Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.Chelladurai vs The State Rep. By
2021 Latest Caselaw 23603 Mad

Citation : 2021 Latest Caselaw 23603 Mad
Judgement Date : 1 December, 2021

Madras High Court
P.Chelladurai vs The State Rep. By on 1 December, 2021
                                                                        Crl.O.P.(MD)No.18853 of 2021



                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED: 01.12.2021

                                                     CORAM:

                            THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN

                                            Crl.O.P.(MD)No.18853 of 2021
                                                        and
                                       Crl.M.P.(MD)Nos.10451 & 10452 of 2021


                     1.P.Chelladurai

                     2.T.Mahadevi

                     3.P.Selvaraj

                     4.P.Senthil                                      ... Petitioners /
                                                                      Accused Nos.2,3,5&6
                                                          vs.
                     1.The State rep. by
                       The Inspector of Police,
                       All Women Police Station,
                      Theni.
                       (Crime No.15 of 2017)               ... 1st Respondent / Complainant

                     2.Selvarani                                     ... 2ndRespondent /
                                                                  defacto Complainant


                     PRAYER : Criminal Original Petition filed under Section 482 Cr.P.C., to
                     call for the records from the Judicial Magistrate, Theni in C.C.No.26 of
                     2019 and quash the same as it has no prima facie case against the
                     petitioners.



https://www.mhc.tn.gov.in/judis
                     1/4
                                                                              Crl.O.P.(MD)No.18853 of 2021



                                       For Petitioner   : Mr.H.Velavadhas

                                       For R1           : Mr.T.Senthil Kumar
                                                          Additional Public Prosecutor


                                                         ORDER

This Criminal Original Petition has been filed to quash the

proceedings in C.C.No.26 of 2019 on the file of the Judicial Magistrate,

Theni.

2. The petitioners are facing trial for various offences which

include Section 498 A of IPC also. In the very nature of things,

contentions facts are involved. When the petitioners' names have been

implicated in the statement recorded under Section 161 of Cr.P.C., it

would not be open to this Court to quash the impugned proceedings by

invoking its inherent powers.

3. Leaving open the petitioners' contentions and defences, this

Criminal Original Petition is dismissed. However, the trial Magistrate is

directed to conclude C.C.No.26 of 2019 on merits and in accordance with

law within a period of four months from the date of receipt of a copy of

this order.

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

Crl.O.P.(MD)No.18853 of 2021

4. However, taking note of the overall facts and circumstances, the

personal appearance of the petitioners before the court below is

dispensed with. The learned trial Magistrate shall insist on the personal

appearance of the petitioners only when it is absolutely necessary and

imperative. The petitioners shall be called upon to appear in person

before the trial Court at the time of answering the charges and at the time

of examination under Section 313 of Cr.P.C., and at the time of

pronouncement of Judgment. On all other occasions, the petitioners can

be represented through their counsel. Consequently, connected

miscellaneous petitions are closed.

01.12.2021

Index : Yes/No Internet : Yes/No rmi

Note : Issue Order Copy on 02.12.2021 In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate/litigant concerned.

To

1.The Judicial Magistrate, Theni.

2.The Inspector of Police, All Women Police Station, Theni.

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

Crl.O.P.(MD)No.18853 of 2021

G.R.SWAMINATHAN, J.

rmi

3.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.

Crl.O.P.(MD)No.18853 of 2021

01.12.2021

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