Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prakash vs The State
2022 Latest Caselaw 10327 Mad

Citation : 2022 Latest Caselaw 10327 Mad
Judgement Date : 16 June, 2022

Madras High Court
Prakash vs The State on 16 June, 2022
                                                                                     Crl. O.P. No.7041 of 2022


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                      Dated: 16/6/2022

                                                        CORAM

                                  THE HONOURABLE MR.JUSTICE N. SATHISH KUMAR

                                                Crl. O.P. No.7041 of 2022
                                                           and
                                            Crl.M.P.Nos.3991 and 3994 of 2022
                     Prakash                                     ...        Petitioner

                                                            Vs

                     1. The State
                        rep. By The Inspector of Police
                        All Women Police Station
                        Namakkal
                        Namakkal District.

                     2. S. Kannika                                ...         Respondents


                     PRAYER : Criminal Original Petition filed under Section 482 Cr.P.C., to call

                     for the records and quash the proceedings in Spl.C.C.No.115 of 2021 on the file

                     of FTC Mahila Court, Namakkal.



                                    For Petitioner          ...   Mr.M.Devaraj
                                                                  for Mr.C.Karthik
                                    For Respondents         ...   Mr.A.Gokulakrishnan
                                                                  Additional Public Prosecutor
                                                                  for R.1.

                     Page No:1/10

https://www.mhc.tn.gov.in/judis
                                                                                            Crl. O.P. No.7041 of 2022




                                                              ORDER

This Criminal Original Petition has been filed to quash the proceedings

in Spl.C.C.No.115 of 2021 on the file of FTC Mahila Court, Namakkal.

2. The case of the prosecution is that there was a love affair between the

petitioner and victim girl/third respondent. The petitioner who is 35 years old,

kidnapped the victim girl, aged 16 years and married her at Manmalai Murugan

Kovil at Sengaligoundanoor on 21/8/2020. Thereafter, she got pregnant.

3. On knowing the above said fact, the Social Welfare Officer preferred

a complaint to the respondent Police on 18/11/2021. Respondent Police

investigated and filed a final report and the same is taken cognisance for the

offences punishable under Sections 9 of Prohibition of Child Marriage Act,

2006, Sections 6, 5 (1) & 5 (j) (ii) of the Protection of Child from Sexual

Offences Act and Section 366 of the Indian Penal Code in Spl.C.C.No.115 of

2021 on the file of the Fast Track Court, Namakkal.

Page No:2/10

https://www.mhc.tn.gov.in/judis Crl. O.P. No.7041 of 2022

4. Heard Mr.M.Devaraj, learned counsel for the petitioner and

Mr.A.Gokulakrishnan, learned Additional Public Prosecutor for the first

respondent.

5. The learned counsel appearing for the petitioner submitted that the

parties hail from the lower state of Society and they were unaware of the rigors

and consequences of the POCSO Act. Now, the victim girl has attained

majority. Due to the intervention of the relatives, marriage was performed and

registered.

6. Today, when the matter was taken up for hearing, petitioner, defacto

complainant and third respondent were present. This Court examined the

victim girl and stated that there was a love affair between herself and the

petitioner and that she is not willing to undergo this agony any further and

wanted the criminal proceedings to be quashed. Memorandum of joint

Compromise, dated 31/3/2022 was filed to that effect.

7. The learned Additional Public Prosecutor appearing on behalf of the

first respondent submitted that though the parties entered into a compromise

Page No:3/10

https://www.mhc.tn.gov.in/judis Crl. O.P. No.7041 of 2022

while this case is pending, this Court, taking into account the seriousness of the

offence has to consider the issue as to whether an offence of this nature can be

quashed on the ground of compromise between parties.

8. In this regard it is relevant to refer the judgment of the learned Single

Judge of this Court, in Sabari v. Inspector of Police reported in 2019 (3) MLJ

Crl 110, wherein the learned single Judge had discussed in detail about the

cases in which persons of the age group of 16 to 18 years are involved in love

affairs and how in some cases ultimately end up in a criminal case booked for

an offence under the POSCO Act. The relevant portions of the judgment are

extracted here under for proper appreciation:

“ 21.When this case was taken up for hearing, this Court became concerned about the growing incidence of offences under the POCSO Act on one side and also the Rigorous Imprisonment envisaged in the Act. Sometimes it happens that such offences are slapped against teenagers, who fall victim of the application of the POCSO Act at an young age without understanding the implication of the severity of the enactment.

26.In addition to the above, this Court is of the view that 'warning' of attraction of POCSO Act must be displayed before

Page No:4/10

https://www.mhc.tn.gov.in/judis Crl. O.P. No.7041 of 2022

screening of any film, which have teenage characters suggesting relationship between boy and girl.

27.Apart from the above, this Court is of the view that as per the 3rd respondent's report, majority of cases are due to relationship between adolescent boys and girls. Though under Section 2(d) of the Act, 'Child' is defined as a person below the age of 18 years and in case of any love affair between a girl and a boy, where the girl happened to be 16 or 17 years old, either in the school final or entering the college, the relationship invariably assumes the penal character by subjecting the boy to the rigorous of POCSO Act. Once the age of the girl is established in such relationship as below 18 years, the boy involved in the relationship is sure to be sentenced 7 years or 10 years as minimum imprisonment, as the case may be.

28.When the girl below 18 years is involved in a relationship with the teen age boy or little over the teen age, it is always a question mark as to how such relationship could be defined, though such relationship would be the result of mutual innocence and biological attraction. Such relationship cannot be construed as an unnatural one or alien to between relationship of opposite sexes. But in such cases where the age of the girl is below 18 years, even though she was capable of giving consent for relationship, being mentally matured, unfortunately, the provisions of the POCSO Act get attracted if such relationship transcends beyond platonic limits, attracting

Page No:5/10

https://www.mhc.tn.gov.in/judis Crl. O.P. No.7041 of 2022

strong arm of law sanctioned by the provisions of POCSO Act, catching up with the so called offender of sexual assault, warranting a severe imprisonment of 7/10 years.

29.Therefore, on a profound consideration of the ground realities, the definition of 'Child' under Section 2(d) of the POCSO Act can be redefined as 16 instead of 18. Any consensual sex after the age of 16 or bodily contact or allied acts can be excluded from the rigorous provisions of the POCSO Act and such sexual assault, if it is so defined can be tried under more liberal provision, which can be introduced in the Act itself and in order to distinguish the cases of teen age relationship after 16 years, from the cases of sexual assault on children below 16 years. The Act can be amended to the effect that the age of the offender ought not to be more than five years or so than the consensual victim girl of 16 years or more. So that the impressionable age of the victim girl cannot be taken advantage of by a person who is much older and crossed the age of presumable infatuation or innocence”.

9. In the case on hand, the petitioner and the third respondent got

married on 19/10/2021, with the help of the close relatives and now the said

victim has become major. After the complaint lodged by the Social Welfare

Officer, the respondent Police registered the FIR for offences of kidnapping

Page No:6/10

https://www.mhc.tn.gov.in/judis Crl. O.P. No.7041 of 2022

and various offences under POCSO Act. Several criminal cases were booked

under the POCSO Act which fall under this category. As a consequence,

invariably the boy gets arrested and thereafter, his youthful life comes to a

grinding halt. The provisions of the POCSO Act, as it stands today, will surely

make the acts of the boy an offence due to its stringent nature. An adolescent

boy caught in a situation like this will surely have no defense, if the criminal

case is taken to its logical end. Punishing an adolescent boy who enters into a

relationship with a minor girl by treating him as an offender, was never the

objective of the POCSO Act. These incidents should never be perceived from

an adult’s point of view and such an understanding will in fact lead to lack of

empathy. An adolescent boy who is sent to prison in a case of this nature will

be persecuted throughout his life. It is high time that the legislature takes into

consideration the cases of this nature involving adolescents involved in

relationships and swiftly bring in necessary amendments under the Act. The

legislature has to keep pace with the changing societal needs and bring about

necessary changes in law and more particularly in a stringent law such as the

POCSO Act.

10. The main issue that requires the consideration of this Court is as to

Page No:7/10

https://www.mhc.tn.gov.in/judis Crl. O.P. No.7041 of 2022

whether this Court can quash the criminal proceedings involving non-

compoundable offences pending against the petitioner. The Hon'ble Supreme

Court in the case of Parbathbhai Aahir @ Parbathbhai Vs. State of Gujrath,

reported in 2017 9 SCC 641 and in case of The State of Madhya Pradesh Vs.

Dhruv Gurjar and Another reported in (2019) 2 MLJ Crl 10, has given

sufficient guidelines that must be taken into consideration by this Court while

exercising its jurisdiction under Section 482 of Cr.P.C, to quash non-

compoundable offences. One very important test that has been laid down is that

the Court must necessarily examine if the crime in question is purely individual

in nature or a crime against the society with overriding public interest. The

Hon'ble Supreme Court has held that offences against the society with

overriding public interest even if it gets settled between the parties, cannot be

quashed by this Court.

11. In the present case, the offences in question are purely

individual/personal in nature. It involves the petitioner and the victim girl and

their respective families only. It involves the future of two persons. Quashing

the proceedings, will not affect any overriding public interest in this case and it

will in fact pave way for the petitioner and the victim girl to settle down in their

Page No:8/10

https://www.mhc.tn.gov.in/judis Crl. O.P. No.7041 of 2022

life and look for better future prospects. No useful purpose would be served in

continuing with the criminal proceedings and keeping these proceedings

pending will only swell the mental agony of the petitioner, victim girl and their

parents as well.

12. In view of the above, this Court is inclined to quash the criminal

proceedings in Special C.C.No.115 of 2021 on the file of the learned Fast Track

Mahila Court, Namakkal, in exercise of its jurisdiction under Section 482 of

the Criminal.

13. Accordingly, this Criminal Original Petition is allowed and the

criminal proceedings in Special Spl.C.C.No.115 of 2021, on the file of the

learned Fast Track Mahila Court, Namakkal is quashed. Consequently, the

connected Criminal Miscellaneous Petitions are closed.

14/6/2022 mvs.

Index: Yes/No Internet: Yes Speaking/Non-speaking order

Page No:9/10

https://www.mhc.tn.gov.in/judis Crl. O.P. No.7041 of 2022

N.SATHISH KUMAR,J

mvs.

To

1. The Fast Track Mahila Court, Namakkal.

2. The Inspector of Police All Women Police Station Namakkal Namakkal District.

3. The Inspector of Police Annur Police Station Coimbatore.

4. The Public Prosecutor, High Court, Madras.

Crl. O.P. No.7041 of 2022

16/6/2022

Page No:10/10

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter