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

M. Deva vs The Assistant Commissioner Of ...
2021 Latest Caselaw 24254 Mad

Citation : 2021 Latest Caselaw 24254 Mad
Judgement Date : 9 December, 2021

Madras High Court
M. Deva vs The Assistant Commissioner Of ... on 9 December, 2021
                                                                            Crl.A.No.600 of 2021

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED: 09.12.2021

                                                      CORAM:

                        THE HONOURABLE MR.JUSTICE A.D. JAGADISH CHANDIRA

                                                Crl.A.No.600 of 2021

                     M. Deva                                               .. Appellant
                                                         Vs.
                     1. The Assistant Commissioner of Police,
                        Avadi,
                        Tiruvallur District.

                     2. State Rep by,
                        The Inspector of Police,
                        T-6, Avadi Police Station,
                        Tiruvallur District.
                        Crime No.2005 of 2021.

                     3. M.Balaji                                            .. Respondents
                     PRAYER: The Criminal Appeal is filed under Section 14 A(2) of SC/ST
                     (POA) Amended Act, to set aside the order passed in Crl.M.P. No.5049 of
                     2021 dated 17.11.2021 on the file of Principal District & Sessions Judge,
                     Thiruvallur District and enlarge the Appellant on bail in Crime No.2005 of
                     2021 on the file of respondent police.
                                 For Appellant       : Mr.T.Arivarasan
                                    For Respondents : Mr. S.Sugendran for R1& R2
                                                     Government Advocate(Crl.Side)
                                                      Mr.K.Balaji for R3




                     1/8


https://www.mhc.tn.gov.in/judis
                                                                                    Crl.A.No.600 of 2021


                                                       JUDGMENT

This Criminal Appeal has been filed against the dismissal of the bail

application by the learned Principal District and Sessions Judge, Tiruvallur

in Crl.M.P. No.5049 of 2021 dated 17.11.2021.

2. The case of the prosecution as per the defacto complainant is that

on 04.11.2021, at about 08.30 p.m., while he was going in his car to his

relatives house, 15 persons had blocked the road in inebriated condition and

were bursting crackers. They have waylaid the vehicle of the defacto

complainant and they have called him by his caste name and threatened him

saying that he should not come through their way by having a party flag in

the vehicle and saying so, they have assaulted him and also caused damage

to his car and also damaged the windshield of the car. On the complaint

given by the defacto complainant, a case in Crime No.2005/2021 was

registered by the respondent for the offences under sections 147, 341,

294(b), 324, 427 I.P.C. and 3(1)(r) and 3(1)(s) of the SC/ST, Prevention of

Atrocities Act, 1989. He would further submit that the appellant was

arrested on 05.11.2021 and remanded to the judicial custody on the same

https://www.mhc.tn.gov.in/judis Crl.A.No.600 of 2021

day. The appellant had filed an application for bail in Crl.M.P.No.5049 of

2021 before the learned Principal District and Sessions Judge, Tiruvallur

and the learned Judge was pleased to dismiss it on 17.11.2021, against

which, the present appeal has been filed.

3.Learned counsel for the appellant would further submit that the

appellant is innocent and has been falsely implicated in this case. He would

further submit that the appellant along with his villagers were celebrating

Diwali and bursting crackers and at that time, the defacto complainant had

driven the vehicle in a rash and negligent manner in the village and when it

was questioned by them, false complaint has been given. He would further

submit that even as per the complaint, the occurrence is stated to have taken

place on Diwali day, while the accused was stated to have been bursting

crackers. The defacto complainant belongs to a particular political party and

he has falsely implicated the appellant and others using his political

influence. He would further submit that the appellant is in custody from

05.11.2021 and that major part of the investigation is also over.

https://www.mhc.tn.gov.in/judis Crl.A.No.600 of 2021

4.The respondents 1 and 2 filed counter affidavit. Mr.S.Sugendran,

learned Government Advocate (Crl.Side) appearing for the first and second

respondents would submit that the defacto complaint belongs to a political

party and he had driven the vehicle with his party flag on the vehicle. The

accused, coming to know that the defacto complainant belongs to a

particular political party and community, had waylaid him, abused him by

calling his caste name and have assaulted him and also caused damage to

the vehicle. He would further submit that the appellant was arrested on

05.11.2021 and remanded to the judicial custody. The other accused have

absconded and the respondent is taking steps to secure them.

5.Mr.K.Balaji, learned counsel appearing for the intervenor/defacto

complainant would submit that the defacto complainant is a well known

person in the area. He belongs to schedule caste community and also

functionary of a political party. The accused knowing well that the defacto

complainant belongs to the particular community and the party, had waylaid

him and abused him by calling his caste name and also caused severe

damage to the vehicle. He would further submit that the value of the

https://www.mhc.tn.gov.in/judis Crl.A.No.600 of 2021

damage of the car is more than Rs.25,000/-.

6. At this juncture, Mr.Vignesh, learned counsel for the appellant

would submit that the appellant without prejudice to his contentions is

prepared to deposit Rs.10,000/- and he has no objection in the amount being

paid to the defacto complainant.

7. Heard the learned counsel for the appellant, the learned

Government Advocate (crl side) appearing for the first and second

respondents and the learned counsel for the third respondent/defacto

complainant and perused the materials available on record.

8. Taking into consideration the facts and submissions that the

appellant has been arrested on 05.11.2021 and the investigation is also

pending, this Court is of the opinion that the appeal can be allowed and the

bail can be granted to the appellant.

https://www.mhc.tn.gov.in/judis Crl.A.No.600 of 2021

9. In view of the above, the order dated 17.11.2021 passed in Crl.M.P.

No.5049 of 2021 stands set aside and the Criminal Appeal stands allowed

and this Court is inclined to grant bail to the appellant/accused.

(a) Accordingly, the appellant is ordered to be released on bail on

condition to execute a bond for a sum of Rs.25,000/- (Rupees Twenty Five

Thousand only), with two sureties, each for a like sum to the satisfaction

of the learned Principal District and Sessions Judge, Thiruvallur

District and on further conditions that:

(b) the appellant shall deposit Rs.10,000/- (Rupees Ten Thousand

only) to the credit of Crime No.2005 of 2021 and the amount shall be

disbursed to the defacto complainant by the concerned court.

(c) the sureties shall affix their photographs and Left Thumb Impression in the surety bond and the learned Magistrate may obtain a copy of their Aadhar Card or Bank Pass Book to ensure their identity;

(d) the appellant on his release from prison shall stay at

https://www.mhc.tn.gov.in/judis Crl.A.No.600 of 2021

Cuddalore and appear before Cuddalore O.T Police station, everyday at 10.30 a.m. until further orders. The appellant shall not enter into the jurisdictional limits of the respondent police station.

(e) the appellant shall not abscond during trial;

(f) the appellant shall not tamper with evidence or witness during trial;

(g) on breach of any of the aforesaid conditions, the learned Judicial Magistrate/Trial Court is entitled to take appropriate action against the appellant in accordance with law as if the conditions have been imposed and the appellant released on bail by the learned Magistrate/Trial Court himself as laid down by the Hon'ble Supreme Court in P.K.Shaji vs. State of Kerala [(2005)AIR SCW 5560];

(h) if the accused thereafter absconds, a fresh FIR can be registered

under Section 229A IPC.

09.12.2021

Note:Issue copy on 09.12.2021.

vri/shk

A.D. JAGADISH CHANDIRA,J

https://www.mhc.tn.gov.in/judis Crl.A.No.600 of 2021

vri/shk

Copy to

1. Principal District & Sessions Judge, Thiruvallur District

2. The Assistant Commissioner of Police, Avadi, Tiruvallur District.

3. The Inspector of Police, T-6, Avadi Police Station, Tiruvallur District.

Crime No.2005 of 2021.

4. The Public Prosecutor, High Court, Madras.

5. The Record Keeper, Criminal Section (Records), High Court, Madras.

Crl.A.No.600 of 2021

09.12.2021

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