Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.Rajasankaralingam vs The State Represented By
2022 Latest Caselaw 4348 Mad

Citation : 2022 Latest Caselaw 4348 Mad
Judgement Date : 7 March, 2022

Madras High Court
P.Rajasankaralingam vs The State Represented By on 7 March, 2022
                                                                              Crl.O.P.(MD)No.8556 of 2020


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED : 07.03.2022

                                                        CORAM

                           THE HONOURABLE MR.JUSTICE G.K.ILANTHIRAIYAN

                                             Crl.O.P(MD)No.8556 of 2020
                                                        in
                                             Crl.M.P(MD)No.4035 of 2020

                P.Rajasankaralingam                                         ... Petitioner/
                                                                                Accused No.2
                                                             Vs.
                1. The State represented by
                   The Inspector of Police,
                   Somanathapuram Police Station,
                   Sivagangai District.
                   (Crime No.82 of 2020)                                    ... 1st Respondent/
                                                                                Complainant

                2. Swami Gnaneshvaranatha
                   Sri Saradha Nikethan Swami Trust Admin,
                   Trust Members,
                   Amaravathipudur,
                   Karaikudi Taluk,
                   Sivagangai District.                                     ... 2nd Respondent/
                                                                                Complainant

                Prayer: Criminal Original Petition is filed under Section 482 Cr.P.C., to call for
                the records pertaining to the FIR in Crime No.82 of 2020 on the file of the first
                respondent police and quash the same.
                                  For Petitioner      : Mr.A.K.Azagarsami
                                  For Respondents     : Mr.B.Thanga Aravindh
                                                        Government Advocate (Criminal Side)
                                                        for R.1

                                                        Mr.D.S.Haroon Rasheed for R.2
https://www.mhc.tn.gov.in/judis

                1/6
                                                                              Crl.O.P.(MD)No.8556 of 2020




                                                       ORDER

This Criminal Original Petition has been filed to quash the FIR as against

the petitioner/Accused No.2 in Crime No.82 of 2020 on the file of the first

respondent for the alleged offences under Sections 406, 420 and 506(i) IPC.

2. The case of the prosecution is that the defacto complainant is one of

the Managing Trustees of Swami Saradha Nikethan Samithi. The said Trustee is

running a School and College. The accused No.1, namely, Uma, was appointed

as Professor in the year 2001. Thereafter, she was appointed as Deputy

Principal in the said College from 02.03.2020 to 10.03.2020. At that time, the

Accused No.1 misappropriates the College funds with the help of Accused No.2

and the Accused No.1 collected a semester fees from the students for the month

of April and after collecting the semester fees, the accused No.1 did not

produce the same to the Management for a sum of Rs.10,00,000/- (Rupees Ten

Lakhs only).

3.The learned Counsel appearing for the petitioner would submit that the

petitioner is innocent and he has not committed any offence as alleged by the

prosecution. Without any base, the first respondent police registered a case in

Crime No.82 of 2020 for the offences under Sections 406, 420 and 506(i) IPC

as against the petitioner.

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

Crl.O.P.(MD)No.8556 of 2020

4.The learned Government Advocate (Criminal Side) would submit that

the investigation is completed and the respondent police are about to file the

final report before the concerned court.

5.Heard both sides and perused the materials available on record.

6. It is seen from the First Information Report that there are specific

allegation as against the petitioner, which has to be investigated. Further the

FIR is not an encyclopedia and it need not contain all facts. Further, it cannot

be quashed in the threshold. This Court finds that the FIR discloses prima facie

commission of cognizable offence and as such this Court cannot interfere with

the investigation. The investigating machinery has to step in to investigate, grab

and unearth the crime in accordance with the procedures prescribed in the

Code.

7.It is also relevant to rely upon the judgment of the Hon'ble Supreme

Court of India passed in Crl.A.No.255 of 2019 dated 12.02.2019 - Sau. Kamal

Shivaji Pokarnekar vs. the State of Maharashtra & ors., as follows:-

"4. The only point that arises for our consideration in this case is whether the High Court was right in setting aside the order by which process was issued. It is settled law that the Magistrate, at the stage of taking cognizance and https://www.mhc.tn.gov.in/judis

Crl.O.P.(MD)No.8556 of 2020

summoning, is required to apply his judicial mind only with a view to taking cognizance of the offence, or in other words, to find out whether a prima facie case has been made out for summoning the accused persons. The learned Magistrate is not required to evaluate the merits of the material or evidence in support of the complaint, because the Magistrate must not undertake the exercise to find out whether the materials would lead to a conviction or not.

5. Quashing the criminal proceedings is called for only in a case where the complaint does not disclose any offence, or is frivolous, vexatious, or oppressive. If the allegations set out in the complaint do not constitute the offence of which cognizance has been taken by the Magistrate, it is open to the High Court to quash the same. It is not necessary that a meticulous analysis of the case should be done before the Trial to find out whether the case would end in conviction or acquittal. If it appears on a reading of the complaint and consideration of the allegations therein, in the light of the statement made on oath that the ingredients of the offence are disclosed, there would be no justification for the High Court to interfere.

6.........

7.........

8........

9. Having heard the learned Senior Counsel and examined the material on record, we are of the considered view that the High Court ought not to have set aside the order passed by the Trial Court issuing summons to the Respondents. A perusal of the complaint discloses that prima facie, offences that are alleged against the Respondents. The correctness or otherwise of the said allegations has to be decided only in the Trial. At the initial stage of issuance of process it is not open to the Courts to stifle the proceedings by entering into the merits of the contentions made on behalf of the accused.

Criminal complaints cannot be quashed only on the ground that the allegations made therein https://www.mhc.tn.gov.in/judis

Crl.O.P.(MD)No.8556 of 2020

appear to be of a civil nature. If the ingredients of the offence alleged against the accused are prima facie made out in the complaint, the criminal proceeding shall not be interdicted."

8.In view of the above discussion, this Court is not inclined to quash the

First Information Report. Hence this Criminal Original Petition stands

dismissed. However, the first respondent police is directed to complete the

investigation and file final report before the concerned Magistrate, within a

period of twelve weeks from the date of receipt of a copy of this Order.

Consequently, connected miscellaneous petition is closed.



                                                                                          07.03.2022

                Index             : Yes / No
                Internet          : Yes/ No
                mga

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 Inspector of Police, Somanathapuram Police Station, Sivagangai 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.8556 of 2020

G.K.ILANTHIRAIYAN, J.

mga

Crl.O.P(MD)No.8556 of 2020 in Crl.M.P(MD)No.4035 of 2020

07.03.2022

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter