heywood-Smith QC and D P Hume for the appellant (instructed by George Liberogiannis & Associates) 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ 2. N J Young QC with L G De Ferrari SC for the respondent (instructed by Ashurst Australia) Notice: This copy of the Court's Reasons for Judgment is subject to formal revision prior to publication in the Commonwealth Law Reports. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ CATCHWORDS Trkulja v Google LLC Defamation ­ Publication ­ Capacity to defame ­ Where application for summary dismissal of defamation proceeding ­ Where allegedly defamatory matter includes search results of internet search engine ­ Where allegedly defamatory matter includes autocomplete predictions of internet search engine ­ Whether respondent published allegedly defamatory matter ­ Whether matter capable of conveying allegedly defamatory imputations ­ Whether proceeding had no real prospect of success. Words and phrases ­ "autocomplete", "capacity to defame", "composite publication", "defamation", "defamatory image", "no real prospect of success", "ordinary reasonable person", "publication", "search engine", "search results", "search terms", "summary dismissal", "summary judgment". Civil Procedure Act 2010 (Vic), ss 62, 63. Supreme Court (General Civil Procedure) Rules 2005 (Vic), rr 7.01, 8.09. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ 1 KIEFEL CJ, BELL, KEANE, NETTLE AND GORDON JJ. This is an appeal from a judgment of the Court of Appeal of the Supreme Court of Victoria (Ashley, Ferguson and McLeish JJA)1, on appeal from an order of the primary judge (McDonald J)2. McDonald J ordered that an application by the respondent, Google Inc (now Google LLC ("Google")), to set aside a defamation proceeding brought by the appellant, Mr Trkulja, against Google, and its service out of the jurisdiction on Google, be dismissed. McDonald J rejected Google's contention that the proceeding has no real prospect of success3. In allowing the appeal, the Court of Appeal held, to the contrary, that the proceeding has no real prospect of success4. 2 For the reasons which follow, McDonald J was correct to refuse to set aside the proceeding and, therefore, the appeal to this Court should be allowed. Mr Trkulja's claim 3 Mr Trkulja's holograph amended statement of claim ("the Amended Statement of Claim") is not an elegant pleading. It is, however, sufficiently comprehensible to convey that Mr Trkulja alleges that Google defamed him by publishing images which convey imputations that he "is a hardened and serious criminal in Melbourne", in the same league as figures such as "convicted murderer" Carl Williams, "underworld killer" Andrew "Benji" Veniamin, "notorious murderer" Tony Mokbel and "Mafia Boss" Mario Rocco Condello; an associate of Veniamin, Williams and Mokbel; and "such a significant figure in the Melbourne criminal underworld that events involving him are recorded on a website that chronicles crime in [the] Melbourne criminal underworld". 4 The pleading alleges that Google published the defamatory images between 1 December 2012 and 3 March 2014 to persons in Victoria, including several named persons, upon those persons accessing the Google website, searching for Mr Trkulja's name or alias (Michael Trkulja and Milorad Trkulja), and then viewing and perceiving the images presented on-screen in response to the search. 1 Google Inc v Trkulja (2016) 342 ALR 504. 2 Trkulja v Google Inc [2015] VSC 635. 3 Trkulja v Google Inc [2015] VSC 635 at [77]. 4 Google Inc v Trkulja (2016) 342 ALR 504 at 506 [5], 507 [9]. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 2. 5 The pleading particularises the allegedly defamatory matters as comprising two groups: "the Google Images matter" and "the Google Web matter" (reproductions of which are set out in the Amended Statement of Claim and in Annexures A and B, respectively, to the judgments of the primary judge and the Court of Appeal)5. 6 The Google Images matter ("the images matter") consists of 20 pages which are individually described in the pleading. Pages one to 13 and 15 to 20 are described as Google images search results pages that display images of Mr Trkulja mixed with images of convicted Melbourne criminals. Those pages variously contain one of the following phrases: "melbourne criminals", "melbourne criminal underworld figure", "melbourne criminal underworld photos", "melbourne underworld crime", "melbourne underworld crime photos", "melbourne underworld criminals", "melbourne underworld killings" and "melbourne underworld photos". 7 The pleading draws attention to a particular feature of the images matter, which is that some of the pages include an image that contains text stating, inter alia, "Google lawsuit in court", "COLOURFUL Melbourne identity Michael Trkulja" and "Mr Trkulja an associate of Mick Gatto". 8 Page 14 of the images matter is described in the pleading as a Google "autocomplete" search results page. It shows a Google search for "michael trk" together with autocomplete predictions, namely, phrases including "michael trkulja", "michael trkulja criminal", "michael trkulja melbourne crime", "michael trkulja underworld" and "michael trkulja melbourne underworld crime". In addition, although it is not described as such in the pleading, the page contains an image referring to a "[w]ebsite for this image", stating that "[i]n a nutshell, Michael Trkulja's beef with both Yahoo and Google was that ..." and other references to a defamation lawyer and an online solicitor. 9 The Google Web matter ("the web matter") consists of seven individual pages. Page one is not described in the pleading but it shows what appears to be an online post by "Picklesworth" that says: 5 The order of the pages in the Google Images matter and the Google Web matter differs between the Amended Statement of Claim and Annexures A and B of the judgments of the courts below (the Court of Appeal labelled Annexures A and B as Annexures 1 and 2 respectively). This judgment will refer to the order of the pages as they appear in the judgments of the primary judge and the Court of Appeal. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 3. "I hear Milorad 'Michael' Trkulja is a former hitman who shot a music promoter in the balaclava. 'Streisand'd". Underneath that statement is an image of what appears to be predictions generated by Google's autocomplete functionality showing the phrases "michael trkulja", "michael trkulja criminal", "michael trkulja melbourne crime" and "michael trkulja underworld". 10 Page two of the web matter is not precisely described in the pleading but appears to be a web search results page for the search words "melbourne- criminal-underworld-figure", and which displays both text results and image results. 11 Pages three and four of the web matter are described in the pleading as web search results pages for the search words "melbourne criminal underworld photos" and "melbourne underworld criminals", and which display both text results and image results. The pleading draws attention to the fact that pages three and four display images of Mr Trkulja mixed with images of convicted Melbourne criminals. 12 Pages five to seven of the web matter are described in the pleading as Google autocomplete search results pages. The substantive content of page five of the web matter resembles that of page 14 of the images matter, albeit page five does not have the additional images that are displayed in the latter. On page six, a Google search for the words "michael trkulj" is displayed together with autocomplete predictions, namely, the phrases "michael trkulja", "michael trkulja v google", "michael trkulja shot", "michael trkulja lawyer", "michael trkulja tony mokbel", "michael trkulja melbourne underworld crime" and "michael trkulja google". Similarly, on page seven, a Google search for the words "milorad trkulj" is displayed in combination with autocomplete predictions, namely, the phrases "milorad trkulja", "milorad trkulja criminal", "milorad trkulja shooting", "milorad trkulja google", "milorad trkulja lawyer", "milorad trkulja email", "milorad trkulja tony mokbel", "milorad trkulja wiki", "milorad trkulja yahoo" and "milorad trkulja melbourne". 13 The pleading avers that the images matter and the web matter are defamatory of Mr Trkulja in their natural and ordinary meaning and, further, that they carry the following defamatory imputations: "(a) The plaintiff is a hardened and serious criminal in Melbourne[;] 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 4. (b) The plaintiff is a hardened and serious criminal in Melbourne in the same league as convicted murderer Carl Williams, hardened notorious underworld killer Andrew 'Benji' Veniamin, hardened and serious and notorious murderer Tony Mokbel and the Mafia Boss Mario Rocco Condello[;] (c) The plaintiff is an associate of underworld killer Andrew 'Benji' Veniamin[;] [(d)] The plaintiff is an associate of Carl Williams Melbourne notorious convicted criminal murderer and drug trafficker; (e) The plaintiff is an associate of Tony Mokbel, the Australian notorious convicted murderer and drug supplier and trafficker; (f) The plaintiff is such a significant figure in the Melbourne criminal underworld that events involving him are recorded on a website that chronicles crime in [the] Melbourne criminal underworld[.]" 14 In the alternative it is contended that the images matter is defamatory in its true innuendo for carrying substantially the same imputations, and also that the gist of the images matter and the web matter is to associate Mr Trkulja with organised criminal activity in Melbourne. 15 The pleading then alleges that on or about 3 December 2012 Mr Trkulja sent a letter each to Google and Google Australia Pty Ltd ("Google Australia") (which at one time was the second defendant to the proceedings) by registered post drawing the allegedly defamatory matter to their attention, informing them of the nature of the defamatory matter, demanding that Google and Google Australia remove the images matter from their computers and servers, or to remove all links or direction from their computers and servers linking or directing internet users to the matter, requesting them to provide details including contact details of the source or sources of the matter, and demanding that they "block the name of Milorad Trkulja and Michael Trkulja from [their] computers and servers links or directing internet users to the name of 'Milorad Trkulja' and 'Michael Trkulja'". 16 On 14 December 2012, Google Australia responded to the effect that the "search products" to which Mr Trkulja's "inquiry" related were owned by Google and that Google Australia was "unable to further assist" him with his inquiry. Then, on 18 December 2012, Google sent an email to Mr Trkulja to the effect that Google Australia had forwarded Mr Trkulja's letter to Google; that the 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 5. "Google services" referred to in the letter were owned and operated by Google, to which all future correspondence relating thereto should be directed; and that Google was currently reviewing the complaint and would contact Mr Trkulja when it had completed its review. Mr Trkulja replied on the following day via email and on 20 December 2012 received a reply in the same terms as that sent by Google on 18 December 2012. Google provided a detailed response to Mr Trkulja on 16 January 2013. In substance, Google stated that it had removed certain websites from its web search results pages and, without admission, that it had blocked certain autocomplete predictions and search queries relating to Mr Trkulja from appearing as part of the autocomplete and search functions of "google.com.au". Google declined, however, to remove the images of Mr Trkulja which appeared in response to other image searches made using the Google search engine. 17 The prayer for relief is for damages, including aggravated and punitive damages on the basis of Google's knowledge of the falsity of the imputations, at least from 3 December 2012, and its refusal to accept any responsibility for the allegedly defamatory publications, and also for an injunction against Google in the following terms: "that [Google] permanently block Google Images and web searchers [sic] of the Plaintiff's names 'Milorad Trkulja' and 'Michael Trkulja' from its computers and servers and remove all links from its computers and servers linking to the Google webs and images users from Australia." Relevant statutory provisions 18 At relevant times and so far as is germane for present purposes, r 7.01 of the Supreme Court (General Civil Procedure) Rules 2005 (Vic) provided for service of originating process out of Australia, without order of the court, where the proceeding is founded on a tort committed within Victoria (r 7.01 (1)(i)) or the proceeding is brought in respect of damage suffered wholly or partly in Victoria and caused by a tortious act or omission wherever occurring (r 7.01(1)(j)). The writ in this proceeding was served out of Australia on Google in the United States of America pursuant to r 7.01(1)(i) and (j). 19 At relevant times, r 8.09 provided in substance that a defendant could apply before entering an appearance, whether conditional or unconditional, to set aside a writ or its service. 20 Section 63 of the Civil Procedure Act 2010 (Vic) provides in substance that a court may give summary judgment in favour of a defendant on the 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 6. defendant's application, if satisfied that the plaintiff's claim or part of that claim "has no real prospect of success". 21 In Agar v Hyde6, this Court essayed the test for determination of an application to set aside service of a proceeding out of Australia, pursuant to Pt 10 r 6A of the Supreme Court Rules 1970 (NSW), on the ground that the claims made in the proceeding had insufficient prospects of success to warrant putting an overseas defendant to the time, expense and trouble of defending them. The plurality concluded that the test should be the same as the test for summary judgment propounded in Dey v Victorian Railways Commissioners7 and General Steel Industries Inc v Commissioner for Railways (NSW)8: a party should not be denied the opportunity of placing his or her case before the court in the ordinary way, with the advantage of the usual interlocutory processes, unless there is a high degree of certainty about what would be the ultimate outcome of the proceeding if allowed to go to trial in the ordinary way. 22 Subsequently, in Spencer v The Commonwealth9, this Court considered whether the test for summary judgment prescribed by s 31A of the Federal Court of Australia Act 1976 (Cth), namely, that the court is satisfied that the other party has "no reasonable prospect of successfully prosecuting the proceeding or ... part of [it]", differs from the test espoused in Dey and General Steel. All members of the Court except Heydon J emphasised that the power to dismiss an action summarily should not be exercised lightly10 but Hayne, Crennan, Kiefel and Bell JJ added that the evident legislative purpose revealed by the text of s 31A would be defeated if its application were read as confined to cases of a kind falling within the test in Dey and General Steel11. 6 (2000) 201 CLR 552 at 575-576 [56]-[60] per Gaudron, McHugh, Gummow and Hayne JJ; [2000] HCA 41. 7 (1949) 78 CLR 62 at 90-91 per Dixon J; [1949] HCA 1. 8 (1964) 112 CLR 125 at 130 per Barwick CJ; [1964] HCA 69. 9 (2010) 241 CLR 118; [2010] HCA 28. 10 (2010) 241 CLR 118 at 131 [24] per French CJ and Gummow J, 141 [60] per Hayne, Crennan, Kiefel and Bell JJ. 11 (2010) 241 CLR 118 at 140 [56], 141 [60]. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 7. 23 In Victoria, the test for summary judgment is prescribed by s 62 of the Civil Procedure Act: whether the plaintiff's claim has "no real prospect of success". Consistently with Spencer, the view taken in Victoria is that the power to dismiss an action summarily is not lightly to be exercised but that, like the test applicable to s 31A of the Federal Court of Australia Act, the "no real prospect of success" test is to some degree more liberal than Dey and General Steel. It permits of the possibility of cases in which, although the plaintiff's case is not "hopeless" or "bound to fail", it does not have a real prospect of succeeding12. The proceeding at first instance 24 Before McDonald J, Google put its application for summary dismissal on three bases: (i) that it did not publish the images matter or the web matter; (ii) that the matters in issue were not defamatory of Mr Trkulja; and (iii) that Google was entitled to immunity from suit13. 25 Based on a careful consideration of the present state of authority, including the decisions of Beach J in Trkulja v Google (No 5)14 (against which there was no appeal), and of Blue J in Duffy v Google Inc15, McDonald J concluded that it was strongly arguable that Google's intentional participation in the communication of the allegedly defamatory search results relating to Mr Trkulja to users of the Google search engine supported a finding that Google published the allegedly defamatory results16. 26 McDonald J also rejected Google's contention that a Google search engine user or a person looking over his or her shoulder would not think less of a person such as Mr Trkulja because his photograph is included in the search results or because his photograph or references to his name appear in "snippets" and 12 Lysaght Building Solutions Pty Ltd (t/as Highline Commercial Construction) v Blanalko Pty Ltd (2013) 42 VR 27 at 39 [29] per Warren CJ and Nettle JA (Neave JA agreeing at 40 [36]); Bodycorp Repairers Pty Ltd v Holding Redlich [2018] VSCA 17 at [127]-[129]. 13 Trkulja v Google Inc [2015] VSC 635 at [2]. 14 [2012] VSC 533. 15 (2015) 125 SASR 437. 16 Trkulja v Google Inc [2015] VSC 635 at [67]. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 8. hyperlinks returned by web searches and autocomplete predictions. His Honour illustrated the point by reference to a compilation of images of Mr Trkulja among images of convicted criminals Judith Moran, Matthew Johnson and Tony Mokbel, which appeared at page four of the web matter as reproduced in Annexure B, and concluded that it was certainly arguable that a reasonable search engine user would look at the compilation and assume that Mr Trkulja was a convicted criminal17. 27 McDonald J further rejected Google's contention that Google should be held immune from suit as a matter of public interest, observing, correctly, that the range and extent of the defences provided for in Div 2 of Pt 4 of the Defamation Act 2005 (Vic) militate heavily against the development of a common law search engine proprietor immunity18. The proceeding before the Court of Appeal 28 Before the Court of Appeal, Google advanced essentially the same three grounds. The Court of Appeal found it unnecessary to decide the first ground and rejected the third19. But the Court of Appeal upheld the second ground, ruling in relation to the images matter that Mr Trkulja "would have no prospect at all of establishing that the images matter conveyed any of the defamatory imputations relied upon"20, and, in relation to the web matter, that Mr Trkulja "could not possibly succeed in showing that the web matter upon which he relies carried any of the pleaded defamatory imputations"21. 29 For the reasons which follow, the Court of Appeal were wrong so to hold. 17 Trkulja v Google Inc [2015] VSC 635 at [69]-[71]. 18 Trkulja v Google Inc [2015] VSC 635 at [76]. 19 Google Inc v Trkulja (2016) 342 ALR 504 at 593 [372], 601 [413]. 20 Google Inc v Trkulja (2016) 342 ALR 504 at 597 [391]. 21 Google Inc v Trkulja (2016) 342 ALR 504 at 598 [396]. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 9. Assessing capacity to defame 30 The question of whether words or images complained of are capable of conveying a pleaded defamatory imputation is a question of law22 which permits of only one correct answer. It is, however, a question about which reasonable minds may sometimes differ, and, consequently, it is only ever with great caution that a defamation pleading should be disallowed as incapable of bearing a defamatory imputation. The potential for difference about the capacity of matters to convey different meanings is an equally strong reason for declining to set aside a proceeding on the basis that an impugned publication is incapable of bearing the defamatory imputation alleged23. And it is to be remembered that on an application for summary dismissal such as this, the plaintiff's case as to the capacity of the publications to defame is to be taken at its highest24. 31 The test for whether a published matter is capable of being defamatory is what ordinary reasonable people would understand by the matter complained of25. In making that assessment, it is necessary to bear in mind that ordinary men and women have different temperaments and outlooks, degrees of education and life experience. As Lord Reid observed in Lewis v Daily Telegraph Ltd26, "[s]ome are unusually suspicious and some are unusually naive". So also are some unusually well educated and sophisticated while others are deprived of the 22 Jones v Skelton [1963] 1 WLR 1362 at 1370; [1963] 3 All ER 952 at 958; Favell v Queensland Newspapers Pty Ltd (2005) 79 ALJR 1716 at 1719 [9] per Gleeson CJ, McHugh, Gummow and Heydon JJ; 221 ALR 186 at 189-190; [2005] HCA 52. 23 Favell (2005) 79 ALJR 1716 at 1719 [6] per Gleeson CJ, McHugh, Gummow and Heydon JJ; 221 ALR 186 at 189; Corby v Allen & Unwin Pty Ltd (2014) Aust Torts Reports ¶82-184 at 67,716-67,717 [134]-[137] per McColl JA (Bathurst CJ and Gleeson JA agreeing at 67,697 [1], 67,725 [191]). 24 See for example D'Orta-Ekenaike v Victoria Legal Aid (2005) 223 CLR 1 at 75 [230] per Kirby J; [2005] HCA 12; Pi v Pierce [2015] NSWCA 118 at [24] per Ward JA (Gleeson JA agreeing at [31]); cf Abou-Lokmeh v Harbour Radio Pty Ltd [2016] NSWCA 228 at [28] per McColl JA in relation to contextual imputations. 25 Jones v Skelton [1963] 1 WLR 1362 at 1370; [1963] 3 All ER 952 at 958; Radio 2UE Sydney Pty Ltd v Chesterton (2009) 238 CLR 460 at 466-467 [4]-[6] per French CJ, Gummow, Kiefel and Bell JJ; [2009] HCA 16. 26 [1964] AC 234 at 259 (Lord Jenkins agreeing at 262). 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 10. benefits of those advantages. The exercise is, therefore, one of attempting to envisage a mean or midpoint of temperaments and abilities and on that basis to decide the most damaging meaning27 that ordinary reasonable people at the midpoint could put on the impugned words or images considering the publication as a whole28. 32 As the Court of Appeal of England and Wales observed in Berezovsky v Forbes Inc29, that exercise is one in generosity not parsimony. The question is not what the allegedly defamatory words or images in fact say or depict but what a jury could reasonably think they convey to the ordinary reasonable person30; and it is often a matter of first impression. The ordinary reasonable person is not a lawyer who examines the impugned publication over-zealously but someone who views the publication casually and is prone to a degree of loose thinking31. He or she may be taken to "read between the lines in the light of his general knowledge and experience of worldly affairs"32, but such a person also draws implications much more freely than a lawyer, especially derogatory implications33, and takes into account emphasis given by conspicuous headlines 27 Cf John Fairfax Publications Pty Ltd v Rivkin (2003) 77 ALJR 1657 at 1661-1662 [26] per McHugh J; 201 ALR 77 at 83; [2003] HCA 50. 28 Lewis [1964] AC 234 at 259 per Lord Reid (Lord Jenkins agreeing at 262); Favell (2005) 79 ALJR 1716 at 1721 [17] per Gleeson CJ, McHugh, Gummow and Heydon JJ; 221 ALR 186 at 192. 29 [2001] EMLR 45 at 1040 [16]. 30 Favell (2005) 79 ALJR 1716 at 1721 [17] per Gleeson CJ, McHugh, Gummow and Heydon JJ; 221 ALR 186 at 192. 31 Morgan v Odhams Press Ltd [1971] 1 WLR 1239 at 1245 per Lord Reid; [1971] 2 All ER 1156 at 1162-1163. 32 Lewis [1964] AC 234 at 258 per Lord Reid; Favell (2005) 79 ALJR 1716 at 1719-1720 [10] per Gleeson CJ, McHugh, Gummow and Heydon JJ; 221 ALR 186 at 190. 33 Lewis [1964] AC 234 at 277 per Lord Devlin; Chakravarti v Advertiser Newspapers Ltd (1998) 193 CLR 519 at 573-574 [134] per Kirby J; [1998] HCA 37; Favell (2005) 79 ALJR 1716 at 1720 [11] per Gleeson CJ, McHugh, Gummow and Heydon JJ; 221 ALR 186 at 190. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 11. or captions34. Hence, as Kirby J observed in Chakravarti v Advertiser Newspapers Ltd35, "[w]here words have been used which are imprecise, ambiguous or loose, a very wide latitude will be ascribed to the ordinary person to draw imputations adverse to the subject". 33 The Court of Appeal approached the matter on the basis that Mr Trkulja's claim is a composite claim wherein all of the search results comprised in the images matter (Annexure A) are to be looked at as one single composite publication, all of the search results comprised in the web matter (Annexure B) are to be looked at as another single composite publication, and, in determining whether any of the searches comprised in Annexure A is capable of conveying the allegedly defamatory imputations, the ordinary reasonable search engine user is to be attributed with knowledge of the contents of all of the searches comprising Annexure A and Annexure B, and vice versa. 34 As appears from the Amended Statement of Claim, that is not the way in which the case is pleaded. The Amended Statement of Claim conveys that each search and the result which appeared in response to it are to be considered together but separately from each other separate search and response, for the reason that each search may have been conducted by a different person without engaging in any of the other searches. That accords with the view expressed by Callinan J in Dow Jones & Co Inc v Gutnick36 that each hit on a website is a separate publication. Before this Court, counsel for Mr Trkulja did not seek to make anything of the point. He appeared to accept that it was open to aggregate all of the search results in Annexure A and all of the search results in Annexure B, although not A and B, but, if the matter goes to trial, the difference could prove significant. 34 Mirror Newspapers Ltd v World Hosts Pty Ltd (1979) 141 CLR 632 at 646 per Aickin J; [1979] HCA 3; Rivkin (2003) 77 ALJR 1657 at 1661-1662 [26] per McHugh J, 1699 [187] per Callinan J; 201 ALR 77 at 83, 130; Favell (2005) 79 ALJR 1716 at 1719 [8] per Gleeson CJ, McHugh, Gummow and Heydon JJ; 221 ALR 186 at 189. 35 (1998) 193 CLR 519 at 574 [134]. 36 (2002) 210 CLR 575 at 652-653 [197]-[199]; [2002] HCA 56. See also The Buddhist Society of Western Australia Inc v Bristile Ltd [2000] WASCA 210 at [10] per Anderson and Owen JJ, [48] per Wheeler J. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 12. 35 Be that as it may, it is evident for the reasons given by McDonald J that at least some of the search results complained of had the capacity to convey to an ordinary reasonable person viewing the search results that Mr Trkulja was somehow opprobriously associated with the Melbourne criminal underworld, and, therefore, that the search results had the capacity to convey one or more of the defamatory imputations alleged. Whether or not the search results are viewed individually or as a composite does not affect that conclusion. As will be explained, the Court of Appeal's reasoning to the contrary must be rejected. The Court of Appeal's reasoning 36 The Court of Appeal's judgment is of extraordinary length and complexity for the resolution of an appeal against dismissal of a summary disposition application in which the only real question was the capacity of the published matters to defame. It ranges across a broad tract of the law of defamation extending to a substantial, proleptic analysis of the juridical basis of primary and secondary publication in relation to computer search engine proprietors, of the application of innocent publication defences to computer search engine proprietors, and of how and why, in view of the social utility of computer search engines, the existing law of defamation might better be shaped to relate to search engine proprietors or relieve them from liability. Problematically, it also effectively treats the judgment of Beach J in Trkulja v Google (No 5)37 as if it were plainly wrong38 (despite the fact that Google did not appeal against that judgment and that it has been considered with implicit approval in another common law jurisdiction39), and, in relation to the question of capacity of the autocomplete predictions to defame, treats40 the observations of Blue J in Duffy41 as if they went to capacity to defame, notwithstanding that Blue J was describing the process of reasoning by which his Honour, sitting as trial judge, reached 37 [2012] VSC 533. 38 Google Inc v Trkulja (2016) 342 ALR 504 at 589-590 [344]-[348]. 39 Dr Yeung Sau Shing Albert v Google Inc [2014] 4 HKLRD 493 at 534-536 [103]-[106]. See also Oriental Press Group Ltd v Fevaworks Solutions Ltd (2013) 16 HKCFAR 366. 40 Google Inc v Trkulja (2016) 342 ALR 504 at 597 [393]. 41 (2015) 125 SASR 437 at 527 [375]. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 13. findings of mixed fact and law in the trial of a defamation proceeding before judge alone. 37 The Court of Appeal's judgment is also replete with direct and indirect references to Google's affidavit evidence regarding the "world wide web", search engines, and the systems and processes by which Google claims that its computer search engine results are generated; and, despite the summary nature of the application and, therefore, the impracticability of affording Mr Trkulja access to an opportunity for meaningful cross-examination of Google deponents, ordinary interlocutory processes and tendering opposing evidence42, the judgment includes a range of purportedly definitive findings of mixed fact and law drawn from Google's affidavit evidence adverse to Mr Trkulja43. (i) Publication 38 McDonald J was correct to hold that it is strongly arguable that Google's intentional participation in the communication of the allegedly defamatory results to Google search engine users supports a finding that Google published the allegedly defamatory results44. Properly advised, that was all that the Court of Appeal needed to say on the subject. Instead, although the Court of Appeal did not decide the appeal on the question of publication, their Honours made a purportedly determinative finding of mixed fact and law45 that a search engine 42 See Bass v Permanent Trustee Co Ltd (1999) 198 CLR 334 at 358 [52]-[53], 359 [56] per Gleeson CJ, Gaudron, McHugh, Gummow, Hayne and Callinan JJ; [1999] HCA 9. 43 Google Inc v Trkulja (2016) 342 ALR 504 at 585-586 [320], 587 [332], 590 [348]-[349], 590-591 [352]. 44 See and compare Trkulja v Google (No 5) [2012] VSC 533 at [18]-[19], [27]-[31]; A v Google New Zealand Ltd [2012] NZHC 2352 at [67]-[75]; Oriental Press Group (2013) 16 HKCFAR 366 at 387-388 [50]-[54] per Ribeiro PJ (Ma CJ, Chan PJ, Litton NPJ and Gleeson NPJ agreeing at 373 [1], [2], 409 [123], 410-411 [127], 412 [133]); Dr Yeung Sau Shing Albert [2014] 4 HKLRD 493 at 534-536 [103]-[106]. 45 See Byrne v Deane [1937] 1 KB 818 at 837 per Greene LJ; Beitzel v Crabb [1992] 2 VR 121 at 128; Trkulja v Google (No 5) [2012] VSC 533 at [18]; Kenyon v Sabatino [2013] WASC 76 at [13]. See also Bass (1999) 198 CLR 334 at 358 [52]-[53] per Gleeson CJ, Gaudron, McHugh, Gummow, Hayne and Callinan JJ. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 14. proprietor, like Google, is a publisher of search results, including of autocomplete predictions, but that an innocent dissemination defence will almost always, if not always, be maintainable in a period before notification of an alleged defamation46. 39 That was not an appropriate way to proceed. In point of principle, the law as to publication is tolerably clear47. It is the application of it to the particular facts of the case which tends to be difficult, especially in the relatively novel context of internet search engine results. And contrary to the Court of Appeal's approach, there can be no certainty as to the nature and extent of Google's involvement in the compilation and publication of its search engine results until after discovery. There are only the untested assertions of Google deponents. Furthermore, until and unless Google files a defence it cannot be known what defences will be taken (whatever Google might now say is its intention regarding the defences on which it will rely). Nor does it profit to conjecture what defences might be taken and whether, if taken, they would be likely to succeed. For whatever defences are taken, they will involve questions of mixed fact and law and, to the extent that they involve questions of fact, they will be matters for the jury48. Given the nature of this proceeding, there should have been no thought of summary determination of issues relating to publication or possible defences , at least until after discovery, and possibly at all49. 46 Google Inc v Trkulja (2016) 342 ALR 504 at 590 [349], 591-592 [353], [357]. 47 See Webb v Bloch (1928) 41 CLR 331 at 363-364 per Isaacs J; [1928] HCA 50. In relation to the publication of hearsay, see Truth (NZ) Ltd v Holloway [1960] 1 WLR 997 at 1002-1003; Wake v John Fairfax & Sons Ltd [1973] 1 NSWLR 43 at 49-50; Rivkin (2003) 77 ALJR 1657 at 1662 [27] per McHugh J; 201 ALR 77 at 83; John Fairfax Publications Pty Ltd v Obeid (2005) 64 NSWLR 485 at 503-505 [90]-[96] per McColl JA (Sheller JA and McClellan AJA agreeing at 487 [1], 512 [130]). 48 See for example Jones v Skelton [1963] 1 WLR 1362 at 1378; [1963] 3 All ER 952 at 964; Bellino v Australian Broadcasting Corporation (1996) 185 CLR 183 at 198, 200 per Brennan CJ, 214 per Dawson, McHugh and Gummow JJ, 238 per Gaudron J; [1996] HCA 47. 49 See Wickstead v Browne (1992) 30 NSWLR 1 at 5-6 per Kirby P; affirmed on appeal Wickstead v Browne (1993) 10 Leg Rep SL2. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 15. 40 The Court of Appeal were also incorrect to say50 that it was incumbent on Mr Trkulja to plead that Google is a primary or secondary publisher of the allegedly defamatory matters. It is not the practice to plead the degree of participation in the publication of defamatory matters51, for the reason that all degrees of participation in the publication are publication. As Isaacs J held in Webb v Bloch52: "The term published is the proper and technical term to be used in the case of libel, without reference to the precise degree in which the defendant has been instrumental to such publication; since, if he has intentionally lent his assistance to its existence for the purpose of being published, his instrumentality is evidence to show a publication by him." 41 If Google wishes to invoke the defence afforded to "subordinate distributors" by s 32 of the Defamation Act or otherwise contend that the degree of its participation in the publication of the impugned search results was such that it should not be held liable, it is for Google to plead and prove the relevant facts. (ii) Capacity to defame 42 The Court of Appeal's process of reasoning as to the capacity of the impugned web searches to defame Mr Trkulja proceeded from dual premises that whether "any of the defamatory imputations which are pleaded [are] arguably conveyed" is to be determined by reference to the understanding of "an ordinary reasonable user of a search engine such as the Google search engine, without which the facility to navigate the trillions of pages on the world wide web would be gravely compromised", and having regard to the "entirety of the matter relied upon"53. 50 Google Inc v Trkulja (2016) 342 ALR 504 at 557 [225]. 51 See Mullis et al (eds), Gatley on Libel and Slander, 12th ed (2013) at 984-986 [26.5], 1398-1408 [A1.6]-[A1.11]; Blair et al (eds), Bullen & Leake & Jacob's Precedents of Pleadings, 17th ed (2012), vol 1 at 634 [37-08]; Tobin and Sexton (eds), Australian Defamation Law and Practice, looseleaf, service 72, vol 1 at [25,075]-[25,090]. 52 (1928) 41 CLR 331 at 363-364 quoting Folkard, The Law of Slander and Libel, 5th ed (1891) at 439 (second and third emphasis added by Isaacs J). 53 Google Inc v Trkulja (2016) 342 ALR 504 at 597 [388]-[390]. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 16. 43 Their Honours next identified the impugned matter as being, in the case of the images matter, "the composite of the search terms and the images compiled in response" and, in the case of the web matter, "the composite of the search terms and the results which the Google search engine produced"54, with the result that all of the search results comprised in the images matter (reproduced in Annexure A) were to be looked at as one single composite publication and all of the search results comprised in the web matter (reproduced in Annexure B) were to be looked at as another single publication, upon the basis that the ordinary reasonable search engine user was to be attributed with knowledge of the contents of all of the search results comprising Annexures A and B55. 44 The third step in the Court of Appeal's process of reasoning was that the allegedly defamatory material was to be viewed in a context which comprised the world wide web; the particular search engine website; the ability of any internet user to access that website using a web browser to input search terms; and the form of the search engine's response to the terms inputted by the user, because, according to the Court of Appeal, "there would scarcely be an internet user in Australia (or in the 189 countries where the Google search engine is used) who would not recognise that context"56. 45 The fourth step was to reason that, because of the extreme speed with which search engine results are generated, and the number of search results produced, any user of a search engine would know of the enormous scale of the search which has been made and that it could not possibly be made manually57. Thus, according to the Court of Appeal, any user who inputted the words "melbourne criminal underworld photos" and received in response a compilation of images such as the allegedly defamatory search results appearing on page four of Annexure A, which included some images of known criminals, some images of the late Marlon Brando (in his role as "the Godfather"), a tram, actors (presumably in a film about serious crime) and a solicitor, or, on another occasion, results including images such as those appearing on page one of Annexure A of a former Victorian Chief Commissioner of Police, a murder victim, a crime reporter and a Google logo, "would inevitably give thought to just 54 Google Inc v Trkulja (2016) 342 ALR 504 at 510 [30], 536 [145]. 55 Google Inc v Trkulja (2016) 342 ALR 504 at 596-597 [387]-[388]. 56 Google Inc v Trkulja (2016) 342 ALR 504 at 537 [147] (footnote omitted). 57 Google Inc v Trkulja (2016) 342 ALR 504 at 537 [150]. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 17. what relationship there could possibly be between the words inputted and the compilation produced, and very probably perceive a disconnect between the images and the search terms" and would "recognise ... that the search results in their entirety did not reflect the meaning of the inputted words considered as a phrase"58. 46 The Court of Appeal also relied, in part, on observations of this Court in Google Inc v Australian Competition and Consumer Commission ("Google v ACCC")59 as support for the Court of Appeal's findings as to the knowledge to be attributed to the ordinary reasonable user of a search engine60. 47 From that, it was said to follow that, considered by reference to the understanding of an ordinary reasonable user of a search engine, and, in particular, the Google search engine61: "the plaintiff would have no prospect at all of establishing that the images matter conveyed any of the defamatory imputations relied upon. ... It might be said, if a contrary conclusion was to be reached, that the list of persons potentially defamed would be both large and diverse. We do not accept that such a conclusion would be sound." 48 Likewise, in relation to page 14 of Annexure A, which contained an image of autocomplete predictions, an image referring to a "[w]ebsite for this image" and stating that "[i]n a nutshell, Michael Trkulja's beef with both Yahoo and Google was that ...", and advertisements for a defamation lawyer and an online solicitor, the Court of Appeal held that the content was incapable of being defamatory. Their Honours found on the basis of Google's affidavit evidence that autocomplete predictions which are returned in respect of particular search terms entered by search engine users are strongly influenced by the particular user's previous searches. In the Court of Appeal's view, it was also "crystal clear" that the image of the webpage related to Mr Trkulja's earlier successful defamation proceedings. Viewing page 14 in the context of the whole of 58 Google Inc v Trkulja (2016) 342 ALR 504 at 537 [151]. 59 (2013) 249 CLR 435; [2013] HCA 1. 60 Google Inc v Trkulja (2016) 342 ALR 504 at 541-543 [175]-[179]. 61 Google Inc v Trkulja (2016) 342 ALR 504 at 597 [391]. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 18. Annexure A, it could not be considered capable of carrying any of the pleaded imputations62. 49 As to the web matter, the Court of Appeal referred first to pages five to seven of Annexure B, which also contained autocomplete predictions, and relied on its earlier conclusion that the autocomplete predictions were incapable of being defamatory63. Their Honours concluded that page one of Annexure B was essentially of the same character as pages five to seven of Annexure B and, further, that the apparent reference to Mr Trkulja being "Streisand'd" indicated that64: "The whole point of this page is that the plaintiff's successful defamation proceeding had produced the Streisand effect. Far from carrying any of the defamatory imputations pleaded by the plaintiff, the commentator was pointing out that the plaintiff's successful defamation proceedings ­ in which he had been awarded damages in respect of an imputation that he was somehow connected with the Melbourne underworld ­ had not brought matters to an end." 50 The Court of Appeal thereafter referred to page two of Annexure B, in which, according to the Court of Appeal, the only reference to Mr Trkulja was in connection with his earlier successful defamation proceeding against Google , under the heading "Google defamation case and 'publishing' in the digital age ­ Crikey". That led their Honours to observe65: "How that could possibly be said to be defamatory of the plaintiff we do not understand. The fact that the reference to the plaintiff's earlier successful defamation proceeding was on a results page which adverted to the television series, 'Underbelly', which contained thumbnails of persons associated with the Melbourne underworld (none of which were the plaintiff) and which referred to a reputed criminal named Arico, could not possibly deflect attention from the import of the only reference to the plaintiff." 62 Google Inc v Trkulja (2016) 342 ALR 504 at 597-598 [393]-[395]. 63 Google Inc v Trkulja (2016) 342 ALR 504 at 598 [397]. 64 Google Inc v Trkulja (2016) 342 ALR 504 at 598 [398]. 65 Google Inc v Trkulja (2016) 342 ALR 504 at 598 [399]. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 19. 51 Finally, the Court of Appeal referred to page four of Annexure B, which, as mentioned, was the page in respect of which McDonald J drew the conclusion that it was certainly arguable that a reasonable search engine user would look at the compilation of images and assume that Mr Trkulja was a convicted criminal. The Court of Appeal took the entirely opposite view66: "It may be regarded as the high water mark of the material relied upon by the plaintiff, because of the fact that the return of images included the plaintiff and three criminals. Pausing, and underlining the random nature of the images displayed, the four images in the particular sequence are the first four images from the left on the top line of page five of Annexure A ... The heading under which the thumbnails on page four appear is 'Images for Melbourne underworld criminals ­ report images'. It is a similar heading to that which appears above the compilations of images on pages two and three of Annexure B. A reasonable user of the internet, aware of the unpredictable results which are generated by an image search ­ well exemplified by the 20 pages of Annexure A ­ would immediately apprehend, in our opinion, that the thumbnails on page four of Annexure B were of no different character. They could not convey the defamatory imputations pleaded by the plaintiff. But there is a further matter. ... It is scarcely conceivable that assumed secondary publication prior to [notice being given to Google on or about 3 December 2012] would not attract a successful innocent dissemination defence. But according to the plaintiff's particularised case, it is impossible to say whether page four of Annexure B (and the same is the situation with page five of Annexure A) was published after the giving of notice." 52 Those conclusions are unacceptable. As has been observed, the test of capacity of a published matter to defame is, in this case, whether any of the search results complained of are capable of conveying any of the defamatory imputations alleged. It is not, as the Court of Appeal stated67, whether "any of the defamatory imputations which are pleaded [are] arguably conveyed". To express the test as the Court of Appeal did runs the risk (which appears to have 66 Google Inc v Trkulja (2016) 342 ALR 504 at 599 [401]-[403]. 67 Google Inc v Trkulja (2016) 342 ALR 504 at 597 [389]. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 20. eventuated) of judging the issue according to what the court may think the allegedly defamatory words or images say or depict rather than what a jury could reasonably think they convey. 53 Further, although it might be correct to say that the capacity of the search results to convey the alleged defamatory imputations is to be judged by reference to the "ordinary reasonable user of a search engine such as the Google search engine"68, by analogy, say, to the way it is said that the capacity of a newspaper article to defame is to be judged by reference to the standards of an ordinary reasonable reader69, to do so would be correct only so long as the expression were understood to mean an ordinary reasonable person who has made the Google search in issue. 54 No doubt, as the Court of Appeal said, it can be assumed that the ordinary reasonable person who has used the Google search engine to make a search contemplates that the results of his or her search bear some connection to the search terms. But in the absence of tested, accepted evidence to the contrary, it must also be allowed that the ability to navigate the Google search engine, and the extent of comprehension of how and what it produces, whence it derives, and how and to what degree Google contributes to its content, may vary significantly among the range of persons taken to be representative of the hypothetical ordinary reasonable person. 55 Additionally, the question of law of whether the standard of knowledge and comprehension of the processes involved should be taken as some hypothetical midpoint in the range of understanding is yet to be authoritatively determined. It may well be that the answer will turn on evidence as to the standards of knowledge and comprehension among users of the Google search engine (be they first-time or experienced participants, and recognising that the two classes may require separate consideration for the purposes of the law of defamation70), and on inferences to be drawn from that kind of evidence as to the 68 Google Inc v Trkulja (2016) 342 ALR 504 at 597 [390]. 69 Favell (2005) 79 ALJR 1716 at 1718-1719 [5] per Gleeson CJ, McHugh, Gummow and Heydon JJ, cf at 1722-1723 [23]-[26] per Kirby J; 221 ALR 186 at 188, cf at 193-195. 70 See Capital and Counties Bank v Henty (1882) 7 App Cas 741 at 744-745 per Lord Selborne LC, 771 per Lord Blackburn and Amalgamated Television Services Pty Ltd v Marsden (1998) 43 NSWLR 158 at 165-167 per Hunt CJ at CL (Mason P (Footnote continues on next page) 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 21. implications, particularly derogatory implications, that a user with that degree of knowledge and comprehension would likely attribute to the results of a Google search of the kinds in issue. As Kirby P (as his Honour then was) observed in another context, in Wickstead v Browne71, appellate courts should be loath to consider the application of the law to evidence in novel contexts without the benefit of the evidence having been adduced and a trial concluded. Testimony "gives colour and content to the application and development of legal principle"72, and out of the detail of the evidence ultimately proved may arise an insight which aids understanding whether and how principle should be developed. 56 The Court of Appeal were further in error in treating the decision of this Court in Google v ACCC as supportive of the conclusion that, although an image of Mr Trkulja may have appeared in responses to Google searches which included the words "criminal", "melbourne" and "underworld", that was simply because those terms appeared in a webpage which contained that image, and for that reason were not capable of conveying to the ordinary reasonable user of a search engine the imputation that Mr Trkulja was a criminal or part of the Melbourne criminal underworld73. 57 The question in Google v ACCC was whether Google had engaged in misleading and deceptive conduct contrary to s 52 of the Trade Practices Act 1974 (Cth) by displaying misleading and deceptive "sponsored links". At first instance, it was held that Google had not done so because it was simply a conduit which passed on the sponsored links without any adoption or approval of their contents74. On appeal, the Full Court of the Federal Court of Australia held75 that and Handley JA agreeing at 161), which suggest that the circumstances of publication, specifically the mode or manner of publication, are relevant to the characteristics of the ordinary reasonable person. 71 (1992) 30 NSWLR 1 at 5-6. 72 (1992) 30 NSWLR 1 at 5 per Kirby P. 73 Google Inc v Trkulja (2016) 342 ALR 504 at 541-543 [175]-[178]. 74 Australian Competition and Consumer Commission v Trading Post Australia Pty Ltd (2011) 197 FCR 498 at 536-540 [176]-[185]. 75 Australian Competition and Consumer Commission v Google Inc (2012) 201 FCR 503 at 522 [95]. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 22. Google had engaged in misleading and deceptive conduct by displaying sponsored links because the sponsored links were "Google's response to a user's insertion of a search term into Google's search engine", which meant that Google did not merely pass on the contents of the sponsored links without adoption or approval in the sense essayed in Yorke v Lucas76. 58 On appeal to this Court that holding was reversed. It was considered to be axiomatic that the Google search mechanism operates according to search terms chosen by the user for the purpose of generating "organic search results". According to the primary judge's findings of fact, which were not impugned, Google was not the maker, author, creator or originator of the information in any of the sponsored links. Given evidence adduced at first instance, it was held that the primary judge was right to find, as he had, that ordinary and reasonable users of the Google search engine would have understood that the sponsored links were advertisements which Google did not endorse but was merely passing on for what they were worth. The reason for that being so was that77: "[o]n its face, each sponsored link indicates that its source is not Google, but an advertiser. The heading 'Sponsored Links' appears above both top left sponsored links and right side sponsored links, and the URL of the advertiser, appearing within each sponsored link, clearly indicates its source. Ordinary and reasonable users of the Google search engine would have understood that the sponsored links were created by advertisers. Such users would also have understood that representations made by the sponsored links were those of the advertisers, and were not adopted or endorsed by Google." 59 By contrast, this case is not concerned with sponsored links or misleading and deceptive conduct in relation to the content of sponsored links, but rather with the law of defamation in relation to responses to Google searches of another kind. There is no evidence here, on the basis of which it is possible to be persuaded to the level of satisfaction necessary for the summary disposition of the proceeding on the ground of lack of capacity to defame, that it would have been apparent to an ordinary reasonable person using the Google search engine 76 (1985) 158 CLR 661 at 666 per Mason ACJ, Wilson, Deane and Dawson JJ; [1985] HCA 65. 77 Google v ACCC (2013) 249 CLR 435 at 460 [70] per French CJ, Crennan and Kiefel JJ. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 23. that Google made no contribution to the elements or combination of elements of those of the search results that convey a connection between Mr Trkulja and criminality. And in contradistinction to the "sponsored links" in Google v ACCC, there is not here the indication axiomatically implicit in a third party advertisement that the author of the advertisement is the advertiser. 60 Just as importantly, to say that a user of the Google search engine would "inevitably give thought to just what relationship there could possibly be between the words inputted and the compilation produced" or "very probably perceive a disconnect between the images and the search terms" (emphasis added)78 does not gainsay that it would be open to a jury to conclude on the balance of probabilities that an ordinary reasonable person using the Google search engine would perceive the compilation to convey one or more of the de famatory imputations alleged. To the contrary, it is to be assumed that such a person would contemplate that there is a connection between the terms of the search inputted into the search engine and the contents of the results displayed. Ex hypothesi, since he or she has conducted the search for criminals and members of the Melbourne criminal underworld, he or she would rationally suppose that there is something in the response which correlates to criminals and members of the Melbourne criminal underworld. And prima facie the most obvious, logical connection between the terms of the search and the response is that those persons whose images or names appear in the response, under headings such as "melbourne criminal underworld photos", "melbourne underworld crime" and "melbourne underworld killings", or at least some of them, are criminals or members of the Melbourne criminal underworld. 61 It is true, as the Court of Appeal observed79, that in some of the search results comprising Annexures A and B, some of the persons shown are plainly not criminals or members of the Melbourne criminal underworld. A former Victorian Chief Commissioner of Police, the late Marlon Brando in his role as "the Godfather", criminal law barristers and solicitors and other persons who are not criminals but whose professions have something to do with crime are o bvious examples. But in each of the pages on which images of such persons appear, there are also images of persons who are notorious criminals or members of the Melbourne criminal underworld coupled with images of persons, such as Mr Trkulja, whose identity is relatively unknown. Depending upon the totality 78 Google Inc v Trkulja (2016) 342 ALR 504 at 537 [151]. 79 Google Inc v Trkulja (2016) 342 ALR 504 at 537 [151]. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 24. of the evidence adduced at trial, it would be open to a jury to conclude that an ordinary reasonable person using the Google search engine would infer80 that the persons pictured whose identities are unknown are persons, like the notorious criminals with whom they are pictured, in some fashion opprobriously connected with criminality and the Melbourne criminal underworld. 62 So to conclude, as the Court of Appeal observed, might result in the list of persons potentially defamed being large and diverse. But contrary to the Court of Appeal's apparent reasoning, that does not mean that the conclusion is unsound. It means no more than that, in such cases, the liability of a search engine proprietor, like Google, may well turn more on whether the search engine proprietor is able to bring itself within the defence of innocent dissemination than on whether the content of what has been published has the capacity to defame. 63 The Court of Appeal further erred, in relation to the autocomplete predictions which appear on page 14 of Annexure A and pages five to seven of Annexure B, in adopting the findings of mixed fact and law made by Blue J sitting at trial as judge alone in Duffy in relation to the autocomplete publications in that case as a basis for concluding that the autocomplete predictions in this case were incapable of conveying the imputations alleged. Contrary, too, to the Court of Appeal's reasoning81, the apparent references in Annexure B to previous defamation proceedings involving Mr Trkulja do not significantly if at all detract from the conclusion that the impugned searches are capable of conveying the defamatory imputations alleged. On page one of Annexure B, there appear the words "Milorad 'Michael' Trkulja is a former hitman who shot a music promoter in the balaclava" followed by the word "Streisand'd". Ex facie, those words are capable of imputing some criminality on the part of Mr Trkulja. 64 The Court of Appeal reasoned by reference to a meaning of "Streisand'd" which their Honours appear to have derived from Wikipedia that "Streisand'd" implied a reference to Mr Trkulja's earlier successful defamation proceeding against Google82. But that is not an inference that was open to be drawn. It had 80 Cf Mirror Newspapers Ltd v Harrison (1982) 149 CLR 293 at 301 per Mason J (Gibbs CJ, Wilson J and Brennan J agreeing at 295, 303); [1982] HCA 50; Marsden (1998) 43 NSWLR 158 at 167 per Hunt CJ at CL (Mason P and Handley JA agreeing at 161). 81 Google Inc v Trkulja (2016) 342 ALR 504 at 598 [394], [398]-[399]. 82 Google Inc v Trkulja (2016) 342 ALR 504 at 511 [35]. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 25. not been suggested that the meaning of "Streisand'd" was notorious or would be known to an ordinary reasonable person viewing the search results83; and the fact that the word may have appeared in Wikipedia is in itself irrelevant. The capacity of a published matter to defame must be assessed by reference to the most damaging meaning that could reasonably be put upon the words in question84. Moreover, even if the use of "Streisand'd" could be regarded as suggesting some sort of connection between Mr Trkulja and a defamation proceeding (which, as the matter stands, is a dubious proposition), that would not bar the capacity of the words "Milorad 'Michael' Trkulja is a former hitman who shot a music promoter in the balaclava" to defame Mr Trkulja. 65 Admittedly, there appears on page two of Annexure B a "snippet" of a webpage relating to a Google defamation case which mentions Mr Trkulja's name and a connection to the "criminal underworld", and, on page three, a "snippet" of a webpage which, under the heading "Trkulja v Yahoo! ­ Defamation Watch", refers to a "music promoter" winning "225000" followed by the words "To the right of the article was a large photo of Trkulja and then an article ... the plaintiff is such a significant figure in the Melbourne criminal underworld that events ...". Possibly, the latter suggests that Mr Trkulja succeeded in a defamation action against Yahoo and was awarded $225,000. But, even if that be so, it does not necessarily detract from the sting of the words that the plaintiff in that action, namely, Mr Trkulja, was a "significant figure in the Melbourne criminal underworld". 66 It also remains that the search results reproduced at pages two and three were the result of searches for the words "melbourne criminal underworld figure" and "melbourne criminal underworld photos", which of itself would be capable of conveying to the ordinary reasonable person using the Google search engine that there is some opprobrious connection between those terms and Mr Trkulja. And lastly, given that the "snippets" provide little by way of detail as to the defamatory imputations which were the subject of the previous proceedings, or as to the falsity or otherwise of Mr Trkulja's alleged criminal connection, it might 83 See generally Lewis [1964] AC 234 at 264 per Lord Morris of Borth-y-Gest, 278 per Lord Devlin; Jones v Skelton [1963] 1 WLR 1362 at 1370-1371; [1963] 3 All ER 952 at 958; Mirror Newspapers Ltd v World Hosts Pty Ltd (1979) 141 CLR 632 at 641 per Mason and Jacobs JJ. 84 Lewis [1964] AC 234 at 259 per Lord Reid; Favell (2005) 79 ALJR 1716 at 1721 [17] per Gleeson CJ, McHugh, Gummow and Heydon JJ; 221 ALR 186 at 192. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ Kiefel CJ Bell J Keane J Nettle J Gordon J 26. be thought that there is little about the "snippets" that a jury would necessarily regard as significantly ameliorative. This observation applies equally to the material appearing on page 14 of Annexure A which the Court of Appeal held was a reference to Mr Trkulja's earlier defamation proceedings that undermined the capacity of the publication to convey the pleaded imputations. Conclusion and orders 67 The Court of Appeal erred in concluding that the matters upon which Mr Trkulja relied were incapable of conveying any of the defamatory imputations which were pleaded and therefore erred in concluding that Mr Trkulja's proceeding had no real prospect of success. It follows that the appeal should be allowed. Pursuant to r 42.07.1 of the High Court Rules 2004 (Cth) Google LLC is made the respondent to this appeal in substitution for Google Inc and the appeal is determined as so constituted. Orders two to six of the Court of Appeal should be set aside and in their place it should be ordered that the appeal to the Court of Appeal be dismissed with costs. Google should pay the costs of the appeal to this Court. 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP 5KIPGFD[#WUV.++ 4GVTKGXGFHTQO#WUV.++QP,WPGCV 8GTKH[XGTUKQP