Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Singarayar vs The Deputy Superintendent Of ...
2021 Latest Caselaw 19294 Mad

Citation : 2021 Latest Caselaw 19294 Mad
Judgement Date : 21 September, 2021

Madras High Court
Singarayar vs The Deputy Superintendent Of ... on 21 September, 2021
                                                                              Crl.A(MD)No.375 of 2021


                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                             DATED : 21.09.2021

                                                   CORAM

                               THE HONOURABLE MRS. JUSTICE T.KRISHNAVALLI

                                           Crl.A(MD)No.375 of 2021

                  Singarayar                                  ... Appellant/Accused No.1

                                                      Vs.

                  1.The Deputy Superintendent of Police,
                    Nilakkottai,
                    Dindigul District.

                  2.The State Rep. by
                    The Inspector of Police,
                    Batlagundu Police Station,
                    Dindigul District.
                    (Cr.No.983 of 2021)                    ...1st & 2nd Respondents/Complainants


                  3.Thangammal                         ... 3rd Respondent/Defacto Complainant

                  Prayer : This Appeal is filed under Section 14 (A) (2) of the Scheduled
                  Castes and the Scheduled Tribes (Prevention of Atrocities) Amendment Act,
                  2015, to set-aside the order, dated 27.08.2021 made in Cr.M.P.No.665 of
                  2021 on the file of the Sessions Judge, Special Court for Exclusive Trial of
                  Cases under SC/ST (POA) Act, Dindigul and enlarge the appellant on bail in
                  connection with criminal case in Crime No.983 of 2021 on the file of the
                  respondent police.



https://www.mhc.tn.gov.in/judis/
                  1/6
                                                                                  Crl.A(MD)No.375 of 2021


                                   For Appellant      : Mr.J.Lawrance
                                   For R-1 & R-2     : Mr.RMS.Sethuraman
                                                       Additional Public Prosecutor

                                   For R3             : No Appearance


                                                      JUDGMENT

Heard Mr.J.Lawrance, learned counsel appearing for the appellant

and Mr.RMS.Sethuraman, learned Additional Public Prosecutor appearing for

the first and second respondents. No representation for the third respondent.

2.This Criminal Appeal has been filed to set aside the dismissal

order of the bail petition in Crl.M.P.No.665 of 2021 on the file of the learned

Sessions Judge, Special Court for Exclusive Trial of Cases under SC/ST

(POA) Act, Dindigul, dated 27.08.2021.

3.The Appellant, who arrested and remanded to judicial custody on

22.08.2021, for the offences punishable under Sections 147, 341, 294(b), 323,

506(i) IPC and Section 4 of Tamil Nadu Prohibition of Harassment of

Women Act, 2002 and Sections 3(1) (r) and 3(1) (s) of the Scheduled Caste

and Scheduled Tribes (Prevention of Atrocities) Act, 2015, on the file of the

respondent police, seeks appeal bail.

https://www.mhc.tn.gov.in/judis/

Crl.A(MD)No.375 of 2021

4.The learned counsel appearing for the appellant would submit

that the appellant has been falsely implicated in this case and the same has not

been considered properly and the appellant is in custody from 22.08.2021

onwards.

5.Mr.RMS.Sethuraman, learned Additional Public Prosecutor, on

instructions, would submit that the appellant herein is arrayed as A1. He

would further submit that if the appellant/A1 is released on bail, he will

tamper with the prosecution witnesses and hamper the investigation and

therefore, he objected to grant bail to the appellant.

6.Considering the above facts and circumstances of the case, this

Court is inclined to allow the Criminal Appeal by setting aside the order,

dated 27.08.2021 made in Crl.M.P.No.665 of 2021 on the file of the learned

Sessions Judge, Special Court for Exclusive Trial of Cases under SC/ST

(POA) Act, Dindigul.

7.Accordingly, the Criminal Appeal is allowed and the order, dated

27.08.2021 made in Crl.M.P.No.665 of 2021 on the file of the learned

Sessions Judge, Special Court for Exclusive Trial of Cases under SC/ST

https://www.mhc.tn.gov.in/judis/

Crl.A(MD)No.375 of 2021

(POA) Act, Dindigul, is set aside. The appellant is ordered to be released on

bail on his executing a bond for a sum of Rs.10,000/- (Rupees Ten Thousand

only) with two sureties, each for a like sum to the satisfaction of the learned

Sessions Judge, Special Court for Exclusive Trial of Cases under SC/ST

(POA) Act, Dindigul, and on further condition that:

[a] the appellant shall appear before the Batlagundu Police Station, Dindigul District daily at 10.30 a.m. until further orders;

[b] the appellant shall not tamper with evidence or witness either during investigation or trial;

[c] the appellant shall not abscond either during investigation or trial;

[d] On breach of any of the aforesaid conditions, the Trial Court is entitled to take appropriate action against the appellant in accordance with law, as if the conditions have been imposed and the appellants released on bail by the Trial Court itelf as laid down by the Hon'ble Supreme Court in P.K.Shaji vs. State of Kerala [(2005)AIR SCW 5560].



                                                                                    21.09.2021
                  Index    : Yes/No
                  Internet : Yes/No
                  vsd


https://www.mhc.tn.gov.in/judis/

Crl.A(MD)No.375 of 2021

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.

To

1.The Sessions Judge, Special Court for Exclusive Trial of Cases under SC/ST (POA) Act, Dindigul.

2.The Deputy Superintendent of Police, Nilakkottai, Dindigul District.

3.The Inspector of Police, Batlagundu Police Station, Dindigul District.

4.The Superintendent, District Prison, Dindigul District.

https://www.mhc.tn.gov.in/judis/

Crl.A(MD)No.375 of 2021

T.KRISHNAVALLI, J.

vsd

Crl.A(MD)No.375 of 2021

21.09.2021

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