Citation : 2022 Latest Caselaw 1607 Mad
Judgement Date : 1 February, 2022
Crl. A.(MD)No.513 of 2021
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATE : 01.02.2022
CORAM
THE HONOURABLE MRS. JUSTICE R. THARANI
Crl. A.(MD)No.513 of 2021
and
Crl.M.P.(MD)No.368 of 2022
Karuppu .. Appellant
Vs.
The State
rep. By The Inspector of Police,
Koodalpudur Police Station,
Madurai. .. Respondent
Prayer : This Criminal Appeal is filed under Section 374(2) of Cr.P.C., to call for
the records pertaining to the conviction and sentence passed in S.C.No.128 of 2018
on the file of the learned Assistant Sessions Judge, (Chief Judicial Magistrate),
Madurai dated 24.08.2021 and to set aside the same as illegal and acquit the
appellant.
For Appellant : Mr.K.Sivabalan
For Respondent : Mr.R.M.Anbu Nithi
Additional Public Prosecutor
1/2
https://www.mhc.tn.gov.in/judis
Crl. A.(MD)No.513 of 2021
R.THARANI, J.
Mrn
JUDGMENT
The learned counsel for the appellant seeks permission of this Court to
withdraw the Criminal Appeal.
2.Recording the aforesaid submission, this Criminal Appeal is dismissed as
withdrawn. Consequently, connected miscellaneous petition is closed.
01.02.2022
Index : Yes/No
Internet : Yes/No
Mrn
Note : (i)Issue order copy on 01.02.2022.
(ii)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 Assistant Sessions Judge, (Chief Judicial Magistrate), Madurai.
2.The Inspector of Police, Koodalpudur Police Station, Madurai.
3.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.
Crl. A.(MD)No.513 of 2021
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!