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

Anu @ Sashikala vs The State Of Tamil Nadu
2021 Latest Caselaw 9776 Mad

Citation : 2021 Latest Caselaw 9776 Mad
Judgement Date : 17 April, 2021

Madras High Court
Anu @ Sashikala vs The State Of Tamil Nadu on 17 April, 2021
                                                          1

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED:17.04.2021

                                                     CORAM

                                   THE HONOURABLE Mr.JUSTICE M.DHANDAPANI

                                               Crl.O.P.No.6497 of 2019


                     Anu @ Sashikala                                     ...Petitioner.
                                                         Vs.


                     1.The State of Tamil Nadu,
                       Rep. by the Inspector of Police,
                       Central Crime Branch-I, Team No.IV,
                       Vepery, Chennai.

                     2.S.Shajahan @ S.S.Chakravarthy,

                     3.Srinivasan Ramamoorthy,

                     4.Nelson,

                     5.Lalgudi N.Illayaraja,

                     6.Kanal Kannan @ Kannan Velpandian,

                     7.A.Shakthivel,

                     8.T.Selvaraj @ Selvam.

                     (Respondents 3 to 8 were impleaded as party
                     respondents vide order of this Court dated
                     17.04.2021 by MDIJ)                                 ...Respondents.


https://www.mhc.tn.gov.in/judis/
                                                              2

                     PRAYER: Criminal Original Petition is filed under Section 439(ii) of
                     Cr.P.C., to cancel the bail in Crl.O.P.No.26652 of 2018 in Crime No.405 of
                     2018 passed by this Hon'ble Court dated 11.12.2018 and pass orders.


                                    For Petitioner    : Mr.L.Infant Dinesh

                                    For R1            : Ms.Kritika Kamal
                                                        Government Advocate (Crl.side)

                                    For R3 to R8      : Mr.Raj Thilak E.


                                                         ORDER

This criminal original petition has been filed to cancel the bail

granted by this Court to the 2nd respondent by an order dated 11.12.2018

passed in Crl.O.P.No.26652 of 2018.

2..The case of the prosecution is that the complainant is the

partner of M/s.Magic Rays, a film distributing firm. The 2nd respondent

produced a film named “Vaalu” and he entered into an agreement dated

29.05.2013 with the defacto complainant assigning the rights of the theatre

distribution and exploitation of the said movie in the territory of the State of

Tamil Nadu, Puducherry, Kerala and Karnataka for a period in perpetuity for

the agreed consideration of Rs.10,00,00,000/-. In this regard, a dispute arose

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

in respect of assigned rights of theatre release of the film. As such the

defacto complainant filed a suit against the petitioner in C.S.No.541 of 2015

before this Court for the relief of permanent injunction. In the said suit, they

amicably settled the issues and entered into a Copyright Assignment

Agreement dated 01.08.2015, and the said agreement form part and parcel of

the judgment and decree in C.S.No.541 of 2015. As per the said agreement,

the petitioner agreed to repay a sum of Rs.7,45,00,000/- by giving exclusive

theatre right of distribution, exhibition and exploitation of another movie

currently being produced by him in the name “Vettai Mannan” for the State

of Tamil Nadu, failing which the petitioner has to repay the said sum of

Rs.7,45,00,000/- with interest. Even after completion of three years from

the year 2015, the petitioner did not even commence the production of the

film named “Vettaimannan”. Therefore, he cheated the defacto complainant

to the tune of Rs.7,45,00,000/-. When questioned the same, the petitioner

threatened him with dire consequences. Hence, the complaint.

3.The learned counsel for the petitioner/defacto complainant

would submit that this Court had granted anticipatory bail to the accused/R2

on the ground that he completed 80% of the movie by relying upon the

materials and other documents placed before the Court. He further https://www.mhc.tn.gov.in/judis/

submitted that those documents and materials are forged one and infact he

has not completed 80% of the movie and hence he seeks for cancellation of

the anticipatory bail granted to the 2nd respondent.

4.The learned counsel for the second respondent would submit

that already this Court considered the issues and granted anticipatory bail on

certain conditions. It cannot be cancelled unless the petitioner file any

materials to prove that the materials placed before the court is a forged one

and it has a separate cause of action and it should be worked out in the

manner known to law. Therefore, he seeks for dismissal of this petition.

5.The learned Government Advocate appearing on behalf of the 1st

respondent Police submitted that the petitioner has complied with the

conditions.

6. The order passed by this Court on 11.12.2018 in Crl. O.P.

No.26652/18 reveals that while granting anticipatory bail, while certain

conditions were imposed by this Court, the Court had also recorded a

finding that on the materials placed before it, it is seen that 80% of the

movie had been completed and, therefore, in that backdrop, keeping in mind https://www.mhc.tn.gov.in/judis/

the agreement entered into between the defacto complainant and the 2nd

respondent/accused, anticipatory bail was granted to the 2nd

respondent/accused. However, now the present petition has been filed

averring change of circumstance, in that the movie had not at all commenced

and, therefore, the bail granted to the 2nd respondent should be cancelled.

7. As pointed out by the learned counsel for the 2nd respondent,

though such a ground has been raised by the petitioner, however, no

materials has been placed before this Court to sustain the said ground. It is

the stand of the petitioner that forged documents have been placed to satisfy

the Court for obtaining bail. However, the petition is bereft of particulars as

to how the said documents are alleged to be forged and the materials which

point to the said documents being forged documents. Mere averment cannot

partake the character of proof and more so when the petitioner seeks to

cancel the bail granted to the 2nd respondent, this Court is ordained with the

task of satisfying itself that a fraudulent act had been perpetrated on this

Court to obtain bail.

8. Further, when there has been a finding rendered by this Court, it is

the duty of the petitioner to satisfy this Court that the said finding was on https://www.mhc.tn.gov.in/judis/

the basis of documents, which are untrue. Mere assertion by the petitioner

that documents are forged on the basis of which bail has been granted would

not be suffice to cancel the bail granted to the 2nd respondent. There should

be deliberate non-compliance of the conditions stipulated and/or fraudulent

act perpetrated before this Court for cancellation of bail and in the above

circumstances, there being no deliberate non-compliance with the order

passed by this Court, nor any material to show that fraud has been

perpetrated on this Court, the prayer of the petitioner herein for cancellation

of bail does not merit acceptance.

9. It is to be pointed out at this juncture that it has been the ratio laid

down in a catena of decisions that unless and until substantive materials are

placed to show that the bail obtained was through fraudulent means and that

the conditions imposed by the court have not been complied with, on mere

ipse dixit, the Courts shall not invoke its power to cancel the bail. The

conditions for cancellation of bail are more stringent than the conditions for

grant of bail, as has been laid down by the courts and in the present case, on

mere assertions, the petitioner seeks to have the bail granted to the petitioner

cancelled without placing the requisite materials to substantiate his

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

submissions. Such being the case, this Court is not inclined to grant the

prayer as sought for by the petitioner.

10. For the reasons aforesaid, this application for cancellation of bail

is liable to be dismissed and, accordingly, the same is dismissed.

17.04.2021 rm

To

1. The Inspector of Police, Central Crime Branch-I, Team No.IV, Vepery, Chennai.

2. The Public Prosecutor, High Court, Madras.

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

M.DHANDAPANI, J.,

rm

Crl.O.P.No.6497 of 2019

17.04.2021

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