Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Janarthanan @ Jana vs The State Rep. By
2021 Latest Caselaw 11602 Mad

Citation : 2021 Latest Caselaw 11602 Mad
Judgement Date : 14 June, 2021

Madras High Court
Janarthanan @ Jana vs The State Rep. By on 14 June, 2021
                                                                               Crl.A.No.257 of 2021


                                    IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED 14.06.2021

                                                          CORAM:

                                   THE HONOURABLE MR.JUSTICE P.VELMURUGAN

                                                Crl.A.No.257 of 2021

                     Janarthanan @ Jana                                    ... Appellant

                                                            vs.

                     1. The State rep. by
                        The Inspector of Police,
                        Thirubuvanai Police Station,
                         Puducherry.
                        (Cr.No.40 of 2017)

                     2. M.Gnanasekaran                                  ... Respondents



                               The Criminal Appeal filed under Section 14(A)(2) of SC/ST Act,
                     to set aside the order dated 23.04.2021 made in C.M.P.No.253 of
                     2021 by the learned II Additional Sessions Judge, Puducherry, and to
                     allow the appeal by enlarging the appellant on bail in Spl.S.C.No.19 of
                     2018.



                                          For Appellant      : Mr.Swami Subramanian

                                          For respondent     : Mr.Bhartha Chakaravarthi
                                                               Public Prosecutor (Pondy) for R1

                                                          --------




                     1/5
https://www.mhc.tn.gov.in/judis/
                                                                                   Crl.A.No.257 of 2021


                                                       JUDGMENT

The above criminal appeal has been filed against the order of

dismissal of petition seeking bail filed by the appellant in

C.M.P.No.253 of 2021 on the file of the learned II Additional Sessions

Judge, Puducherry.

2 The appellant was arrayed as A6 and was charged for the

offence punishable under Sections 148, 302 IPC r/w Section 14 of IPC

and Section 109 IPC and Section 3 and 4 of Explosive Substances Act

and Section 3(2) of SC/ST (Prevention of Atrocities) Amendment Act,

2015 in Spl.S.C.No.19 of 2018 on the file of the learned Special Judge,

II Additional Sessions Judge, Puducherry. Pending investigation, the

appellant moved a petition for bail under Section 439 of Cr.P.C. in

C.M.P.No.253 of 2021. The learned II Additional Sessions Judge, after

hearing both the parties, by order dated 23.04.2021 had dismissed the

petition seeking bail. Aggrieved against the dismissal of bail petition,

the appellant is before this Court with the present criminal appeal,

seeking bail.

3 The learned counsel for the appellant would submit that

the appellant has been falsely implicated in this case. The appellant

https://www.mhc.tn.gov.in/judis/ Crl.A.No.257 of 2021

earlier was granted bail by the trial Court and since he was in prison in

yet another case, he could not appear before the Court and comply the

condition imposed in the earlier order granting bail. The learned trial

Judge, without considering the above fact, had issued NBW and

remanded to judicial custody by issuing PT warrant. The appellant is

ready to abide any condition to be imposed by this Court. Hence the

appellant prays to grant bail.

4 The learned Government Advocate (Crl.Side) would submit

that when he was on bail, he involved in other crime, which is similar

in nature and further if the appellant is released on bail, the appellant

may tamper the witnesses. Hence prays to dismiss the appeal.

5 Heard the learned counsel appearing for the petitioner and

the learned Government Advocate (Crl.Side) appearing for the

respondent.

6 It is seen that the appellant was charged for the offence

punishable under Sections 294 (b), 427, 506(ii) IPC r/w 3(1)(r)(s) SC

ST (Prevention of Atrocities) Amendment Act, 2015. The appellant was

earlier granted bail and since he did not appear before the Court, the

https://www.mhc.tn.gov.in/judis/ Crl.A.No.257 of 2021

trial Court cancelled the bail and issued Non Bailable Warrant against

the appellant. Since he was arrested in some other case for the

offence similar to the offence charged in this case, the trial Court

issued PT warrant and remanded the appellant into judicial custody.

7 In view of the above and also considering the fact that the

appellant is a habitual offender and involved in nearly 31 cases, this

Court is not inclined to entertain the appeal filed against the order of

dismissal of bail petition.

8 In the result, the criminal appeal is dismissed.

14.06.2021 Index: Yes/No Speaking order/Non-speaking order cgi

To

1. The II Additional Sessions Judge, Puducherry.

2. The Inspector of Police, Thirubuvanai Police Station, Puducherry.

https://www.mhc.tn.gov.in/judis/ Crl.A.No.257 of 2021

P.VELMURUGAN,J.

cgi

Crl.A.No.257 of 2021

14.06.2021

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