Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R.Rajasekaran vs The State Through
2021 Latest Caselaw 23962 Mad

Citation : 2021 Latest Caselaw 23962 Mad
Judgement Date : 6 December, 2021

Madras High Court
R.Rajasekaran vs The State Through on 6 December, 2021
                                                          1            CRL.O.P.(MD)NO.19171 OF 2021

                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED: 06.12.2021

                                                        CORAM

                        THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN

                                             Crl.O.P.(MD)No.19171 of 2021

                     R.Rajasekaran                                  ... Petitioner / Sole Accused

                                                              Vs.
                     1. The State through,
                        The Sub Inspector of Police,
                        Law and Order,
                        Palayamkottai police station,
                        Thirunelveli City.
                        (Crime No.46 of 2014)     ... 1st Respondent /
                                                          De jure Complainant

                     2. M.Kanagavalli                   ... 2nd Respondent /
                                                                Defacto Complainant

                                  Prayer: Criminal Original petition is filed under Section
                     482 of Cr.P.C, to call for the entire records connected with the
                     case in C.C.No.377 of 2019 pending on the file of the Judicial
                     Magistrate, Additional Mahila Court, Tirunelveli and quash the
                     same as illegal.


                                  For Petitioner    : Mr.S.Malaikani
                                  For R-1           : Mr.T.Senthil Kumar,
                                                      Additional Public Prosecutor.

                                                        ***



https://www.mhc.tn.gov.in/judis
                     1/5
                                                           2          CRL.O.P.(MD)NO.19171 OF 2021

                                                        ORDER

Heard the learned counsel appearing for the petitioner

and the learned Additional Public Prosecutor appearing for

the first respondent.

2. Crime No.46 of 2014 was registered on the file of

Palayamkottai police station, against as many as four accused.

Charge sheet was filed and cognizance of the offences was

also taken. It is stated that accused Nos.1 to 3 are absconding

and non-bailable warrant is pending against them. Hence, the

case was split up against the petitioner herein. The

petitioner's counsel wants this Court to quash the impugned

proceedings on account of delay. He would point out that the

delay in rendering justice amounts to denial of constitutional

right to speedy trial. The impugned proceedings have to be

quashed.

3. Though as a matter of proposition, the statement made

by the learned counsel is unexceptional, considering the facts

and circumstances of this case, instead of quashing the

proceedings, I direct the learned trial Magistrate to conclude https://www.mhc.tn.gov.in/judis

3 CRL.O.P.(MD)NO.19171 OF 2021

the case on merits and in accordance with law within a period

of three months from the date of receipt of a copy of this

order. All the contentions and the defences of the petitioner

are left open. The petitioner is residing in Sivakasi. The case is

being tried in Tirunelveli.

4. The personal appearance of the petitioner before the

Court below is dispensed with. However, the petitioner has to

appear before the Court below on the following three

occasions:-

i) To answer the charges,

ii) at the time of examination under Section 313 of Cr.P.C.

and

iii) at the time of pronouncement of Judgment.

The petitioner also will have to appear when his presence is

insisted upon by the trial Court and on all other occasions, the

petitioner can be represented by his counsel. If the

petitioner's counsel also fails to appear, the benefit of this

order will stand vacated automatically.

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

4 CRL.O.P.(MD)NO.19171 OF 2021

5. This criminal original petition is disposed of.

Consequently, connected miscellaneous petitions are closed.



                                                                                        06.12.2021

                     Index              : Yes / No
                     Internet           : Yes/ No
                     PMU


Note: 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, Additional Mahila Court, Tirunelveli.

2. The Sub Inspector of Police, Law and Order, Palayamkottai police station, Thirunelveli City.

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

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

5 CRL.O.P.(MD)NO.19171 OF 2021

G.R.SWAMINATHAN,J.

PMU

Crl.O.P.(MD)No.19171 of 2021

06.12.2021

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter