Citation : 2022 Latest Caselaw 8941 Mad
Judgement Date : 27 April, 2022
CRL.R.C.Nos.1143 & 1144 of 2015 & CRL.O.P.No.29930 of 2015
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED 27.04.2022
CORAM
THE HONOURABLE Mr.JUSTICE P.N.PRAKASH
CRL.R.C.Nos.1143 & 1144 of 2015
AND
CRL.O.P.No.29930 of 2015
M.Sundararajan Petitioner in all the 3 cases
Vs
R.Manokaran Respondent in both Crl.RCs
M/s.Ankal Finance Ltd.
Rep. by its Director
R.Manoharan
Rep. by its
Power of Attorney V.Narayan Respondent in Crl.O.P.
Crl.R.C.No.1143 of 2015 : Criminal Revision preferred under
Section 397 Cr.P.C. to set aside the judgment and order dated 19.11.2011
passed by the Additional District Judge (FTC-III), Coimbatore in
C.A.No.248 of 2008 confirming the judgment and order dated 25.06.2008
passed by the Judicial Magistrate No.II, Coimbatore in
C.C.No.361 of 2004.
https://www.mhc.tn.gov.in/judis
1/4
CRL.R.C.Nos.1143 & 1144 of 2015 & CRL.O.P.No.29930 of 2015
Crl.R.C.No.1144 of 2015 : Criminal Revision preferred under
Section 397 Cr.P.C. to set aside the judgment and order dated 14.11.2011
passed by the Principal Sessions Judge (FTC-III), Coimbatore in
C.A.No.102 of 2009 confirming the judgment and order dated 23.07.2009
passed by the Judicial Magistrate No.II, Coimbatore in
C.C.No.360 of 2004.
Crl.O.P. No.29930 of 2015 : Criminal Original Petition filed
under Section 482 Cr.P.C., praying to call for the records in S.T.C.No.365
of 2012 on the file of the Judicial Magistrate Court (FTC-II), Coimbatore
and quash the same.
For Petitioner : Mrs.R.Hemalatha
in all the 3 cases
For Respondent : Mr.S.Sriram
in all the 3 cases for Mr.K.Govi Ganesan
COMMON ORDER
When these cases were taken up for hearing, Mrs.R.Hemalatha,
learned counsel for the petitioner/accused and Mr.S.Sriram, learned
counsel for the respondent/complainant submitted in unison that the
petitioner/accused viz., Sundararajan is no more. Mrs.R.Hemalatha further
submitted that Sundararajan's legal representatives are not willing to
continue this case.
https://www.mhc.tn.gov.in/judis
2/4
CRL.R.C.Nos.1143 & 1144 of 2015 & CRL.O.P.No.29930 of 2015
Recording the above submission of Mrs.R.Hemalatha, the
instant criminal revisions and criminal original petition stand closed.
27.04.2022
(1/2)
gya
To
1.The Additional District Judge (FTC-III)
Coimbatore
2.The Principal Sessions Judge (FTC-III)
Coimbatore
3.The Judicial Magistrate No.II
Coimbatore
4.The Public Prosecutor
Madras High Court
Chennai 600 104
https://www.mhc.tn.gov.in/judis
3/4
CRL.R.C.Nos.1143 & 1144 of 2015 & CRL.O.P.No.29930 of 2015
P.N.PRAKASH, J.
gya
CRL.R.C.Nos.1143 & 1144 of 2015 AND CRL.O.P.No.29930 of 2015
27.04.2022 (1/2)
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!