Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nalini vs State By
2022 Latest Caselaw 16160 Mad

Citation : 2022 Latest Caselaw 16160 Mad
Judgement Date : 12 October, 2022

Madras High Court
Nalini vs State By on 12 October, 2022
                                                                           Crl.O.P.No.24639 of 2022

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                   DATED : 12.10.2022

                                                        CORAM

                                  THE HONOURABLE MR.JUSTICE V.SIVAGNANAM

                                                Crl.O.P.No.24639 of 2022

                     1.Nalini
                     2.Jai Santhosh
                     3. Srinivasan
                     4. Damodaran
                     5. S.K.Paramasivam
                     6. Radhamani                                               ...Petitioners

                                                           /vs/
                     1.State by
                       The Inspector of Police,
                       Sathyamangalam Police Station,
                       Sathyamangalam,
                       Erode District.
                     (Crime No.393 of 2015)

                     2. Sathyamoorthy                                          ... Respondents

                     Prayer : The Criminal Original Petition has been filed under Section 482
                     Cr.P.C. to call for the records in STC.No.1250 of 2015 on the file of the
                     Judicial Magistrate, Sathyamangalam and quash the same.
                                     For Petitioners       ... Mr.S.Kamadevan

                                     For Respondents       ... Mr.S.Santhosh for R1
                                                               Government Advocate (Crl.Side)

                     Page 1 of 6


https://www.mhc.tn.gov.in/judis
                                                                                    Crl.O.P.No.24639 of 2022



                                                               ORDER

This Criminal Original Petition has been filed to call for the records

in STC.No.1250 of 2015, on the file of the Judicial Magistrate,

Sathyamangalam and quash the same.

2. The learned counsel for the petitioners has submitted that a case

has been registered against the petitioners in Cr.No.393 of 2015 for the

offences punishable under Section 160 of IPC on a complaint given by

Sub-Inspector of Police and after investigation, the respondent police filed

a final report before the Judicial Magistrate, Sathyamangalam and the same

was taken on file as STC.No.1250 of 2015 which is pending without any

progress. In view of the Apex Court decision in “Common cause”

Registered Society through its Registrar Vs. Union of India and Others,

reported in AIR 1996 SC 1619 the offence punishable under Section 160

of IPC attracts punishment up to one month imprisonment or with fine

which may extend upto Rs.200/- or both. The Apex Court has observed in

paragraph No.2 (e) of the aforesaid judgment as follows:

https://www.mhc.tn.gov.in/judis Crl.O.P.No.24639 of 2022

“Where the cases pending in criminal courts under I.P.C. or any other law for the time being in force are punishable with imprisonment upto one year, with or without fine, and if such pendency is for more than one year and if in such cases trials have still not commenced, the criminal court shall discharge or acquit the accused, as the case may be, and close such cases.”

3. The learned Government Advocate (Crl.Side) has submitted that

the petitioners can very much approach the trial court instead of invoking

Section 482 Cr.P.C for quashing the criminal proceedings. Because of

delay of the commencement of trial, no criminal proceedings can be

quashed without strong reason. Therefore, he pleaded for dismissal of this

case.

4. I have considered the submission of the learned counsel appearing

for the petitioners and the learned Government Advocate (criminal side)

appearing for the first respondent police.

5. A perusal of the records reveals the fact that the petitioners are

accused in STC.No.1250 of 2015 on the file of the Judicial Magistrate,

Sathyamangalam. The petitioners are charged for the offence punishable

https://www.mhc.tn.gov.in/judis Crl.O.P.No.24639 of 2022

under Section 160 of IPC and hence, it attracts the punishment up to one

month imprisonment or with fine which may extend upto Rs.200/- or both.

In view of the Supreme Court decision as stated above, if any criminal

case pending in criminal courts under I.P.C. or any other law for the time

being in force are punishable with imprisonment upto one year, with or

without fine, and if such pendency is for more than one year and if in such

cases, trials have still not commenced, the criminal court shall discharge or

acquit the accused, as the case may be, and close such cases.

6. I find no circumstance to exercise extraordinary power for

invoking Section 482 to quash the criminal proceedings since there is a

remedy available before the criminal court itself by relying upon the

Judgment of the Hon'ble Supreme Court as cited supra. The petitioners

may get appropriate order from the trial court itself. Therefore, I find no

merit in this petition and the same is liable to be dismissed.

7. In the result, this Criminal Original Petition is dismissed with

liberty to the petitioners to approach the trial court to file appropriate

https://www.mhc.tn.gov.in/judis Crl.O.P.No.24639 of 2022

application for getting legal remedy. Consequently, connected

miscellaneous petition is closed.

                     Index : Yes/No                                                  12.10.2022
                     Internet : Yes/No
                     gv







https://www.mhc.tn.gov.in/judis
                                                               Crl.O.P.No.24639 of 2022

                                                             V.SIVAGNANAM ,J.

                                                                                   gv



                     To

                     1. The Inspector of Police,
                        Sathyamangalam Police Station,
                        Sathyamangalam,
                        Erode District.
                        (Crime No.393 of 2015)

                     2.The Public Prosecutor,
                       High Court, Madras.


                                                         Crl.O.P.No.24639 of 2022




                                                                        12.10.2022







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