Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.Seenivasan vs State Rep.By
2021 Latest Caselaw 1133 Mad

Citation : 2021 Latest Caselaw 1133 Mad
Judgement Date : 19 January, 2021

Madras High Court
K.Seenivasan vs State Rep.By on 19 January, 2021
                                                                                      Crl.R.C.No.34 of 2021


                                     IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED : 19.01.2021

                                                            CORAM

                                     THE HONOURABLE MR.JUSTICE P.VELMURUGAN

                                                    Crl.R.C.No.34 of 2021 &
                                                    Crl.M.P.No.385 of 2021


                    K.Seenivasan                              ...   Petitioner

                                                              Vs.

                    State rep.by
                    Forest Ranger, Gudiyatham,
                    (O.R.No.01/19)                            ...   Respondent




                    PRAYER: Criminal Revision Petition filed under 397 r/w 401 of Cr.P.C. to set
                    aside the order of dismissal for default, dated 10.04.2018, made in C.A.No.15 of
                    2017, by the learned Principal District Judge, Vellore and restore the same for
                    further adjudication as against C.C.No.156 of 2010, by the learned Judicial
                    Magistrate Court, Gudiyatham.



                                   For Petitioner       :     Mr.J.Prakasam

                                   For Respondent       :     Mr.A.Madhan
                                                              Government Advocate (Crl.Side)



                    1/6




https://www.mhc.tn.gov.in/judis/
                                                                                      Crl.R.C.No.34 of 2021




                                                         ORDER

The revision arises against the judgment of learned Principal District

Judge, Vellore, passed in C.A.No.15 of 2017 dated 10.04.2018, where under an

Appeal against conviction has been dismissed for default.

2. The respondent-Forest Ranger, Gudiyatham has registered a case in

O.R.No.01 of 2019 against the petitioner/first accused and two others / accused

2 and 3. The learned Judicial Magistrate, Gudiyatham, on appreciation of

materials before it, under judgment in C.C.No.156 of 2010, dated 24.01.2017,

convicted the petitioner/first accused and acquitted two others. Challenging

the judgment and conviction, the petitioner has filed an Appeal in C.A.No.15 of

2017 before the learned Principal District Judge, Vellore. During the pendency

of the Appeal, there was no representation from the appellant and therefore,

the learned Principal District Judge, dismissed the Appeal for default. Aggrieved

by that, the petitioner is before this Court.

3. Heard the learned counsel for the petitioner and the learned

Government Advocate (Criminal Side) for the respondent.

https://www.mhc.tn.gov.in/judis/ Crl.R.C.No.34 of 2021

4. An appeal against conviction cannot be so dismissed for default. In the

event of continued non-representation on behalf of the appellant it would be

open to the Court below to pass a considered judgment in the appeal on merits.

If an appeal is dismissed for default, it will result in conviction and the sentence

get confirmed, however, it is without an hearing.

5. Since the Appeal has not been disposed on merits, and in order to give

an opportunity to the petitioner, the order passed by the learned Principal

District Judge, Vellore is set -aside and C.A.No.15 of 2017 shall stand restored to

file of the learned Principal District Judge, Vellore. The learned Principal

District Judge, Vellore is directed to hear the Appeal in C.A.No.15 of 2017, on

10.02.2021 and dispose the Appeal on or before 15.02.2021. The petitioner is

directed to appear before the learned Principal District Judge, Vellore and

co-operate for early disposal, by engaging the counsel. It is made clear, if the

petitioner fails to appear and prolongs the Criminal Appeal and not co-operated

for disposal, the order passed by this Court shall stand cancelled automatically

without any further reference to this Court and the order passed by the learned

Principal District Judge, Vellore dated 10.04.2018 made in C.A.No.15 of 2017,

will be confirmed.

https://www.mhc.tn.gov.in/judis/ Crl.R.C.No.34 of 2021

6. With the above direction, the Criminal Revision Petition is disposed of.

Consequently, connected miscellaneous petition is closed.




                                                                                             19.01.2021


                    Speaking Order / Non-speaking order

                    Index    : Yes / No.
                    Internet : Yes.

                    Note: Issue order copy on 20.01.2021

                    rns









https://www.mhc.tn.gov.in/judis/
                                                Crl.R.C.No.34 of 2021


                    To

                    The Forest Ranger,
                    Government of Tamil Nadu,
                    Gudiyatham.









https://www.mhc.tn.gov.in/judis/
                                            Crl.R.C.No.34 of 2021


                                       P.VELMURUGAN, J.

                                                          rns




                                   Crl.R.C.No.34 of 2021 &
                                   Crl.M.P.No.385 of 2021




                                               19.01.2021







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