Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arus Kani @ Aruzkani vs State Represented By
2022 Latest Caselaw 10780 Mad

Citation : 2022 Latest Caselaw 10780 Mad
Judgement Date : 22 June, 2022

Madras High Court
Arus Kani @ Aruzkani vs State Represented By on 22 June, 2022
                                                                       Crl.O.P.(MD) No.11160 of 2022


                            BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                  DATED: 22.06.2022

                                                       CORAM

                                  THE HONOURABLE MR. JUSTICE V.SIVAGNANAM

                                          CRL.O.P (MD) No.11160 of 2022
                                         and CRL.M.P.(MD) No.7031 of 2022

                     Arus Kani @ Aruzkani                                        ... Petitioner/
                                                                                     Accused No.1

                                                          Vs

                     1. State represented by
                        The Inspector of Police,
                        Uchipuli Police Station,
                        Ramanathapuram District.
                        (Crime No.311 of 2020)                                 ... 1st Respondent/
                                                                                   Complainant

                     2. M.J.Daniel                                             ...2nd Respondent/
                                                                                  Defacto
                                                                                   Complainant

                     PRAYER: Criminal Original Petition filed under Section 482 of Cr.P.C,
                     praying to call for the records relating to the proceedings in Crime No.311
                     of 2020 on the file of the first respondent police and quash the same as far
                     as the petitioner is concerned.
                                    For Petitioner  : Mr.J.Senthil Kumaraiah,
                                    For Respondents : Mr.R.Suresh Kumar,
                                                      Government Advocate (Crl. Side) for R1
                                                      Mr.S.Pandiaraj for R2

                     1/6


https://www.mhc.tn.gov.in/judis
                                                                              Crl.O.P.(MD) No.11160 of 2022




                                                            ORDER

This Criminal Original Petition has been filed to quash the FIR in

Crime No.311 of 2020, dated 05.06.2020, on the file of the first respondent.

2.The case of the prosecution is that the petitioner and other accused

damaged the CCTV cameras, which was fixed at the Government Higher

Secondary School. Hence, the defacto complainant lodged a complaint and

for the same, an FIR had been registered in Crime No.311 of 2020, for the

offences under Sections 447 IPC and 3 of TN Public Property (Prevention

of Damage and Loss) Act, 1992.

3.The case is still at the stage of investigation. By passage of time,

the parties have decided to bury their hatchet and compromise the dispute

amicably among themselves.

4.A Joint Memo of Compromise has been filed before this Court

which have been signed by the petitioner and the second respondent and

also by their respective counsel. The petitioner and the second respondent

were also present in person before this Court and they were identified by

https://www.mhc.tn.gov.in/judis Crl.O.P.(MD) No.11160 of 2022

Mr.P.Ramamoorthy, SSI of Police, Uchipuli Police Station. This Court also

enquired both the parties and was satisfied that the parties have come to an

amicable settlement between themselves.

5.The learned Government Advocate (Criminal Side) submitted that

the damaged cameras were replaced by new cameras.

6.The defacto complainant is the Headmaster of the said school and

the petitioner is being a student studying in college. Considering the future

of the petitioner/accused, the defacto complainant wants to settle the matter

out of Court and he does not want to continue the criminal proceedings

against the petitioner. Under these circumstances, continuing the criminal

proceedings against the petitioner would be of no use.

7.In the instant case, the dispute is of personal in nature and the

parties had compromised. Where the parties have compromised the matter,

the High Court has to power to quash the complaint for the offence under

Sections 447 IPC and 3 of TN Public Property (Prevention of Damage and

Loss) Act, 1992.

https://www.mhc.tn.gov.in/judis Crl.O.P.(MD) No.11160 of 2022

8.The legal position expressed by the Hon'ble Apex Court in the case

of Gian Singh vs. State of Panjab and another reported in (2012)10 SCC

303 and Parbathbhai Aahir @ Parbathbhai Vs. State of Gujrath) reported

in (2017)9 SCC 641 were taken into consideration.

9.In the light of the guidelines issued in the above said Judgments of

the Hon'ble Apex Court, no useful purpose will be served in keeping the

proceedings in Crime No.311 of 2020 pending before the first respondent

police, even though, the offences involved are not compoundable in nature.

10.Accordingly, this Criminal Original Petition stands allowed and as

a sequel, the proceedings in Crime No.311 of 2020 on the file of the first

respondent police, is quashed insofar as the petitioner alone and the terms of

joint compromise memo shall form part and parcel of this order.

Consequently, connected criminal miscellaneous petition is closed.

22.06.2022 Internet:Yes./No Index:Yes/no csm

https://www.mhc.tn.gov.in/judis Crl.O.P.(MD) No.11160 of 2022

To

1. The Inspector of Police, Uchipuli Police Station, Ramanathapuram District.

2.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.

https://www.mhc.tn.gov.in/judis Crl.O.P.(MD) No.11160 of 2022

V.SIVAGNANAM, J.

csm

ORDER IN CRL.O.P (MD) No.11160 of 2022

22.06.2022

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter