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

Munithurai @ Santiyar Munithurai vs The Second Class Executive ...
2021 Latest Caselaw 23725 Mad

Citation : 2021 Latest Caselaw 23725 Mad
Judgement Date : 2 December, 2021

Madras High Court
Munithurai @ Santiyar Munithurai vs The Second Class Executive ... on 2 December, 2021
                                                                               Crl. R.C.(MD)No.469 of 2021



                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATE : 02.12.2021

                                                        CORAM

                                  THE HONOURABLE MRS. JUSTICE R. THARANI

                                            Crl. R.C.(MD)No.469 of 2021


            Munithurai @ Santiyar Munithurai                                 .. Petitioner

                                                         Vs.

            1.The Second Class Executive Magistrate,
              Tahsildar,
              Ramanathapuram Taluk,
              Ramanathapuram.

            2.The Superintendent of Police,
              Central Prison,
              Madurai,
              Madurai District.

            3.The Inspector of Police,
              Mandapam Police Station,
              Ramanathapuram District.                                       .. Respondents

            Prayer : This criminal revision case is filed under Sections 397 r/w. 401 of Cr.P.C.,
            to call for the records in M.C.No.107/2021(A3) on the file of the learned Second
            Class         Executive    Magistrate   Cum        Tahsildar,   Ramanathapuram        Taluk,
            Ramanathapuram District dated 26.03.2021 to set aside the same.
                                      For Petitioner      : Mr.D.Balamurugapandi
                                      For Respondents     : Mr.K.Suresh Kumar
                                                            Government Advocate

            1/4
https://www.mhc.tn.gov.in/judis
                                                                                Crl. R.C.(MD)No.469 of 2021



                                                        ORDER

This petition has been filed to set aside the proceedings passed in M.C.No.

107/2021(A3) dated 26.03.2021, on the file of the first respondent.

2.The second respondent referred a case in LIR.No.30 of 2021 under

Section 110(e) of Cr.P.C., before the first respondent. In M.C.No.107/2021/A3,

dated 01.03.2021 the petitioner executed a bond before the first respondent for

maintaining good behavior for a period of one year. Subsequently, the petitioner

involved in a case in Crime No.50 of 2021 under Sections 8(c) r/w. 20(b)(ii)(B) of

NDPS Act. On the requisition of the second respondent, the first respondent passed

the impugned order under Section 122(1)(b) of Cr.P.C., directing the petitioner to be

in custody till 28.02.2022. Against that order, the petitioner preferred this revision

petition.

3.On the side of the petitioner, it is stated that the impugned order was

passed without application of mind. An opportunity was not given to the petitioner to

put forth his case. In support of this contention, the judgments of this Court in the

cases of Selvam @ Selvaraj v. The Executive Magistrate cum Deputy

Commissioner of Police reported in 2017 (3) MLJ 430, Devi v. The Executive

https://www.mhc.tn.gov.in/judis Crl. R.C.(MD)No.469 of 2021

Magistrate cum Deputy Commissioner of Police reported in 2020 (6) CTC 157 and

Servam v. the Sub Divisional Executive Magistrate in Crl.R.C.(MD)No.235 of

2021 are cited and prayed the impugned order to be set aside.

4.On the side of the respondents, it is stated that the petitioner has

executed the bond on 01.03.2021. But subsequently, he was remanded on 05.03.2021

in Crime No.50 of 2021 under Section 8(c) r/w. 20(b)(ii)(B) of NDPS Act. There is

one previous case in Crime No.349 of 2020 under Sections 302, 109 and 201 IPC.

Only after following all the procedures, the impugned order was passed by the first

respondent and prayed the petition to be dismissed.

5.A perusal of the order reveals that the petitioner was produced before the

first respondent on 23.03.2021 and again on 26.03.2021. Whether copies were

furnished to the petitioner and whether the first respondent examined any other

witnesses were not specifically mentioned in the impugned order. Considering the

fact that the petitioner is having one more previous case under Section 302 IPC, this

Court is inclined to set aside the impugned order with liberty to the respondents to

initiate fresh proceedings, if it is so required.

https://www.mhc.tn.gov.in/judis Crl. R.C.(MD)No.469 of 2021

R.THARANI, J.

MRN

6.In the result, the Criminal Revision Case is allowed. The petitioner is

directed to be released forthwith, unless his presence is required in any other case.



                                                                                         02.12.2021

            Index     : Yes/No
            Internet : Yes/No
            Mrn
            Note :    (I)Issue order copy on 03.12.2021.

(ii)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 Second Class Executive Magistrate, Tahsildar, Ramanathapuram Taluk, Ramanathapuram.

2.The Superintendent of Police, Central Prison, Madurai, Madurai District.

3.The Inspector of Police, Mandapam Police Station, Ramanathapuram District.

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

Crl. R.C.(MD)No.469 of 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