Citation : 2022 Latest Caselaw 8590 Mad
Judgement Date : 25 April, 2022
Crl.O.P.(MD)No.13594 of 2020
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 25.04.2022
CORAM
THE HONOURABLE MR.JUSTICE G.K.ILANTHIRAIYAN
Crl.O.P(MD)No.13594 of 2020
1.Adhiyaman
2.Kannan
3.Durai @ Saivadurai ... Petitioners/Accused Nos.1 to 3
Vs.
1. State represented by
The Inspector of Police,
Keeraidurai Police Station,
Madurai City.
(Cr.No.158 of 2020) ...1st Respondent/Complainant
2.Pandiammal
3.Thirukannan ...2nd & 3rd Respondents/De-facto Complainant
Prayer: Criminal Original Petition is filed under Section 482 Cr.P.C., issue to
call for the records in Crime No.158 of 2020 on the file of the first respondent
police and quash the same.
For Petitioners : Mr.S.Muniyandi
For R1 : Mr.R.M.Anbunithi
Additional Public Prosecutor
For R2 & R3 : Mr.N.Muthukumar
https://www.mhc.tn.gov.in/judis
1/6
Crl.O.P.(MD)No.13594 of 2020
ORDER
This Criminal Original Petition has been filed to quash the proceedings
in Crime No.158 of 2020 on the file of the first respondent police.
2.The case of the prosecution is that there was a dispute arose between
the petitioners and the respondents 2 and 3, for which, the petitioners attacked
the de-facto complainant's son with dire consequences. Hence, the present
complaint came to be registered against the petitioners.
3.The learned Counsel appearing for the petitioners would submit that
the petitioners are innocents and they have not committed any offence as
alleged by the prosecution. Without any base, the first respondent police
registered a case in Crime No.158 of 2020 for the offences under Sections
294(b), 323, 324 and 506(ii) of IPC as against the petitioners.
4.Heard both sides and perused the materials available on record.
5.It is seen from the First Information Report that there are specific
allegation as against the petitioners, which has to be investigated. Further, the
FIR is not an encyclopedia and it need not contain all facts. Further, it cannot
be quashed in the threshold. This Court finds that the FIR discloses prima facie
commission of cognizable offence and as such this Court cannot interfere with https://www.mhc.tn.gov.in/judis
Crl.O.P.(MD)No.13594 of 2020
the investigation. The investigating machinery has to step in to investigate, grab
and unearth the crime in accordance with the procedures prescribed in the
Code.
6.It is also relevant to rely upon the judgment of the Hon'ble Supreme
Court of India passed in Crl.A.No.255 of 2019 dated 12.02.2019 - Sau. Kamal
Shivaji Pokarnekar vs. the State of Maharashtra & ors., as follows:-
"4. The only point that arises for our consideration in this case is whether the High Court was right in setting aside the order by which process was issued. It is settled law that the Magistrate, at the stage of taking cognizance and summoning, is required to apply his judicial mind only with a view to taking cognizance of the offence, or in other words, to find out whether a prima facie case has been made out for summoning the accused persons. The learned Magistrate is not required to evaluate the merits of the material or evidence in support of the complaint, because the Magistrate must not undertake the exercise to find out whether the materials would lead to a conviction or not.
5. Quashing the criminal proceedings is called for only in a case where the complaint does not disclose any offence, or is frivolous, vexatious, or oppressive. If the allegations set out in the complaint do not constitute https://www.mhc.tn.gov.in/judis
Crl.O.P.(MD)No.13594 of 2020
the offence of which cognizance has been taken by the Magistrate, it is open to the High Court to quash the same. It is not necessary that a meticulous analysis of the case should be done before the Trial to find out whether the case would end in conviction or acquittal. If it appears on a reading of the complaint and consideration of the allegations therein, in the light of the statement made on oath that the ingredients of the offence are disclosed, there would be no justification for the High Court to interfere.
6.........
7.........
8........
9. Having heard the learned Senior Counsel and examined the material on record, we are of the considered view that the High Court ought not to have set aside the order passed by the Trial Court issuing summons to the Respondents. A perusal of the complaint discloses that prima facie, offences that are alleged against the Respondents. The correctness or otherwise of the said allegations has to be decided only in the Trial. At the initial stage of issuance of process it is not open to the Courts to stifle the proceedings by entering into the merits of the contentions made on behalf of the accused. Criminal complaints cannot be quashed only on the ground that the allegations made therein appear to be of a civil nature. If the ingredients of the offence alleged against the accused are prima facie made out in the complaint, the criminal proceeding shall not be interdicted."
https://www.mhc.tn.gov.in/judis
Crl.O.P.(MD)No.13594 of 2020
7.In view of the above discussion, this Court is not inclined to quash the
First Information Report. Hence, this Criminal Original Petition stands
dismissed.
25.04.2022
Index : Yes / No
Internet : Yes/ No
vsd
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 Inspector of Police, Keeraidurai Police Station, Madurai City.
2.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis
Crl.O.P.(MD)No.13594 of 2020
G.K.ILANTHIRAIYAN, J.
vsd
Crl.O.P(MD)No.13594 of 2020
25.04.2022 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!