Citation : 2022 Latest Caselaw 3376 Mad
Judgement Date : 23 February, 2022
Crl.RC.No.199 of 2022
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 23.02.2022
CORAM
THE HONOURABLE Mr.JUSTICE N.SESHASAYEE
Crl.RC.No.199 of 2022
Logeswaran ... Petitioner
Vs.
1.The State Rep. by
The Assistant Commissioner of Police,
(Crime Against Women and Children)
Deputy Commissioner Office Building,
Creams Road, Thousand Lights,
Chennai – 600 006.
2.The Inspector of Police,
W-35, All women Police Station,
Tambaram, ... Respondents
Criminal Revision filed under Section 397 r/w 401 of Criminal
Procedure Code praying to set aside the order passed by the Honourable
Judicial Magistrate I, Tambaram in Crl.M.P.No.148 of 2022 in Crime No.5 of
2021 on the file of the second respondent and release the Petitioner on bail
under section 167 (ii).
For Petitioner : M/s.D.Alexis Sudhakar
For R1 & R2 : Mr.L.A.J.Selvam
Government Advocate (Crl. Side)
https://www.mhc.tn.gov.in/judis
1/6
Crl.RC.No.199 of 2022
JUDGMENT
The present Revision is filed for default bail under section 167 (ii) of Cr.P.C.
The petitioner is in judicial custody for 116 days in a case registered in Crime
No.5 of 2021 of the respondent police for an offence under section 376 and
506(ii) IPC. The case was initially registered by the 2 nd respondent, later the
investigation was transferred to the first respondent. The petitioner was
earlier granted bail but, that came to be cancelled in Crl.O.P.No.13157 of
2021 filed by the victim Vide the order dated 13.09.2021.
2.It could be seen from the copy of the order made available in the typeset of
papers, that this Court has cancelled the bail earlier granted not on the
ground on which the defacto complainant has sought cancellation of bail, but
on the ground that the bail itself was granted without transferee Investigating
Agency before it. It is in this background, the petitioner has moved the
Judicial Magistrate I, Tambaram in Crl.M.P.No.148 of 2022 for statutory bail
under Section 167 (ii) of Cr.P.C.
3.Heard the learned Government Advocate (Crl.Side). He submitted that the
investigation is complete and charge sheet has also been laid in the PRC No.3
https://www.mhc.tn.gov.in/judis
Crl.RC.No.199 of 2022
of 2022.
4.Taking into consideration the duration of incarnation suffered by the
petitioner and the line of the prosecution case and also the stage of
investigation, this Court finds it appropriate to grant bail to the petitioner on
the following conditions;
(i) the petitioner shall be released on bail on he executing a bond for a sum of Rs.25,000/- with two sureties, each for a like sum to the satisfaction of the Honorable Judicial Magistrate No.I, Tambaram;
(ii) the sureties shall affix their photographs and Left Thumb Impression in the surety bond and the Judicial Magistrate No.I, Tambaram, may obtain a copy of their Aadhar card or Bank pass Book to ensure their identity;
(iii) the petitioner shall report before the Judicial Magistrate - I , Tambaram, daily at 10.30 a.m for a period of 15 days and thereafter twice a week ie., on Monday's and Friday's at 10.30 a.m., until further orders;
(iv) on breach of any of the aforesaid conditions, the Honorable Judicial Magistrate No.I, Tambaram is entitled to take appropriate action against the petitioner in accordance with https://www.mhc.tn.gov.in/judis
Crl.RC.No.199 of 2022
law as if the conditions have been imposed and the petitioner released on bail by the Honorable Judicial Magistrate No.I, Tambaram himself as laid down by the Hon'ble Supreme Court in P.K.Shaji vs. State of Kerala [(2005)AIR SCW 5560]; and
(v) if the petitioner thereafter absconds, a fresh FIR can be registered under Section 229A IPC;
5.In the result, the order passed by the Honorable Judicial Magistrate No.I,
Tambaram in Crl.M.P.No.148 of 2022 on 24.01.2022 is set aside and the
Criminal Revision Petition is accordingly allowed.
23.02.2022
Tsg/dk
https://www.mhc.tn.gov.in/judis
Crl.RC.No.199 of 2022
To
1.The Judicial Magistrate I, Tambaram
2.The Superintendent of Prison, Central Puzhal Prison, Chennai.
3.The Inspector of Police, W-35, All Women Police Station, Tambaram.
4.The Assistant Commissioner of Police, (Crime Against Women and Children) Deputy Commissioner Office Building, Creams Road, Thousand Lights,.
5.The Public Prosecutor, Madras High Court, Chennai – 600 104.
https://www.mhc.tn.gov.in/judis
Crl.RC.No.199 of 2022
N.SESHASAYEE, J.,
Tsg/dk
Crl.R.C.No.199 of 2022
23.02.2022
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!