Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nagaraj vs State Rep.By
2022 Latest Caselaw 9347 Mad

Citation : 2022 Latest Caselaw 9347 Mad
Judgement Date : 19 May, 2022

Madras High Court
Nagaraj vs State Rep.By on 19 May, 2022
                                                                          Crl.O.P.(MD) No.9340 of 2022


                            BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED: 19.05.2022

                                                       CORAM

                              THE HONOURABLE MRS. JUSTICE T.V.THAMILSELVI

                                          CRL.O.P (MD) No.9340 of 2022
                                                       in
                                       Crl.MP.(MD)Nos.6076 & 6077 of 2022

                     Nagaraj                                           ... Petitioner/A19

                                                           Vs

                     1.State rep.by
                      The Inspector of Police,
                      Andipatti Police Station,
                      Theni District.
                      Crime No.285 of 2017.                     ... 1st Respondent/Complainant

                     2.Jeyachandran                             ...2nd Respondent/Defacto
                                                                             Complainant

                     PRAYER: Criminal Original Petition filed under Section 482 of Cr.P.C, to
                     call for the records pertaining to the impugned charge sheet in S.T.C.No.
                     2443 of 2017 pending on the file of the learned Judicial Magistrate,
                     Aundipatti, Theni District and quash the same as illegal in so far a the
                     petitioner/accused No.19 concerned.
                                  For Petitioner      : Mr.A.Ram Kumar,

                                  For 1st Respondent : Mr.M.Sakthi Kumar,
                                                      Government Advocate (Criminal Side)

                     1/4


https://www.mhc.tn.gov.in/judis
                                                                                   Crl.O.P.(MD) No.9340 of 2022


                                                            ORDER

This Criminal Original Petition is filed for a direction to call for the

records pertaining to the impugned charge sheet in S.T.C.No.2443 of 2017

pending on the file of the learned Judicial Magistrate, Aundipatti, Theni

District and quash the same as illegal in so far a the petitioner/accused No.

19 concerned.

2.The learned counsel appearing for the petitioner would submit that

the facts of the case are exactly similar to the case covered in the decision

reported in 2018 2 LW (Crl) 606 [Jeevanandham and others vs. The

Inspector of Police Velayuthampalayam Police Station, Karur District]

dated 20.09.2018 and in the case of Sri Raja vs Inspector of Police,

Sivakasi Town Police Station Virudhunagar District and other in batch

of cases in Crl.O.P(MD) No.7922 of 2019 dated 30.08.2019.

3. The learned Government Advocate (Crl.Side) appearing for the

respondent would submit that the facts of the case are similar to the facts

covered under the Judgment referred above.

https://www.mhc.tn.gov.in/judis Crl.O.P.(MD) No.9340 of 2022

4.Heard the learned counsel appearing for the petitioner and the

learned Government Advocate (Crl.Side) appearing for the first respondent.

5. Perused the materials on record.

6.The facts of this case is similar to the facts covered by the Judgment

of this Court reported in 2018 2 LW (Crl) 606 [Jeevanandham and others

vs. The Inspector of Police Velayuthampalayam Police Station, Karur

District] dated 20.09.2018 and in case of Sri Raja vs Inspector of

Police, Sivakasi Town Police Station Virudhunagar District and other

in batch of cases in Crl.O.P(MD) No.7922 of 2019 dated 30.08.2019.

Accordingly, the proceedings in S.T.C.No.2443 of 2017 pending on the file

of the learned Judicial Magistrate, Aundipatti, Theni District, is hereby

quashed insofar as the petitioner alone and the Criminal Original Petition is

allowed. Consequently, connected miscellaneous petitions are closed.

19.05.2022

dss

https://www.mhc.tn.gov.in/judis Crl.O.P.(MD) No.9340 of 2022

T.V.THAMILSELVI , J.

dss

To

1.The Inspector of Police, Andipatti Police Station, Theni District.

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

Order made in CRL.O.P (MD) No.9340 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