Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.Kamal Chand vs Sushmitha @ Payalkumari
2021 Latest Caselaw 17279 Mad

Citation : 2021 Latest Caselaw 17279 Mad
Judgement Date : 24 August, 2021

Madras High Court
S.Kamal Chand vs Sushmitha @ Payalkumari on 24 August, 2021
                                                                                     Crl.O.P.No.7221 of 2019

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED : 24.08.2021

                                                             CORAM

                                   THE HONOURABLE MR. JUSTICE M.DHANDAPANI

                                                 Crl.O.P.No.7221 of 2019
                                                           and
                                             Crl.M.P.Nos.3984 & 3985 of 2019

                     1. S.Kamal Chand
                     2. Saroja Bai
                     3. D.Senekraj Chordia
                     4. S.Gokulkumar
                     5. Prathiba                                             .. Petitioners
                                                              Vs.

                     Sushmitha @ Payalkumari                                 .. Respondent

                     PRAYER: Criminal Original Petition filed under Section 482 of the Code
                     of Criminal Procedure, to set aside the order dated 07.02.2019 made in
                     CRP.No.34 of 2016 on the file of the learned Principal Sessions Judge,
                     Cuddalore confirming the order dated 30.08.2016 made in Crl.M.P.No.1493
                     of 2015 in C.C.No.97 of 2014 on the file of the learned District Munsif cum
                     Judicial Magistrate, Parangipettai.


                                   For Petitioners       :    Mr.N.Manokaran
                                   For Respondent        :    Mr.B.Jawahar



                                                               1


https://www.mhc.tn.gov.in/judis/
                                                                                   Crl.O.P.No.7221 of 2019

                                                         ORDER

The petitioners have filed this petition seeking to set aside the

order dated 07.02.2019 made in CRP.No.34 of 2016 on the file of the

learned Principal Sessions Judge, Cuddalore confirming the order dated

30.08.2016 made in Crl.M.P.No.1493 of 2015 in C.C.No.97 of 2014 on the

file of the learned District Munsif cum Judicial Magistrate, Parangipettai.

2. The case of the petitioners is that the 1st petitioner and the

respondent got married on 23.04.2014 and they were blessed with two sons.

First son, viz., Ajay Veevyn was born on 31.05.2005 and second son, viz,

Vijay Veevyn was born on 30.12.2009. However, right from the inception,

the respondent has disliked the company of the 1st petitioner for no

justifiable cause and the 1st petitioner has tolerated the cruelty committed by

the respondent for sometime and unable to overcome the same, the 1st

petitioner has filed a petition for divorce in H.M.O.P.No.177 of 2013, on the

file of the learned Principal Sub Judge, Villupuram. Further it is alleged by

the petitioners that pending H.M.O.P.No.177 of 2013, the respondent had

filed a complaint dated 26.11.2013 before the Protection Officer, District

https://www.mhc.tn.gov.in/judis/ Crl.O.P.No.7221 of 2019

Social Welfare Office, Cuddalore, alleging that she was subjected to

harassment at the hands of the petitioners and the said petition was

forwarded to the learned District Munsif Cum Judicial Magistrate,

Parangipettai for necessary action. Accordingly, the said complaint filed

under Section 12 of the Protection of Women from Domestic Violence Act,

2005, was taken on file in Crl.M.P.No.5731 of 2013. While so, the

respondent had filed another petition dated 10.01.2014 under Section 23 of

the P.W.D.V.A Act, 2005, seeking custody of the first son S.K.Ajay Veevyn

and the said petition was taken on file in C.M.P.No.130 of 2014 and after

contest, it came to be allowed in favour of the respondent on 26.05.2015.

Subsequent to that, the respondent has also filed a private complaint in

C.C.No.97/2014, on the file of the learned Judicial Magistrate,

Parangipettai, against the petitioners for the alleged offence under Sections

294(b), 448, 498A, 406 IPC r/w. Section 4 of the Dowry Prohibition Act

and Section 4 of the TN PWH Act. Challenging the same, the present

petition is filed and further the petitioners have filed Crl.M.P.No.1493 of

2015 to discharge them from the prosecution and the same was dismissed on

31.08.2016. Aggrieved by the same, the petitioners have also filed

https://www.mhc.tn.gov.in/judis/ Crl.O.P.No.7221 of 2019

CRP.NO.34 of 2016, however, the said petition also dismissed by the Lower

Court without any sufficient cause. Hence, challenging the said dismissal

order, the petitioner is before this Court.

5. Though the above grounds have been raised by the learned

counsel for the petitioners, however, this Court is of the opinion the issue is

a triable issue and the grounds raised by the counsel for the petitioners are

all factual in nature and it requires appreciation of evidence and this Court

cannot decide the same in exercise of its jurisdiction under Section 482 of

Criminal Procedure Code. It is left open to the petitioners to raise all the

grounds before the Court and the same shall be considered on its own merits

and in accordance with law. This Court is not inclined to interfere with the

proceedings pending before the Court below.

6.It is represented by the learned counsel appearing for the

petitioners that this Court may issue a direction to the Trial Court to

expedite the trial and complete the same as early as possible. He would

further submit that the appearance of the petitioners before the Trial Court

https://www.mhc.tn.gov.in/judis/ Crl.O.P.No.7221 of 2019

may be dispensed with.

7. Accordingly, this petition is disposed of directing the trial

court to dispose of C.C. No.104/2018 as expeditiously as possible as per

seniority of the case. The petitioners and respondent are directed to co-

operate with the trial court for the early completion of trial. Further, taking

into consideration the request as made by the learned counsel for the

petitioner, his appearance before the trial court is dispensed with except for

their appearance for the purpose of receiving the copy of the proceedings

u/s 207 Cr.P.C., framing of charges, questioning under Section 313 Cr.P.C.

and on the day on which judgment is to be pronounced. However, if for any

particular reason, the presence of the petitioners is necessary, the trial court,

at its wisdom, shall direct their appearance on those days. Consequently,

connected miscellaneous petitions, if any, are closed.

24.08.2021

Speaking/Non Speaking order Index : Yes/No

https://www.mhc.tn.gov.in/judis/ Crl.O.P.No.7221 of 2019

Internet: Yes/No

sk

To

1. The Principal Sessions Judge, Cuddalore.

2. The District Munsif cum Judicial Magistrate, Parangipettai.

3. The Public Prosecutor, High Court, Madras.

M.DHANDAPANI,J.

Sk

Crl.O.P.No.7221 of 2019 and Crl.M.P.Nos.3984 & 3985 of 2019

https://www.mhc.tn.gov.in/judis/ Crl.O.P.No.7221 of 2019

24.08.2021

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter