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

R.Kalaiselvi vs State
2022 Latest Caselaw 6539 Mad

Citation : 2022 Latest Caselaw 6539 Mad
Judgement Date : 30 March, 2022

Madras High Court
R.Kalaiselvi vs State on 30 March, 2022
                                                                             Crl.R.C(MD)No.9 of 2022


                          BEFORE THE MADURAI BENGH OF MADRAS HIGH COURT

                                                   DATED : 30.03.2022

                                                        CORAM

                             THE HONOURABLE MR. JUSTICE G.K.ILANTHIRAIYAN

                                                Crl.R.C(MD)No.9 of 2022
                                                          and
                                           Crl.M.P(MD)Nos.135 & 136 of 2022

                     R.Kalaiselvi                      ... Petitioner/5th Respondent

                                                          Vs.

                     1.State,
                       Represented by,
                       The Inspector of Police,
                       Karur Town Police Station.
                       Crime No.968 of 2020.      ... 1st Respondent/Complainant

                     2.Balusamy                        ... 2nd Respondent/
                                                              Defacto Complainant


                     PRAYER: Criminal Revision Case filed under Section 397 r/w 401 of
                     the Code of Criminal Procedure, to call for the records relating to
                     the order passed in C.M.P.No.1469 of 2020 on the file of the learned
                     Judicial Magistrate No.1, Karur.


                                  For Petitioner       : Mr.K.Suresh

                                  For R – 1            : Ms.M.Aasha
                                                       Government Advocate (Crl. Side)

                                  For R – 2            : Mr.A.Thiyagarajan




https://www.mhc.tn.gov.in/judis
                     1/10
                                                                              Crl.R.C(MD)No.9 of 2022




                                                         ORDER

This Criminal Revision is directed as against the order passed

in C.M.P.No.1469 of 2020 on the file of the learned Judicial

Magistrate No.1, Karur, dated 06.09.2021, thereby issued summons

to the petitioner.

2.The second respondent lodged a complaint alleging that he

owned lands in Survey No.215/A/13 and in respect of the said

property, there is a civil suit pending between the first accused and

the second respondent in O.S.No.500 of 2019 before the civil Court.

While pending the suit, the second respondent permitted one

Kuppusamy for grazing his cattle and on 16.08.2020, for which the

first accused scolded him and the same was objected by the second

respondent. Thereafter, A.1 to A.5 trespassed into his house and

threatened him and also damaged the PVC pipe in his house. In

pursuant to the same, the second respondent lodged a complaint on

17.08.2020 and the same has been registered in Crime No.968 of

2020 for the offences under Sections 147, 448, 427 and 506(ii) of

I.P.C as against all the accused persons.

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

Crl.R.C(MD)No.9 of 2022

3.The first respondent, after completion of investigation, filed

a final report as against A.1 to A.4 and deleted the name of the

petitioner in the final report. On receipt of the final report, the

learned Judicial Magistrate No.I, Karur, issued notice to the second

respondent with regard to deletion of the petitioner from the final

report. On receipt of the same, the second respondent filed

objections and the learned Magistrate mechanically, without giving

any opportunity to the petitioner accepted the objection and issued

summons to the petitioner for the reason that the petitioner's name

already found in the F.I.R and without any reason, the first

respondent deleted the name of the petitioner from the final report.

4.The learned counsel appearing for the petitioner would

submit that the petitioner is working as a PG Teacher at

Sigugadambur Village and she was not at all present on the alleged

date of occurrence and also on the date of occurrence. The

statement of the defacto complainant and other supporting

witnesses recorded under Section 161(3) of Cr.P.C revealed that the

petitioner was not present at the time of occurrence and she never

indulged in any illegalities as alleged by the second respondent.

Therefore, the first respondent rightly deleted the petitioner's name

from the final report and filed the final report only as against A.1 to

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

Crl.R.C(MD)No.9 of 2022

A.4. He further submitted that except the objection from the second

respondent, no other documents have been produced before the

learned Magistrate in support of his contention to substantiate the

charges as against the petitioner. The learned Magistrate only

because of the petitioner's name found in the F.I.R, issued summons

as against the petitioner herein.

5.The learned counsel appearing for the second respondent

would submit that the statement recorded from the second

respondent and the other witnesses initially stated about the

partition of the petitioner in the crime. Even then, the first

respondent colluded with the accused persons wantonly deleted the

name of the petitioner from the final report. But the learned

Magistrate rightly issued notice to the second respondent and on

receipt of the same, the second respondent raised objections. It was

duly considered and had taken cognizance as against the petitioner

for the offences under Sections 147, 448, 427 and 506(ii) of I.P.C

and issued summons to the petitioner. In support of his contention,

he relied upon the Judgment of the Honourable Supreme Court of

India in the case of Vishnu Kumar Tiwari Vs. State of Uttar

Pradesh and another reported in (2019) 8 SCC 27, wherein the

Honourable Apex Court held as follows:-


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

                                                                                     Crl.R.C(MD)No.9 of 2022




                                          “27.It   is   undoubtedly   true   that   before    a
                                    Magistrate     proceeds   to   accept    a   final   report

under Section 173 and exonerate the accused, it is incumbent upon the Magistrate to apply his mind to the contents of the protest petition and arrive at a conclusion thereafter. While the Investigating Officer may rest content by producing the final report, which, according to him, is the culmination of his efforts, the duty of the Magistrate is not one limited to readily accepting the final report. It is incumbent upon him to go through the materials, and after hearing the complainant and considering the contents of the protest petition, finally decide the future course of action to be, whether to continue with the matter or to bring the curtains down.”

6.Heard the learned counsel appearing for the petitioner, the

learned Government Advocate (Criminal Side) appearing for the first

respondent and the learned counsel appearing for the second

respondent and perused the materials available on record.

7.On a perusal of the records revealed that the petitioner is

arraigned as fifth accused in Crime No.968 of 2020 for the offences

under Sections 147, 448, 427 and 506(ii) of I.P.C. The crux of the

allegation is that all the accused persons have trespassed in the

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

Crl.R.C(MD)No.9 of 2022

house of the second respondent and threatened him and they have

also damaged the PVC pipes in his house. On a perusal of the

statement recorded under Section 161(3) of Cr.P.C, the second

respondent stated that he wrongly mentioned the name of the

petitioner as if she was also present at the time of occurrence. The

other witnesses also stated the same as if the petitioner was not

present at the time of occurrence. In fact, no other materials are

available to implead the petitioner as an accused. Therefore, the

first respondent filed the final report only as against A.1 to A.4 and

deleted the name of the petitioner. On receipt of the final report, the

learned Magistrate issued notice to the second respondent with

regard to deletion of the name of the petitioner herein in the F.I.R.

On receipt of the same, the second respondent raised objections in

C.M.P.No.1469 of 2020. On a perusal of the objections revealed that

the accused persons filed anticipatory bail application, in which the

first respondent submitted that the petitioner's name has been

deleted in the final report. The first respondent colluded with

accused persons and wantonly deleted the name of the petitioner

and as such, directed the learned Magistrate to issue summons to

the petitioner. Therefore, except this bald objection, there is

absolutely no material to bring the charges as against the petitioner

produced by the second respondent as well as the first respondent.

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

Crl.R.C(MD)No.9 of 2022

The learned Magistrate mechanically had taken cognizance as

against the petitioner only for the reason that her name was found

in the F.I.R.

8.That apart, when the petitioner's name was deleted by the

first respondent from the final report and when the learned

Magistrate considering the objections raised by the second

respondent on deletion of the petitioner's name, the petitioner

ought to have been given an opportunity of hearing before taking

cognizance against the petitioner. Admittedly, the petitioner was not

given an opportunity while considering the objections raised by the

second respondent. The learned Magistrate without giving

opportunity of hearing to the petitioner, mechanically had taken

cognizance for the offences under Sections 147, 448, 427 and

506(ii) of I.P.C.

8.In this regard, the learned counsel appearing for the

petitioner relied on the Judgment of this Court in S.Karunanithi

Vs. Sivananda Rao and other reported in 2014 (1) LW (Crl)

509 and this Court held as follows:-

“28. In the case before us, based on the materials, considering the complaint and statement of https://www.mhc.tn.gov.in/judis

Crl.R.C(MD)No.9 of 2022

witnesses, the Investigation Officer formed the opinion that it is a false case. Thus he filed his report accordingly before the learned Magistrate. It is a negative final report. Thereafter, the learned Magistrate disagreed with the conclusion of the Investigation Officer and took cognizance thereon. If the materials presented discloses commission of an offence, the learned Magistrate can disagree with the conclusion of the Investigation Officer and take action accordingly or if it so demands he can direct further investigation. But, if he elects to accept the report of the Investigation Officer closing the case, he must issue notice to the complainant, receive his objection, if any. Such ‘objection petition’ is also known as ‘protest petition’. It is a protest by the defacto complainant to the conclusion arrived at by the Investigation Officer. Thereafter, the learned Magistrate has to treat the protest petition as a complaint and follow the complaint procedure and if he finds any prima facie case, he can take cognizance under Section 190(1)(a) Cr.P.C.

..............

31. It is well settled that the Magistrate can disagree with the negative final report filed by the Investigation Officer and take cognizance thereon, if there are materials to do so. But, before doing so, he must see whether there is any ground to proceed further. He must apply his judicial mind and then take decision. We have already stated that taking cognizance as against a person, has serious consequence. If it is not properly exercised, it will

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

Crl.R.C(MD)No.9 of 2022

militate against Article 21, Constitution of India. Any order as against law is an illegal order. An order by the learned Magistrate directing a person to face a criminal case without applying his judicial mind is an illegal order. This is what the nature of the order passed by the learned Magistrate No. II, Krishnagiri in C.C. No. 27 of 2011. It will not stand the scrutiny of law. It is unsustainable in law.”

The above Judgment is squarely applicable to the case on hand and

the cognizance taken by the learned Magistrate cannot be sustained

as against the petitioner.

9.In view of the same, the order passed in C.M.P.No.1469 of

2020 on the file of the learned Judicial Magistrate No.1, Karur is set

aside and this Criminal Revision Case is allowed. Consequently,

connected Miscellaneous Petitions are closed.



                                                                              30.03.2022

                     Index             : Yes/No
                     Internet          : Yes
                     ps




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

                                                               Crl.R.C(MD)No.9 of 2022


                                                        G.K.ILANTHIRAIYAN, J.

                                                                                   ps

                     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.1,
                       Karur.

                     2.The Inspector of Police,
                       Karur Town Police Station.


                                                                  Order made in
                                                       Crl.R.C(MD)No.9 of 2022




                                                                     30.03.2022



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