Citation : 2022 Latest Caselaw 17586 Mad
Judgement Date : 14 November, 2022
CRL.R.C(MD)No.712 of 2022
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 14.11.2022
CORAM
THE HONOURABLE MR.JUSTICE G.ILANGOVAN
Crl.A(MD)No.712 of 2022
Lakshmanan @ Raja ... Appellant
Vs.
1.The State Rep by
The Deputy Superintendent of Police,
Devakottai,
Sivagangai District.
2.State through,
The Inspector of Police,
Velayutham Pattinam Police Station,
Sivagangai District.
3.Periyannan ... Respondents
Prayer: This Criminal Appeal has been filed under Section 14 (A) (2)
SC/ST (POA) Act, to call for the records pertaining to order passed by
the Session Judge Special Court for exclusive trial of cases under SC/ST
(POA) Act, 1989, Sivagangai in Crl.M.P.No.1438 of 2022 dated
31.10.2022 and set aside the same and release the appellant/petitioner on
bail in Cr.No.36 of 2022 on the file of the second respondent.
For Appellant : Mr.G.Thiruvarut Selvan
For Respondents : Mr.S.Manikandan
Government Advocate (Crl.Side)
for 1 and 2
https://www.mhc.tn.gov.in/judis
CRL.R.C(MD)No.712 of 2022
JUDGMENT
This Criminal Appeal has been filed to call for the records
pertaining to order passed by the Session Judge Special Court for
exclusive trial of cases under SC/ST (POA) Act, 1989, Sivagangai in
Crl.M.P.No.1438 of 2022 dated 31.10.2022 and set aside the same and
release the appellant/petitioner on bail in Cr.No.36 of 2022 on the file of
the second respondent.
2. On 09.11.2022, the third respondent/defacto complainant is
present before this Court and he has stated that on the date of occurrence
he was assaulted by the appellant.
3. The learned counsel for the appellant submitted that on the date
of occurrence, the appellant along with other accused were in drunken
mode and because of that only, that assault has been made. He further
submitted that the injured has been discharged from the hospital and the
appellant has also filed an undertaking affidavit stating that he will not
give any trouble to the defacto complainant in future.
https://www.mhc.tn.gov.in/judis CRL.R.C(MD)No.712 of 2022
4. On the earlier occasion, the second respondent police is present
before this Court and he stated that the appellant is working in abroad, he
came to his village on occasionally and whenever he came to village he
involved in offences. Because of his nature and conduct more than 6
previous cases have been registered, out of which, 3 cases were disposed
of. So far as this case is concerned without any reason, the appellant
assaulted the complainant.
5. The conduct of the appellant cannot be approved. But however,
considering the nature of injury and the period of incarceration, this
Court is inclined to allow the Criminal Appeal by setting aside the order,
dated 31.10.2022 made in Cr.M.P.No.1438 of 2022 on the file of the
learned Session Judge Special Court for Exclusive trial of Cases under
SC/ST Act Cases 1989, Sivagangai.
6. Accordingly, the Criminal Appeal is allowed and the order dated
31.10.2022 made in Cr.M.P.No.1438 of 2022 on the file of the learned
Session Judge Special Court for Exclusive trial of Cases under SC/ST
Act Cases 1989, Sivagangai, is set aside. The appellant is ordered to be
released on bail on his executing a bond for a sum of Rs.10,000/- https://www.mhc.tn.gov.in/judis CRL.R.C(MD)No.712 of 2022
(Rupees Ten Thousand only) each, with two sureties, each for a like sum
to the satisfaction of the learned Special Court for trial of SC/ST Act
Cases 1989, Sivagangai, and on further conditions that:
[a]the sureties shall affix their photographs and Left Thumb Impression in the surety bond and the learned Sessions Judge may obtain a copy of their valid identity card to ensure their identity.
[b]the appellant shall report before the respondent police daily at 10:30 a.m., until further orders.
[c]the appellant shall not tamper with evidence or witness either during investigation or trial.
[d]the appellant shall co-operate with the investigation.
[e]On breach of any of the aforesaid conditions, the learned Sessions Judge/Trial Court is entitled to take appropriate action against the appellants in accordance with law as if the conditions have been imposed and the appellant released on bail by the learned Sessions Judge/Trial Court himself as laid down by the Hon'ble Supreme Court in P.K.Shaji vs. State of Kerala [(2005)AIR SCW 5560].
https://www.mhc.tn.gov.in/judis CRL.R.C(MD)No.712 of 2022
[f] If the accused thereafter absconds, a fresh FIR can be registered under Section 229-A IPC.
7.The appellant has also filed an undertaking affidavit that he will
not give any trouble to the defacto complainant in future. If any new case
is registered against the appellant, the order of bail granted by this Court
in this appeal shall stands cancelled automatically.
14.11.2022
Index : Yes / No Internet : Yes/ No tta
(Note :- Issue order copy on 16.11.2022)
To:
1.The Deputy Superintendent of Police, Devakottai, Sivagangai District.
2. The Inspector of Police, Velayutham Pattinam Police Station, Sivagangai District.
3.The Session Judge Special Court for exclusive trial of cases under SC/ST (POA) Act, 1989, Sivagangai.
https://www.mhc.tn.gov.in/judis CRL.R.C(MD)No.712 of 2022
G.ILANGOVAN,J
tta
Crl.A(MD)No.712 of 2022
14.11.2022
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!