Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

T.S.Kumaravel vs The State Of Tamil Nadu
2022 Latest Caselaw 8054 Mad

Citation : 2022 Latest Caselaw 8054 Mad
Judgement Date : 19 April, 2022

Madras High Court
T.S.Kumaravel vs The State Of Tamil Nadu on 19 April, 2022
                                                              1

                                   BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                     Dated:19/04/2022

                                                          CORAM:

                                         THE HON'BLE MR JUSTICE G.ILANGOVAN

                                              Crl.MP(MD)No.7838 of 2021
                                                          in
                                               Crl.A(MD)No.533 of 2019

                     1.T.S.Kumaravel
                     2.S.Thillai Uma Shanthi @
                       Uma Shanthi                                 : Petitioners/A1 and A2

                                                             Vs.

                     The State of Tamil Nadu
                     represented by its
                     The Deputy Superintendent of Police,
                     Vigilance and Anti Corruption Police Station,
                     Tirunelveli District.
                     (Crime No.08 of 2008)          : Respondent/Complainant

                                  Prayer:   Criminal    Miscellaneous     Petition   has   been
                     filed under section 391 of Criminal Procedure Code, to
                     pass an order in the instant petition for reception of
                     additional evidence in the pending Crl.A No.533 of 2019.


                                  For Petitioners        :   Mr.M.Ajmal Khan
                                                             Senior counsel
                                                             for Mr.A.Iruthayaraj

                                  For   Respondent       :   Mr.R.Meenakshi Sundaram
                                                             Additional Public Prosecutor




https://www.mhc.tn.gov.in/judis
                                                                2

                                                          O R D E R

This criminal miscellaneous petition is filed under

section 391 Cr.P.C to receive the additional evidence in

the criminal appeal.

2.The facts in brief:-

The criminal appeal has been filed against the

conviction and sentence that has been passed by the trial

court by convicting the 1st accused and sentenced to

undergo 4 years SI and to pay a fine of Rs,50,000/-, in

default to undergo SI for 6 months for the offence under

section 13(2) r/w 13(1)(e) of the Prevention of

Corruption Act; convicted A2 and sentenced him to undergo

3 years SI and to pay a fine of Rs.10,000/- in default to

undergo SI for 6 months for the offence under section

13(2) r/w 13(1)(e) of the Prevention of Corruption Act

r/w 109 IPC. The trial court has found that there was

disproportionate asset valued about Rs.7,47,938/-. But

that amount and the asset was acquired out of the

contribution of the second accused parents. But that

contention was rejected by the trial court on the ground

that the parents of the second accused had no source of

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

income to make such a contribution. The view of the trial

court is under challenged now

3.Assailing such a finding only, this criminal

appeal has been preferred and this criminal miscellaneous

petition has been filed seeking permission to file

additional documentary evidence to show that contribution

has been made, out of the pensionary benefit, that was

derived by the father-in-law. But the prosecution

intentionally omitted to mark certain public documents

relating to the retirement and pensionary benefits. Now

the documents have been collected, which are mentioned in

the affidavit. Totally eight documents have been

collected and those documents falsify the case of the

prosecution.

4.The father-in-law M.Sudalaiyandu died, on

18/08/2020. He was examined, on 08/03/2019 before the

trial court. At that time, the documents, which now

sought to be produced were not within the knowledge of

the petitioners. So, the petitioners were not in a

position to produce those documents. Totally, Rs.

22,44,225/- was omitted to be included in the retirement

benefits and this is in addition to the amount of Rs.

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

28,00,000/- and if these documents are received as

additional evidence, as mentioned earlier, the finding of

the trial court can be set aside.

5.Counter has also been filed on the side of the

prosecution.

6.Heard both sides.

7.During the course of argument, the learned Senior

counsel appearing for the petitioners would submit that

the document Nos.7 and 8 mentioned in the affidavit are

not relevant and in respect of those documents, the

petition can be dismissed. But in so far as the other

documents are concerned, according to him, those are only

public documents, evidentiary value cannot be disputed.

8.The learned Senior counsel appearing for the

petitioners would straightaway rely upon the judgment of

this court in the case of State, rep. by Public

Prosecutor Vs. Sundar [2021 (5) CTC 140] and would

contend that when the documents sought to be produced are

capable of tilting the outcome of the case, then they

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

must be received.

9.No doubt that additional evidence can be received,

if the petitioners are able to convince the court to the

effect that the delay on their part was not willful and

the documents, which sought to be produced were not

available in their hands at the time of trial.

10.The next ingredient is that the documents must be

capable of tilting the case in favour of the party, if

admitted. These twine conditions must be satisfied.

11.The learned Additional Public Prosecutor would

vehemently oppose this petition on the ground of delay.

He would further submit that the documents, which now

available in the hands of the petitioners, are public

documents, which would have been obtained the copy of the

same at the appropriate time. According to him,

absolutely, there is was due diligence on the part of the

petitioners in getting the documents. Having participated

in the trial process and having suffered a finding of

guilt and sentence, now in order to overcome the finding,

these documents sought to be produced. According to him,

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

such a belated attempt on the part of the petitioners

should not be permitted and if such sort of practice is

permitted, then, according to him, there will be no end

to the proceedings.

12.No doubt that the parties must be vigilant and be

careful during the course of trial process. Here,

according to the petitioners, those documents were not

within the specific knowledge of the petitioners during

the process of trial and only belatedly, the father-in-

law through A2 informed about the availability of the

public documents. It is unthinkable that had the

petitioners enough knowledge about the availability of

the document, according to me, would not have omitted to

mark the documents. Because the accused persons will only

try to discharge the burden in disproving the case of the

prosecution. So when we apply the common sense to this

issue, without hesitation, we can hold that the

petitioners must be permitted to produce the documents,

which according to me, are capable of tilting the case in

their favour. Since the trial is the journey towards

finding truth, pursuit of that process, mere delay on the

part of the parties should not be given any undue

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

importance. If such sort of attitude is employed, then

causality will be the justice. So, I am of the

considered view that the documents sought to be produced

can be admitted in evidence.

13.Accordingly, this criminal miscellaneous petition

is allowed.

19/04/2022

Index:Yes/No Internet:Yes/No er

G.ILANGOVAN, J

er

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

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.




                                                      Crl.MP(MD)No.7838 of 2021
                                                                             in
                                                        Crl.A(MD)No.533 of 2019




                                                                     19.04.2022




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