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

T.Manoj vs State Through
2022 Latest Caselaw 15905 Mad

Citation : 2022 Latest Caselaw 15905 Mad
Judgement Date : 10 October, 2022

Madras High Court
T.Manoj vs State Through on 10 October, 2022
                                                                      Crl.O.P.(MD) No.9515 of 2021


                             BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED: 10.10.2022

                                                     CORAM

                       THE HON'BLE MR.JUSTICE SATHI KUMAR SUKUMARA KURUP

                                         CRL.O.P(MD)No.9515 of 2021
                                                    and
                                    Crl.M.P(MD)Nos.4861 and 4862 of 2021

                     1.T.Manoj
                     2.T.Mugesh
                     3.M.Babu
                     4.T.Boongothai                                        ...Petitioners

                                                   vs.

                     1.State through
                       The Inspector of Police,
                       Panagudi Police Station,
                       Tirunelveli District.

                     2.T.Jeya Kumar                                        ...Respondents

                     PRAYER: Criminal Original Petition filed under Section 482 of Cr.P.C,
                     praying to call for the records relating to the case in C.C.No.422 of
                     2020 pending before the learned Judicial Magistrate Court, Vallioor,
                     Tirunelveli District in Cr.No.479 of 2019 on the file of the first
                     Respondent, ie., the Inspector of Police, Panagudi Police Station,
                     Tirunelveli District and to quash all the further proceedings as against
                     the Petitioners.




                     1/6


https://www.mhc.tn.gov.in/judis
                                                                         Crl.O.P.(MD) No.9515 of 2021


                                       For Petitioners       :Mr.K.Ramanathan
                                       For R1                :Mr.R.Sivakumar
                                                              Government Advocate
                                       For R2                :Mr.Ponkarthikeyan
                                                           ****

                                                         ORDER

The Petitioners have filed this Petition seeking to quash the

charge sheet in C.C.No.422 of 2020 pending before the Court of

learned Judicial Magistrate, Vallioor, Tirunelveli District.

2.It is the case of the Petitioners that they were arrayed as

accused in Cr.No.479 of 2019 on the file of the first Respondent. The

complaint preferred by the Petitioners was closed as mistake of fact.

Instead of investigating both the cases and filing two charge sheets,

the Investigation Officer had acted partially and dropped the

investigation against the accused in the complaint preferred by the

Petitioners, whereas, the case registered against the Petitioners in

Cr.No.479 of 2019 was investigated and final report was laid, which

was taken cognizance by the learned Judicial Magistrate, Vallioor, for

the offence under Sections 294(b), 323, 324 and 506(2) IPC. Further,

it is the contention of the learned Counsel for the Petitioners that the

Petitioners and the rival parties, who suffered injury, were treated in

the same hospital. They have undergone treatment as in-patients.

https://www.mhc.tn.gov.in/judis Crl.O.P.(MD) No.9515 of 2021

While so, the Petitioners' complaint was ignored. Therefore, he seeks

to quash the final report, which is taken cognizance and numbered as

C.C.No.422 of 2020. Further, the learned Counsel for the Petitioners

submitted that the Doctor had not been examined as a witness and

cited as a witness in the final report filed in C.C.No.422 of 2020.

3.The learned Government Advocate appearing for the first

Respondent submitted that the wound certificate issued by the Duty

Medical Officer of Aasaripallam Government Medical College Hospital

had been taken by the Investigation Officer while laying final report

before the Court of learned Judicial Magistrate, Vallioor. Further, the

learned Government Advocate submitted that the Trial Court has

power to summon any witness with regard to the trial in the criminal

case. Therefore, the Trial Court has the power to summon the Doctor,

who had issued the wound certificate to the victims in this case. At

the same time, on that ground, the Petitioners cannot seek quashing

of the final report taken on file as C.C.No.422 of 2020.

4.The learned Counsel for the Second Respondent submitted

that due to the conduct of the Petitioners only, the victim had suffered

head injury, particularly, using machete on the head of the De-facto

https://www.mhc.tn.gov.in/judis Crl.O.P.(MD) No.9515 of 2021

Complainant/second Respondent. Further, he submitted that as per

the final report laid by the Investigation Officer in this case, all the

four Petitioners herein had caused injuries, where separate overt acts

had been attributed to each of the Petitioners. Since the complaint

preferred by the Petitioners is found without any basis, the

Investigation Officer had found to be false and therefore, closed it as

mistake of fact. If the Petitioners are aggrieved, the Petitioners shall

approach the Court of learned Judicial Magistrate by filing a Protest

Petition. On that ground, the Petitioners could not seek quashment of

the charge sheet in C.C.No.422 of 2020.

5.Considering the submissions of the learned Counsel for the

Petitioners, the learned Counsel for the second Respondent and the

learned Government Advocate, this Petition cannot be allowed. The

Petitioner is granted opportunity to file Protest Petition before the

learned Judicial Magistrate, Vallioor. The learned Judicial Magistrate,

Vallioor, is directed to consider the Protest Petition filed by the

Petitioners herein regarding the further action dropped or regarding

the charge sheet filed on the complaint of the Petitioners herein

against the aggressors of the Petitioners herein, which was closed as

mistake of fact by the Investigation Officer.

https://www.mhc.tn.gov.in/judis Crl.O.P.(MD) No.9515 of 2021

6.The learned Judicial Magistrate, Vallioor, is directed to grant

sufficient time for the Petitioners herein to file Protest Petition. After

passing appropriate orders on the Protest Petition, the trial in

C.C.No.422 of 2022 can be taken for trial and both cases shall be

disposed of simultaneously. If any of the accused in C.C.No.422 of

2020 filed any petition seeking exemption from appearance, the

learned Judicial Magistrate, Vallioor can pass appropriate orders.

Also, the learned Judicial Magistrate, Vallioor shall ensure that the

accused in both cases appear regularly. If any of the accused in both

cases does not cooperate with the Court, the learned Judicial

Magistrate can act as per the reported judgment of Honourable

Supreme Court in the case of P.K.Shaji vs. State of Kerala

[(2005)AIR SCW 5560], thereby, cancelling the bail and detaining

the accused in the case till the disposal of the case.

                     Index:Yes/No                                          10.10.2022

                     cmr

                     To

1.The Judicial Magistrate, Vallioor and Tirunelveli District.

2.The Inspector of Police, Panagudi Police Station, Tirunelveli District.

https://www.mhc.tn.gov.in/judis Crl.O.P.(MD) No.9515 of 2021

SATHI KUMAR SUKUMARA KURUP, J.

cmr

CRL.O.P(MD)No.9515 of 2021

10.10.2022

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