Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kuppusamy vs State Represented By
2022 Latest Caselaw 9336 Mad

Citation : 2022 Latest Caselaw 9336 Mad
Judgement Date : 19 May, 2022

Madras High Court
Kuppusamy vs State Represented By on 19 May, 2022
                                                                    Crl. A(MD) Nos. 340, 341 and 342 of 2022


                             BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED : 19.05.2022

                                                   CORAM:
                                  THE HONOURABLE MRS.JUSTICE T.V.THAMILSELVI

                                        Crl. A(MD) Nos. 340, 341 and 342 of 2022

                     Crl.A(MD)No.340 of 2022:

                     1.Kuppusamy
                     2.Arumugam            : Appellants/Petitioners/Accused Nos. 6 & 8

                     Crl.A(MD)No.341 of 2022:
                     1.N.Krishnamoorthy
                     2.Arujunan        : Appellants/Petitioners/Accused Nos. 1 & 3

                     Crl.A(MD)No.342 of 2022:
                     1.N.Murugesan
                     2.Balasubramani
                     3.Govindaraj
                     4.Shanmugam      : Appellants/Petitioners/Accused Nos. 4,7,2 and 5

                                                           Vs.
                     1.State represented by
                     The Deputy Superintendent of Police,
                     Karur Town,Karur District.

                     2.State represented by,
                     The Inspector of Police,
                     Velliyanai Police Station,
                     Karur District
                     Crime No.131 of 2022           : 1 and 2 Respondents /Complainants

3.Vangalaye : 3rd Respondent/Defacto complainant (Respondents 1 to 3 in all three appeals)

https://www.mhc.tn.gov.in/judis Crl. A(MD) Nos. 340, 341 and 342 of 2022

4. Karthick

5. Gomathi

6. Veeran : Respondents 4 to 6/victims (In Crl.A(MD) No.340 of 2022 only)

COMMON PRAYER: The Criminal Appeals are filed under Section 14- A(2) of SC/ST Act, to call for the records pertaining to the order passed in Vacation Crl.M.P.Nos. 26,10 and 11 of 2022 respectively on the file of the Vacation Sessions Judge, Karur dated 04.05.2022 and set aside the same as illegal and enlarge the appellants on bail.

In three Appeals:

                                  For Appellants      : Mr.K.Sivabalan (In Crl.A(MD)No.340 of 22)
                                                         Mr.S.Gokulraj
                                                         (In Crl.A(MD)Nos.341, 342 of 2022)
                                  For R1 & R2          : Mrs.M.Aasha
                                                         Government Advocate (Crl.side)
                                  For R3               : Mr.P.A.Mohan

                                            COMMON JUDGMENT

The present Criminal Appeals have been filed to set aside the

impugned order, dated 04.05.2022 made in Crl.M.P.Nos. 10, 11 and 26 of

2022 on the file of the Vacation Sessions Judge, Karur.

2. The case of the prosecution is that the defacto complainant/R3

has preferred a complaint stating that the fourth respondent married the fifth

respondent, who belongs to another caste and therefore, the parents of the

fifth respondent along with the appellants illegally entered into the house of

https://www.mhc.tn.gov.in/judis Crl. A(MD) Nos. 340, 341 and 342 of 2022

the defacto complainant and said to have scolded with filthy language by

mentioning their caste name, caused simple injuries to the respondents 3, 4

and 6 and kidnapped the married couples by using Omni Car. Therefore,

the third respondent registered a case against the appellants and others in

Crime No.131 of 2022 for the offences under Sections 147, 148, 448,

294(b), 323, 365 and 506(ii) of IPC r/w Sections 3(1) (r) and 3(2)(va) of

SC/ST (POA) Act.

3. It is submitted that the appellants were arrested and remanded

to judicial custody on 29.04.2022.

4. The appellants filed petitions for bail and the same were

dismissed by the Sessions Court and therefore, prayed for enlarging the

appellants on bail.

5. The learned counsel for the third respondent would submit that

the appellants are threatening the couples and they are living under threat

and if they release on bail, they may tamper the evidence.

https://www.mhc.tn.gov.in/judis Crl. A(MD) Nos. 340, 341 and 342 of 2022

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

learned Additional Public Prosecutor appearing for the respondents 1 and 2

and the learned counsel for the third respondent and perused the materials

available on record.

7. It is seen that the appellants in Crl.A.(MD)No.340 of 2022 are

aged 60 and 65 years respectively and the appellants in three appeals have

been in judicial custody from 29.04.2022 and investigation is almost

completed, besides couples are living together. Further more, the learned

counsel for the appellants submits that they are ready to file an undertaking

affidavit before the trial court that they will not cause any interference in the

life of the couples, who are the respondents 4 and 5.

8. Considering the above facts and circumstances of the case, this

Court is inclined to allow the Criminal Appeals by setting aside the order,

dated 04.05.2022 made in Crl.M.P.Nos.10, 11 and 26 of 2022 on the file of

the Vacation Sessions Judge, Karur, on certain conditions. The appellants

shall file an undertaking affidavit before the trial court by stating that they

https://www.mhc.tn.gov.in/judis Crl. A(MD) Nos. 340, 341 and 342 of 2022

will not cause any interference with the couple's life and they should not

have any communication with them.

9. Accordingly, the Criminal Appeals are allowed and the order,

dated 04.05.2022 made in Crl.M.P.Nos. 10, 11 and 26 of 2022 on the file of

the Vacation Sessions Judge, Karur, are set aside. The appellants are

ordered to be released on bail on their executing separate bonds for a sum of

Rs.25,000/- (Rupees Twenty Five Thousand only) each with two sureties,

each for a like sum to the satisfaction of the learned Principal District and

Sessions Judge (Special Court for SC/ST Act Cases), Karur, and on further

conditions that:

[a] the appellants shall appear before the respondent police on every Monday and Saturday at 10.30 a.m until further orders;

[b] the appellants shall not tamper with evidence or witness either during investigation or trial;

[c] the appellants shall not abscond either during investigation or trial;

[d] On breach of any of the aforesaid conditions, the Trial Court is entitled to take appropriate action against the appellants in accordance with law, as if the conditions have been imposed and the appellants released on bail by the

https://www.mhc.tn.gov.in/judis Crl. A(MD) Nos. 340, 341 and 342 of 2022

Trial Court itself as laid down by the Hon'ble Supreme Court in P.K.Shaji vs. State of Kerala [(2005)AIR SCW 5560].



                                                                      19.05.2022
                     Index    : Yes/No
                     Internet : Yes/No
                     CM

                     To,

1.The Deputy Superintendent of Police, Karur Town, Karur District.

2.The Inspector of Police, Velliyanai Police Station, Karur District.

3.The Vacation Sessions Judge, Karur

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

https://www.mhc.tn.gov.in/judis Crl. A(MD) Nos. 340, 341 and 342 of 2022

T.V.THAMILSELVI.J.

CM

Crl. A(MD)Nos.340, 341 and 342 of 2022

19.05.2022

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