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

Muthoot Finance Ltd vs State Through The Inspector Of ...
2022 Latest Caselaw 3991 Mad

Citation : 2022 Latest Caselaw 3991 Mad
Judgement Date : 2 March, 2022

Madras High Court
Muthoot Finance Ltd vs State Through The Inspector Of ... on 2 March, 2022
                                                                     Crl.R.C.(MD)No. 606 of 2020

                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED: 02.03.2022

                                                   CORAM:

                                  THE HON'BLE MR.JUSTICE G.K.ILANTHIRAIYAN

                                           Crl.R.C.(MD)No. 606 of 2020


                Muthoot Finance Ltd.,
                Bodinayakkanur Branch – II,
                Rep. by its Branch Manager,
                Mrs.Prema Devi,
                First Floor, G.R. Complex,
                B.H.Road, Bus Stand North Gate,
                Bodinayakkanur,
                Theni District – 625 513.                                    ... Petitioner

                                                       Vs.

                1. State through the Inspector of Police,
                   Commercial Crime Investigation Wing,
                   Theni, Theni District.

                2. M.D.Special 188, Ramakrishnapuram,
                   Primay Agricultural Co-operative Society,
                   Represented by its Secretary (incharge),
                   R.Prabakaran                                                 ... Respondents

                   * R2 Impleaded as per order of this Court dated 11.12.2020

                Prayer: This Criminal Revision Petition filed under Section 397 r/w 401
                Cr.P.C. to set aside the orders passed in Cr.M.P.No.2256 of 2019 in C.C.No.131
                of 2008 in Cr.No.3 of 2006, on the file of the Judicial Magistrate No. III,
                (CCIW), Madurai, dated 31.07.2020.


https://www.mhc.tn.gov.in/judis
                                                                           Crl.R.C.(MD)No. 606 of 2020

                                      For Petitioner     : Mr.K.R.Laxman
                                      For Respondents : Mr.K.Sanjai Gandhi
                                                        Government Advocate (Crl.Side)


                                                       ORDER

This Criminal Revision Petition has been filed to set aside the impugned

order passed in Cr.M.P.No.2256 of 2019 in C.C.No.131 of 2008 in Cr.No.3 of

2006, on the file of the Judicial Magistrate No. III, (CCIW), Madurai, dated

31.07.2020, thereby, dismissing the petition filed by the petitioner for return of

jewels under Section 451 Cr.P.C.

2.On the complaint lodged by the second respondent, the first respondent

registered a case in Crime No. 3 of 2006, for the offences punishable under

Sections 120(b), 408, 468, 477(A) r/w 34IPC, as against the four accused

persons, alleging that the accused persons have taken the jewels from the

second respondent's safety locker, during different set of period and pledged the

same, with the petitioner herein. In pursuant to the registration of the Crime, the

entire jewels were seized from the petitioner and after completion of

investigation, in all the crime numbers, the first respondent filed a final report

and the same has been taken cognizance and the trial is pending before the trial

Court.

https://www.mhc.tn.gov.in/judis

3.The petitioner is a Non-banking financial institution. While entertaining Crl.R.C.(MD)No. 606 of 2020

jewels for pledging and lending jewel loans, the quality of jewel, identity of the

borrower and other factors are dealt by the petitioner. While being so, the

accused persons have pledged the jewels, after producing valid identity to show

their identity and address proof, such as Family Card, Voters ID and availed

loan, on pledging the jewels. While pending trial, the petitioner filed a petition

for return of jewels, under Section 451 Cr.P.C. and all the petitions were

dismissed by the learned Magistrate, on the ground that if at all, the general

public intended to redeem their jewels from the second respondent/complainant,

there is no possibility for return their jewels, if the jewels given for interim

custody to the petitioner.

4.Though notice served to the second respondent, no one represented on

behalf of the second respondent.

5.The learned Government Advocate (Crl.Side) submitted that all the

jewels were pledged by the general public, in favour of the second respondent

and availed loan, in turn, the accused persons had stolen the jewels from the

safety locker of the second respondent and pledged with the petitioner. On

registration of FIR, entire jewels were recovered from the petitioner and

deposited in the case. After completion of investigation, filed final report and

the same has been taken cognizance and trial is pending before the trial Court. https://www.mhc.tn.gov.in/judis Crl.R.C.(MD)No. 606 of 2020

Similarly placed matters were already ordered by this Court in Crl.O.P(MD)No.

1420 of 2016 on 21.04.2016 as follows:

“9. In the considered opinion of this Court, the existence of

corpus delicti may provide a surer foundation for the

prosecution case, but the absence of it, can in no way destroy

the prosecution assertion, if the prosecution is able to prove

the ingredients of Sections 406 and 420 IPC by adducing

proper evidence. From the perusal of the case diary, it is seen

that the Police have recorded the statement of the Branch

Manager of Muthoot Finance, Kovilpatti Branch, who is

going to speak about the pledge of jewels and other details

from the records and in the considered opinion of this Court, it

is not necessary for the Police to seize the jewels in the

present facts and circumstances of the case. However, the

Branch Manager, Muthoot Finance is directed to produce and

submit the jewels before the learned Judicial Magistrate

No.II, Kovilpatti at the time of giving evidence and the learned

Magistrate shall accept the jewels and pass appropriate

orders either under Section 451 Cr.P.C. for interim custody or

retain the same and pass appropriate orders under Section

452 Cr.P.C. at the time of final judgment. Muthoot Finance

shall not bring the jewels to auction until the dispute is finally https://www.mhc.tn.gov.in/judis decided in the prosecution in Crime No.460 of 2013. After the Crl.R.C.(MD)No. 606 of 2020

Manager, Muthoot Finance is examined, Meera (the defacto

complainant) can be examined or may be recalled and

examined under Section 311 Cr.P.C. for identifying the jewels.

This is left to the sound discretion of the Trial Court”

6.In view of the above, the impugned order in Cr.M.P.No.2256 of 2019 in

C.C.No.131 of 2008 in Cr.No.3 of 2006, on the file of the Judicial Magistrate

No. III, (CCIW), Madurai, dated 31.07.2020 is set aside and this Criminal

Revision Petition is allowed.

7.The learned Judicial Magistrate No. III, (CCIW), Madurai is directed to

return the jewels, in favour of the petitioner with the following conditions:

● that the petitioner shall execute a bond for a sum of Rs.10,00,000/-

(Rupees Ten Lakhs only), with two sureties, each for a like sum to the satisfaction of the concerned Court;

● that the seized items should be photographed at the cost of the petitioner herein and a list is to be prepared and the same is to be signed by the petitioner;

● that the petitioner shall not bring the jewels to auction, till the disposal of trial;

● that the petitioner shall produce the jewels before the trial Court as and https://www.mhc.tn.gov.in/judis when required;

Crl.R.C.(MD)No. 606 of 2020

● If any of the conditions are violated, this order automatically stands cancelled.

02.03.2022 Index :Yes/No Internet:Yes/No PNM

Note: 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 Judicial Magistrate No. III, (CCIW), Madurai.

2.The Inspector of Police, Commercial Crime Investigation Wing, Theni, Theni District.

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

https://www.mhc.tn.gov.in/judis Crl.R.C.(MD)No. 606 of 2020

G.K.ILANTHIRAIYAN,J.

PNM

ORDER IN Crl.R.C.(MD)No. 606 of 2020

02.03.2022

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