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

Rathinasamy vs State Represented By
2021 Latest Caselaw 12514 Mad

Citation : 2021 Latest Caselaw 12514 Mad
Judgement Date : 28 June, 2021

Madras High Court
Rathinasamy vs State Represented By on 28 June, 2021
                                                                                 Crl.M.P.No.5821 of 2021
                                                                            in Crl.A.No.SR38163 of 2020

                                IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED: 28.06.2021

                                                         Coram

                                      The Honourable Mr. Justice P.N.PRAKASH
                                                         and
                                     The Honourable Mr. Justice R.PONGIAPPAN

                                                 Crl.M.P.No.5821 of 2021
                                              in Crl.A.No.SR38163 of 2020

                      Rathinasamy,
                      S/o.Vellaisamy Goundar,
                      Central Prison (Convict),
                      Coimbatore – 18.                                        ..      Petitioner
                                                          Vs.
                      State represented by
                      The Inspector of Police,
                      Alankiyam Police Station,
                      Erode District.
                      (Crime No.232/2006)                                     ..      Respondent

                      Prayer in Crl.M.P.No.5821 of 2021:         Criminal Miscellaneous Petition

                      filed under Section 5 of the Limitation Act, to condone the delay of 4521

                      days in filing the appeal against the judgment and order of acquittal dated

                      30.08.2007 passed in S.C.No.34 of 2007 on the file of the Additional

                      District and Sessions Court (Fast Track Court No.III), Dharapuram, Erode

                      District, now Tiruppur District.

                      Page 1 of 5


http://www.judis.nic.in
                                                                                   Crl.M.P.No.5821 of 2021
                                                                              in Crl.A.No.SR38163 of 2020




                      Prayer in Crl.A.No.SR38163 of 2020: Criminal Appeal filed under Section

                      378(i) Cr.P.C. to set aside the judgment and order of acquittal dated

                      30.08.2007 passed in S.C.No.34 of 2007 on the file of the Additional

                      District and Sessions Court (Fast Track Court No.III), Dharapuram, Erode

                      District, now Tiruppur District.



                                      For Petitioner      : Mr.S.Murugan



                                                        ORDER

[Order of the Court was made by P.N.PRAKASH, J.]

The petition in Crl.M.P.No.5821 of 2021 has been filed seeking to

condone the delay of 4521 days in filing the appeal against the judgment

and order of acquittal dated 30.08.2007 passed in S.C.No.34 of 2007 on the

file of the Additional District and Sessions Court (Fast Track Court No.III),

Dharapuram, Erode District, now Tiruppur District.

2. On 04.06.2021, this Court passed the following order:

“Mr.J.C.Durairaj, learned Government Advocate

http://www.judis.nic.in Crl.M.P.No.5821 of 2021 in Crl.A.No.SR38163 of 2020

(Crl.Side) takes notice for the respondent.

2. The Registry is directed to call for a report from the Additional District and Sessions Court (Fast Track Court No.III), Dharapuram, as to whether the records and material objects are available in S.C.No.34 of 2007. The Registry shall also verify if the appellant herein has filed any appeal challenging his conviction and sentence in S.C.No.34 of 2007 and place a report before this Court on 28.06.2021.

Post the matter on 28.06.2021.”

3. Pursuant to our direction, the Registry has placed an office

note, which reads as under:

“On verification, it is respectfully submitted that the petitioner viz., Rathinasamy, in the above said case has preferred an appeal in Crl.A.No.832/2007 before this Hon'ble Court challenging the conviction and sentence in S.C.No.34 of 2007 on the file of the Additional District and Sessions Court (Fast Track Court No.III), Dharapuram, Erode District and the same has been disposed of (Partly allowed) by this Hon'ble Court on 06.07.2009.”

http://www.judis.nic.in Crl.M.P.No.5821 of 2021 in Crl.A.No.SR38163 of 2020

4. On reading of the office note, it shows that an appeal has been

filed by the appellant herein through some other counsel in C.A.No.832 of

2007, which has been disposed of by this Court on 06.07.2009.

Under such circumstances, this criminal miscellaneous petition is

dismissed. Consequently, Crl.A.No.SR38163 of 2020 is also dismissed.

(P.N.P.,J.) (R.P.A.,J.) 28.06.2021 nsd

To

1.The Additional District and Sessions Judge, (Fast Track Court No.III), Dharapuram, Erode District.

2.The Judicial Magistrate, Dharapuram.

3.The Inspector of Police, Alankiyam Police Station, Erode District.

4.The Public Prosecutor,

http://www.judis.nic.in Crl.M.P.No.5821 of 2021 in Crl.A.No.SR38163 of 2020

Madras High Court, Chennai – 600 104.

P.N.PRAKASH,J.

and R.PONGIAPPAN,J.

nsd

Crl.M.P.No.5821 of 2021 in Crl.A.No.SR38163 of 2020

28.06.2021

http://www.judis.nic.in

 
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