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

A.Jane Sugirthabai vs State Rep. By
2021 Latest Caselaw 22965 Mad

Citation : 2021 Latest Caselaw 22965 Mad
Judgement Date : 24 November, 2021

Madras High Court
A.Jane Sugirthabai vs State Rep. By on 24 November, 2021
                                                                               CRL.O.P.No.21810 of 2021

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED : 24.11.2021

                                                          CORAM:

                                   THE HON'BLE MR.JUSTICE M.NIRMAL KUMAR

                                                   CRL.O.P.No.21810 of 2021
                                                             and
                                                   CRL.M.P.No.11836 of 2021

                     A.Jane Sugirthabai                                            ... Petitioner

                                                          Vs

                     State Rep. by
                     The Inspector of Police
                     Central Crime Branch,
                     Chennai.
                     (Crime No.260 of 2015)                                        ... Respondent

                     PRAYER: Criminal Original Petition filed under Section 482 of the
                     Code of Criminal Procedure, to call for the records pertaining to the
                     dismissal order dated 25.10.2021 passed in the petition filed under
                     Section 91 of Cr.P.C vide Crl.M.P.No.19889 of 2021 in C.C.No.6796 of
                     2016 by the Learned Metropolitan Magistrate, the Special Court for CCB
                     & CBCID cases, Egmore, Chennai and set aside the same.

                                  For Petitioner     :    Mr.P.Rajkumar Pandian

                                  For Respondent     :    Mr.E.Raj Thilak
                                                          Additional Public Prosecutor

                                                            *****

                     Page No.1 of 8


https://www.mhc.tn.gov.in/judis
                                                                               CRL.O.P.No.21810 of 2021



                                                          ORDER

This Criminal Original Petition has been filed to set aside the

dismissal order dated 25.10.2021 passed in Crl.M.P.No.19889 of 2021 in

C.C.No.6796 of 2016 by the Learned Metropolitan Magistrate, the

Special Court for CCB & CBCID cases, Egmore, Chennai.

2.Heard the learned counsel appearing for the petitioner and the

learned Additional Public Prosecutor appearing on behalf of the

respondent.

3.The petitioner herein, who is the defacto complainant, had

lodged a complaint, which was registered in Crime No.260 of 2015 for

the offences under Section 406, 423, 420 r/w Section 34 of the IPC. On

completion of the investigation, a charge sheet has been filed in

C.C.No.6796 of 2016, which is now pending trial before the learned

Metropolitan Magistrate, CCB & CBCID cases, Egmore, Chennai.

https://www.mhc.tn.gov.in/judis CRL.O.P.No.21810 of 2021

4.The grievance of the petitioner is that in this case, the

prosecution had examined PW1 to PW8 and thereafter the proceedings

under Section 313(1)(b) were completed. A1, in this case, had entered

into the box and examined himself as DW1 and he had marked Exhibits

D1 to D5 to prove the fact that a Civil Suit is pending between the

petitioner and the accused in O.S.Nos.6732 of 2009 and 7473 of 2009

before the VII Assistant City Civil Court, Chennai, in which the

petitioner had filed a written statement admitting the conveyance of the

property to the accused on receipt of a sale consideration. The said

exhibits are extracted hereunder:-

i) Ex.D.1 Vakalat filed by Jane Sugirtha Bai & Agoliab

Samuel in (defendants 1 & 2) in O.S.No.7473/2009 on the file

of VII Assistant City Civil Court, Chennai.

ii) Ex.D.2 Written Statement filed by Agoliab Samuel

(2nd Defendant) in O.S.No.7473/2009 on the file of VII

Assistant City Civil Court, Chennai.

ii) Ex.D.3 Memo filed by Jane Sugirthabai and Agoliab

https://www.mhc.tn.gov.in/judis CRL.O.P.No.21810 of 2021

Samuel in I.A.15469/2009 in O.S.No.7473/2009 on the file of

VII Assistant City Civil Court, Chennai.

iv) Ex.D.4 Memo of appearance filed by Jane

Sugirthabai (to adopt the Written Statement of Agoliab

Samuel 2nd Defendant) in O.S.No.7473/2009 on the file of VII

Assistant City Civil Court, Chennai.

v) Ex.D.5 Common Judgment in O.S.No.7473/2009 &

O.S.No.6732/2009 on the file of VII Assistant City Civil

Court, Chennai.

5.The grievance of the petitioner is that the vakalat and the

memo/written statement were not filed by the petitioner and the accused

have forged the signatures of the petitioner and her husband by making a

false representation before the Civil Court. Further, for the purpose of

proving the forgery, the original documents have to be perused, which

was not done in this case. It is also stated that only the certified copy of

the document has been produced, by which the forgery of the petitioner's

signature cannot be proved. Subsequently, the prosecution had filed a

https://www.mhc.tn.gov.in/judis CRL.O.P.No.21810 of 2021

petition under Section 91 of Cr.P.C before the Lower Court calling for

the original documents. The Lower Court, having found that the petition

has been filed at a belated stage and it would preclude the proceedings,

had dismissed the petition, which would cause great injustice and

prejudice to the petitioner. The Trial Court, after dismissing the Section

91 petition on 25.10.2021, had posted the case for arguments on

15.11.2021 and thereafter, the matter came on 18.11.2021. At this

juncture, the petitioner, finding that the prosecution had not filed any

petition against the dismissal of Section 91 petition, had filed the present

petition.

6. The learned counsel for the petitioner submitted that the case is

now posted on 26.11.2021 and hence, he prays that unless these five

documents, which are already available in the Registry of City Civil

Court, is produced for proving the forgery committed by the accused,

serious prejudice would be caused to the petitioner.

7.This Court finds that summoning and production of original

https://www.mhc.tn.gov.in/judis CRL.O.P.No.21810 of 2021

documents might take some time, since the suits in O.S.Nos.6732 of

2009 and 7473 of 2009 have been disposed of on 03.11.2010 itself, but

that does not mean that the right of the accused as the defacto

complainant cannot be denied. The delay in production of documents

would only be beneficial to arrive a just decision. Hence, this Court is of

the view that a time limit shall be fixed for summoning the documents,

which are available in the Registry of the Civil Court.

8. In the light of the above observation, this Court set asides the

order dated 25.10.2021 passed in Crl.M.P.No.19889 of 2021 in

C.C.No.6796 of 2016 and directs the Registry of the City Civil Court to

produce the original documents i.e., Exhibits D1 - D5, before this Court

and thereafter mark the documents and if required forward the same to

the Forensic Expert. Further, after receiving the original documents from

the Registry and the report of the Forensic Expert, the Trial Court shall

conclude the proceedings. The entire exercise shall be completed within

a period of one month from the date of receipt of a copy of this order.

https://www.mhc.tn.gov.in/judis CRL.O.P.No.21810 of 2021

7.With the above direction, this Criminal Original Petition is

disposed of. Consequently, connected miscellaneous petition is closed.

24.11.2021

Index: Yes/No Internet: Yes/No

ata/hvk

To

The Inspector of Police Central Crime Branch, Chennai.

https://www.mhc.tn.gov.in/judis CRL.O.P.No.21810 of 2021

M.NIRMAL KUMAR, J.

ata/hvk

CRL.O.P.No.21810 of 2021 and CRL.M.P.No.11836 of 2021

24.11.2021

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