Citation : 2021 Latest Caselaw 23453 Mad
Judgement Date : 30 November, 2021
Crl. R.C.(MD)No.847 of 2019
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATE : 30.11.2021
CORAM
THE HONOURABLE MRS. JUSTICE R. THARANI
Crl. R.C.(MD)No.847 of 2019
R.Devaraj .. Petitioner
Vs.
P.Ganesan .. Respondent
Prayer : This criminal revision case is filed under Sections 397 r/w. 401 of Cr.P.C.,
to call for the records pertaining to the judgment rendered by the learned I Additional
District Sessions Judge, Thoothukudi in C.A.No.63 of 2012 vide judgment dated
10.09.2019 as well as the judgment pronounced by the Fast Track Court (Magisterial
Level), Kovilpatti, Thoothukudi District in C.C.No.173 of 2012 vide judgment dated
09.11.2012 and set aside the same and thereby acquit the petitioner from the charge
leveled in the case honourably.
For Petitioner : Mr.R.Anand
For Respondent : Mr.B.Rajesh Saravanan
ORDER
This petition has been filed to set aside the order passed in C.A.No.63 of
2012 dated 10.09.2021, on the file of the learned I Additional District Sessions
https://www.mhc.tn.gov.in/judis Crl. R.C.(MD)No.847 of 2019
Judge, Thoothukudi.
2.Both sides counsel are present. The respondent appeared in person and
he admits that the revision petitioner paid a sum of Rs.3,25,000/- (Rupees Three
Lakhs and Twenty Five Thousand only) and he is willing for compounding the
offence. A memo was filed and the same was recorded. He signed in the memo dated
26.11.2021.
3.In view of the same, the Criminal Revision Case is disposed of. The
order of the trial Court and the first appellate Court is hereby set aside, since the
offence is compounded. Consequently, connected miscellaneous petition is closed.
30.11.2021
Index : Yes/No
Internet : Yes/No
Mrn
Note : In view of the present lock down owing to COVID – 19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate / litigant concerned.
https://www.mhc.tn.gov.in/judis Crl. R.C.(MD)No.847 of 2019
To
1.The I Additional District Sessions Judge, Thoothukudi.
2.The Fast Track Court (Magisterial Level), Kovilpatti, Thoothukudi District.
https://www.mhc.tn.gov.in/judis Crl. R.C.(MD)No.847 of 2019
R.THARANI, J.
MRN
Crl. R.C.(MD)No.847 of 2019
30.11.2021
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!