Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Loordhusamy vs The State Rep. By
2022 Latest Caselaw 14064 Mad

Citation : 2022 Latest Caselaw 14064 Mad
Judgement Date : 8 August, 2022

Madras High Court
Loordhusamy vs The State Rep. By on 8 August, 2022
                                                                              Crl.O.P.No.10299 of 2022


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED : 08.08.2022

                                                     CORAM:

                                  THE HON'BLE MR.JUSTICE N.SATHISH KUMAR

                                             CRL.O.P.No.10299 of 2022
                                        and Crl.M.P.Nos.6105 & 6106 of 2022

                     1.Loordhusamy
                     2.N.Raju
                     3.R.Karunanidhi
                     4.Rathinavel                                             ... Petitioners

                                                       Vs.

                     1.The State Rep. by
                     Inspector of Police
                     Central Crime Branch
                     The prevention of Land Grabbing
                     Team No-XVIII, Egmore, Chennai
                     Crime No.391 of 2012

                     2.M.Selvi                                                ... Respondents

                     PRAYER : Criminal Original Petition filed under Section 482 of Cr.P.C.,
                     to call for the records and quash the charge sheet filed in C.C.No.16 of
                     2022, pending on the file of the learned L.G.II, M.M. Court Allikulam,
                     Chennai.




                     Page No.1 of 12


https://www.mhc.tn.gov.in/judis
                                                                                   Crl.O.P.No.10299 of 2022


                                        For Petitioners      : Mr.S.Selvaraj

                                        For Respondents      : Mr.E.Raj Thilak
                                                               Additional Public Prosecutor for R1

                                                               R2 – No Appearance


                                                         ORDER

This Criminal Original Petition is filed under Section 482 Cr.P.C.

to call for the records in C.C.No.16 of 2022, for the offence under

Sections 120(B), 419, 467, 468, 471, 420 and 506(i) I.P.C., pending on

the file of the learned Land Grabbing II, M.M. Court, Allikulam, Chennai

and quash the same.

2.The petitioners herein are A9, A10, A14 and A17. A9 and A14

are the purchasers of the property, A10 is the witness to the document

and A17 is the land broker.

3.The crux of the prosecution case is that in Survey No.54/1 and

54/2 in respect of Plot No.26A, measuring to an extent of 1200 sq. ft. was

purchased by the defacto complainant through the Power Agent called

https://www.mhc.tn.gov.in/judis Crl.O.P.No.10299 of 2022

Hema Kumar in the year 1997. Thereafter, A4 has obtained Power of

Attorney on 31.10.2002 from some of the co-owners. According to the

prosecution, pursuant to the above Power of Attorney, Plot No.26 was

changed to 26A and Plot No.28 was changed to 28A and sold it to the 1st

and 3rd petitioner, thereby all the persons have been prosecuted.

4.Learned counsel for the petitioners would submit that the

petitioners' possess title in pursuant to the final decree proceedings

passed in O.S.No.431 of 1955. According to him, Survey Nos.54/1 and

54/2 measuring totally to an extent of 66 cents were allotted to one

Selvammal. Selvammal had three children viz. one son and two

daughters, and the two daughters have granted Power of Attorney in

favour of their brother on 21.08.1992. Pursuant to the same, the property

has been sold and the petitioners claim title from that. He further

submitted that no documents have been filed on the side of the defacto

complainant and even in the revenue records it does not show any of the

name of predecessor of defacto complainant. Hence submitted that

continuation of prosecution is nothing but an abuse of process of law.

https://www.mhc.tn.gov.in/judis Crl.O.P.No.10299 of 2022

5.Despite the service of notice and the name of the defacto

complainant printed in the cause list, none represented on her behalf to

prosecute the matter.

6.Learned Additional Public Prosecutor would submit that

according to the prosecution the plot No.26 is changed to 26A and Plot

No.28 is changed to 28A and sold the property. Normally, when the final

report indicate materials which requires appreciation of evidence, this

Court will not interfere, but when the Civil dispute is given a criminal

colour, the prosecution cannot be continued.

7.Heard the learned counsel on either side. This Court perused all

the materials placed on record.

8.The very allegation in the final report indicates dispute with

regard to the title as rightly pointed out. The learned counsel for the

petitioners submitted that in the final decree proceedings passed in

O.S.No.431 of 1955, the said properties have been allotted to one

https://www.mhc.tn.gov.in/judis Crl.O.P.No.10299 of 2022

Selvammal in Survey No.54/1 and 54/ and the legal representatives of

Selvammal also have right over the property and A4 obtained Power of

Attorney from them. The revenue records and the statement of the

Tahsildhar also clearly indicates the Survey Numbers as 54/1 and 54/2.

The only allegation of the prosecution is that the plot No.26A and 28A is

not found in the revenue records. Now the contention of the prosecution

is that 26A and 28A have been created and the properties have been sold

fraudulently.

9.It is relevant to note that the original Survey Number of the area

is 54/1 and 54/2 which was the subject matter of the final decree

proceedings and 66 cents have been allotted to Selvammal as per the

final decree proceedings available in the typed set. Merely because some

entries are not found in the revenue records, it cannot be the ground to

hold that the falsification of records or forgery and such act never

amounts to forgery.

10. In this regard, the Hon'ble Apex Court has held in Mohammed

https://www.mhc.tn.gov.in/judis Crl.O.P.No.10299 of 2022

Ibrahim and other Vs. State of Bihar and another reported in [2009]

8 Supreme Court Cases 751 as follows :

17. The allegations in the complaint do not also made out the ingredients of an offence under section 504 of the Penal Code. Section 504 refers to intentional insult with intent to provoke breach of peace. The allegation in the complainant is that when he enquired with accused 1 and 2 about the sale deeds, they asserted that they will obtain possession of land under the sale deeds and he can do whatever he wants. The statement attributed to appellants 1 and 2, it cannot be said to amount to an "insult with intent to provoke breach of peace". The statement attributed to accused, even if it was true, was merely a statement referring to the consequence of execution of the sale deeds by first appellant in favour of the second appellant.

Section 464 IPC deals with making of false and the same is extracted below :

"464. Making a false document.--A person is said to make a false document or false electronic record---

First.--Who dishonestly or fraudulently -

(a) makes, signs, seals or executes a document or part of a document;

https://www.mhc.tn.gov.in/judis Crl.O.P.No.10299 of 2022

(b) makes or transmits any electronic record or part of any electronic record;

(c) affixes any digital signature on any electronic record;

(d) makes any mark denoting the execution of a document or the authenticity of the digital signature, with the intention of causing it to be believed that such document or a part of document, electronic record or digital signature was made, signed, sealed, executed, transmitted or affixed by or by the authority of a person by whom or by whose authority he knows that it was not made, signed, sealed, executed or affixed; or Secondly.-- Who, without lawful authority, dishonestly or fraudulently, by cancellation or otherwise, alters a document or an electronic record in any material part thereof, after it has been made, executed or affixed with digital signature either by himself or by any other person, whether such person be living or dead at the time of such alternation; or Thirdly.--Who dishonestly or fraudulently causes any person to sign, seal, execute or alter a document or an electronic record or to affix his digital signature on any electronic record knowing that such person by reason of unsoundness of mind or intoxication cannot, or that by reason of deception practiced upon him, he does not know

https://www.mhc.tn.gov.in/judis Crl.O.P.No.10299 of 2022

the contents of the document or electronic record or the nature of the alteration.

[Note: The words `digital signature' wherever it occurs were substituted by the words `electronic signature' by Amendment Act 10 of 2009]."

The condition precedent for an offence under sections 467 and 471 is forgery. The condition precedent for forgery is making a false document (or false electronic record or part thereof). This case does not relate to any false electronic record. Therefore, the question is whether the first accused, in executing and registering the two sale deeds purporting to sell a property (even if it is assumed that it did not belong to him), can be said to have made and executed false documents, in collusion with the other accused.

10. An analysis of section 464 of Penal Code shows that it divides false documents into three categories:

10.1) The first is where a person dishonestly or fraudulently makes or executes a document with the intention of causing it to be believed that such document was made or executed by some other person, or by the authority of some other person, by whom or by whose authority he knows it was not made or executed.

https://www.mhc.tn.gov.in/judis Crl.O.P.No.10299 of 2022

10.2) The second is where a person dishonestly or fraudulently, by cancellation or otherwise, alters a document in any material part, without lawful authority, after it has been made or executed by either himself or any other person.

10.3) The third is where a person dishonestly or fraudulently causes any person to sign, execute or alter a document knowing that such person could not by reason of (a) unsoundness of mind; or (b) intoxication; or (c) deception practiced upon him, know the contents of the document or the nature of the alteration.

11. In short, a person is said to have made a `false document', if (i)

he made or executed a document claiming to be someone else or

authorised by someone else; or (ii) he altered or tampered a document; or

(iii) he obtained a document by practicing deception, or from a person

not in control of his senses.

12.Considering the above judgment, it is clear that none of the

allegations and materials unearthed by the prosecution to show that there

was falsification of the record or that any cheating has taken place when

https://www.mhc.tn.gov.in/judis Crl.O.P.No.10299 of 2022

the person has bonafidely executed the document. Such an act will never

fall within an ambit of any of the Sections framed by the prosecution.

The 1st and 3rd petitioners herein are the purchasers, the 2nd petitioner is

the witness to the document and the 4th petitioner is the land broker and

they cannot be clothed with criminal liability. Hence, this Court finds

that allowing the petitioners to face the ordeal of trial is nothing but an

abuse of process law.

13.In the result, this Criminal Original Petition stands allowed

accordingly. The Final report filed in C.C.No.16 of 2022, for the offence

under Sections 120(B), 419, 467, 468, 471, 420 and 506(i) I.P.C. pending

on the file of the learned Land Grabbing II, M.M. Court, Allikulam,

Chennai with regard to the petitioners alone is quashed. The trial Court

shall proceed with the trial in respect of other accused expeditiously.

Consequently, the connected miscellaneous petitions are closed.

08.08.2022 kas

To

https://www.mhc.tn.gov.in/judis Crl.O.P.No.10299 of 2022

1.Inspector of Police Central Crime Branch The prevention of Land Grabbing Team No-XVIII, Egmore, Chennai

2.The Public Prosecutor High Court of Madras Chennai 600 104

N.SATHISH KUMAR, J.

kas

https://www.mhc.tn.gov.in/judis Crl.O.P.No.10299 of 2022

CRL.O.P.No.10299 of 2022 and Crl.M.P.Nos.6105 & 6106 of 2022

08.08.2022

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