Citation : 2022 Latest Caselaw 10245 Mad
Judgement Date : 15 June, 2022
Crl.M.P.No.12067 of 2021 in Crl.A.No.581 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 15.06.2022
CORAM :
THE HON'BLE MR.JUSTICE D.BHARATHA CHAKRAVARTHY
Crl.M.P.No.12067 of 2021
in
Crl.A.No.581 of 2021
1. Ayupkhan
2. Noorjahan .. Petitioners
Vs
The Inspector of Police
Kuthanallur Police Station
Thiruvarur 614 014
Crime No.38 of 2016 .. Respondent
Prayer: Criminal Miscellaneous Petition filed under Section 389(1) r/w
Section 439 of the Code of Criminal Procedure to suspend the sentence
imposed by the judgment passed by the learned Sessions Judge, Mahila
Fast Track court for Exclusive Trial of Cases under POCSO Act,
Thiruvarur - 614 014 dated 18.02.2021 in Spl.S.C.No.19 of 2017 under
Sections 10 and 7 r/w Section 9(n) of POCSO Act and release the
petitioner on bail pending disposal of the above said criminal appeal.
For the Petitioners : M/s.A.Veeramarthini
For the Respondent : Mr.S. Vinoth Kumar,
Government Advocate (Crl. Side)
https://www.mhc.tn.gov.in/judis
1/4
Crl.M.P.No.12067 of 2021 in Crl.A.No.581 of 2021
ORDER
Learned counsel appearing on behalf of the appellant would submit
that the appellant is in jail from 18.02.2021 and considering the fact that
he was convicted only for offence under Section 10 of the POCSO Act and
having been acquainted under Section 6 of the POCSO Act, would pray
that the sentence be suspended.
2. Learned Government Advocate (Crl. Side) would submit that the
allegations in this case are serious in nature even though the appellant is
convicted for offence under Section 10 of the POCSO Act.
3. I have considered the rival submissions made on behalf of either
sides and perused the materials on records of this case.
4. The allegations in this case are serious in nature and the appellant
being the step-father has indulged in this serious act of committing sexual
assault on 10 year old victim. Therefore, there is no prima facie case made
out for suspension of sentence.
https://www.mhc.tn.gov.in/judis
Crl.M.P.No.12067 of 2021 in Crl.A.No.581 of 2021
5. In the light of the aforesaid, the suspension of sentence is
dismissed.
15.06.2022 (1/2)
Index : yes/no Speaking order/Non-speaking order
drm
To:
1. Sessions Judge Mahila Fast Track court for Exclusive Trial of Cases under POCSO Act Thiruvarur - 614 014.
2.The Public Prosecutor, High Court, Madras.
https://www.mhc.tn.gov.in/judis
Crl.M.P.No.12067 of 2021 in Crl.A.No.581 of 2021
D.BHARATHA CHAKRAVARTHY. J.,
drm
Crl.M.P.No.12067 of 2021 in Crl.A.No.581 of 2021
15.06.2022 (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!