Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suresh Babu vs Sethuraman
2022 Latest Caselaw 16324 Mad

Citation : 2022 Latest Caselaw 16324 Mad
Judgement Date : 13 October, 2022

Madras High Court
Suresh Babu vs Sethuraman on 13 October, 2022
                                                                                 Crl.RC.No.895 of 2018

                                    IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                        DATED: 13.10.2022

                                                               CORAM:

                                  THE HONOURABLE MR. JUSTICE G.K.ILANTHIRAIYAN

                                                       Crl.RC.No.895 of 2018

                     Suresh Babu                                                  ...   Petitioner


                                                           Versus


                     Sethuraman                                         ...       Respondent



                     PRAYER: Criminal Revision has been filed under Section 397 & 401 of the

                     Code of Criminal Procedure to call for the records in Crl.A.No.24 of 2014

                     on the file of the Principal Sessions Judge at Chengalpet which confirmed

                     the orders of the Fast Track Judicial Magistrate at Alandur in CC.No.46 of

                     2013 and to set aside the same.



                                      For Petitioner       :     No appearance

                                      For Respondent       :     Mr.A.Suresh



                     1/4

https://www.mhc.tn.gov.in/judis
                                                                                     Crl.RC.No.895 of 2018




                                                              ORDER

This criminal revision is directed as against the judgment in

Crl.A.No.24 of 2014 dated 18.06.2018 on the file of the Principal Sessions

Judge at Chengalpet which confirmed the orders of the Fast Track Judicial

Magistrate at Alandur in CC.No.46 of 2013 dated 23.09.2014 and to set

aside the same.

2. When the matter was listed on 12.10.2022, there was no

representation on behalf of the petitioner. Therefore, the matter was ordered

to be listed on 13.10.2022 under the caption “for dismissal”. Even today i.e.

13.10.2022, no one appeared on behalf of the petitioner.

3. Therefore, this criminal revision is dismissed for non prosecution.

13.10.2022 Internet:Yes Index:Yes/No Speaking/Non speaking order

https://www.mhc.tn.gov.in/judis Crl.RC.No.895 of 2018

lok

https://www.mhc.tn.gov.in/judis Crl.RC.No.895 of 2018

G.K.ILANTHIRAIYAN. J,

lok

To

1.The Principal Sessions Judge at Chengalpet

2.The Fast Track Judicial Magistrate at Alandur

Crl.RC.No.895 of 2018

13.10.2022

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