Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Varun vs The State
2022 Latest Caselaw 15283 Mad

Citation : 2022 Latest Caselaw 15283 Mad
Judgement Date : 14 September, 2022

Madras High Court
Varun vs The State on 14 September, 2022
                                                                              CRL.O.P.No.10335 of 2022

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED: 14.09.2022

                                                         CORAM:

                             THE HONOURABLE MR.JUSTICE G.K.ILANTHIRAIYAN

                                               CRL.O.P.No.10335 of 2022
                                              and Crl.MP.No.6147 of 2022

                1.Varun
                2.Rekha                                                            ... Petitioners

                                                          Vs.
                1. The State
                   Rep. by the Inspector of Police,
                   All Women East Police Station,
                   Coimbatore City.

                2. S.Athira                                                        ... Respondents

                PRAYER: Criminal Original Petition filed under Section 482 of Cr.P.C.
                praying to call for the entire records pursuant to the Crime No.6 of 2022 dated
                30.03.2022 on the file of 1st respondent, quash the same by allowing this
                Criminal Original Petition.


                                        For Petitioner     : Mr.S.Saravanan

                                        For Respondents
                                              For R1    : Mr.E.Raj Thilak
                                                          Additional Public Prosecutor.

                                              For R2       : Mr.J.Franklin


https://www.mhc.tn.gov.in/judis
                Page 1 of 7
                                                                                 CRL.O.P.No.10335 of 2022



                                                      ORDER

This petition has been filed to quash the F.I.R. in Crime No.6 of 2022

registered by the first respondent police for offences under Sections 376, 417

and 506(i) IPC, as against the petitioners.

2. The case of the prosecution is that the first petitioner and the defacto

complainant loved each other and the first petitioner promised the victim girl

that he will marry her and had physical relationship on many occasions.

Thereafter, the victim girl asked about their marriage, he refused to marry her

and scolded her in filthy language. When the victim asked about their marriage

to the second petitioner, she is none other than the petitioner's mother, she also

scolded her in filthy language and stated that ''he is a male and whatever he

likes he do''. The petitioners also received huge amount from the victim girl for

marry her and thereafter, he got engaged with another girl and thereby cheated

the victim girl/second respondent. Hence the complaint.

3. The learned Counsel appearing for the petitioner would submit that

the petitioner is an innocent person and he has not committed any offence as

alleged by the prosecution. Without any base, the first respondent police

registered a case in Crime No.6 of 2022 for the offences under Sections 376, https://www.mhc.tn.gov.in/judis

CRL.O.P.No.10335 of 2022

417 and 506(i) IPC, as against the petitioners. Hence he prayed to quash the

same.

4. The learned Additional Public Prosecutor would submit that the

investigation is almost completed and the respondent police have only to file

final report.

5. Heard the learned counsel appearing for the petitioners and the

learned Additional Public Prosecutor appearing for the respondents.

6. It is seen from the First Information Report that there are specific

allegations as against the petitioners to attract the offence, which has to be

investigated in depth. Further the FIR is not an encyclopedia and it need not

contain all facts and it cannot be quashed in the threshold. This Court finds

that the FIR discloses prima facie commission of cognizable offence and as

such this Court cannot interfere with the investigation. The investigating

machinery has to step in to investigate, grab and unearth the crime in

accordance with the procedures prescribed in the Code.

7. It is relevant to rely upon the judgment of the Hon'ble Supreme Court https://www.mhc.tn.gov.in/judis

CRL.O.P.No.10335 of 2022

of India passed in Crl.A.No.255 of 2019 dated 12.02.2019 in the case of Sau.

Kamal Shivaji Pokarnekar vs. the State of Maharashtra & ors., as follows:-

"4. The only point that arises for our consideration in this case is whether the High Court was right in setting aside the order by which process was issued. It is settled law that the Magistrate, at the stage of taking cognizance and summoning, is required to apply his judicial mind only with a view to taking cognizance of the offence, or in other words, to find out whether a prima facie case has been made out for summoning the accused persons. The learned Magistrate is not required to evaluate the merits of the material or evidence in support of the complaint, because the Magistrate must not undertake the exercise to find out whether the materials would lead to a conviction or not.

5. Quashing the criminal proceedings is called for only in a case where the complaint does not disclose any offence, or is frivolous, vexatious, or oppressive. If the allegations set out in the complaint do not constitute the offence of which cognizance has been taken by the Magistrate, it is open to the High Court to quash the same.

It is not necessary that a meticulous analysis of the case should be done before the Trial to find out whether the case would end in conviction or acquittal. If it appears on a reading of the complaint and consideration of the

https://www.mhc.tn.gov.in/judis

CRL.O.P.No.10335 of 2022

allegations therein, in the light of the statement made on oath that the ingredients of the offence are disclosed, there would be no justification for the High Court to interfere. ......................

9. Having heard the learned Senior Counsel and examined the material on record, we are of the considered view that the High Court ought not to have set aside the order passed by the Trial Court issuing summons to the Respondents. A perusal of the complaint discloses that prima facie, offences that are alleged against the Respondents. The correctness or otherwise of the said allegations has to be decided only in the Trial. At the initial stage of issuance of process it is not open to the Courts to stifle the proceedings by entering into the merits of the contentions made on behalf of the accused. Criminal complaints cannot be quashed only on the ground that the allegations made therein appear to be of a civil nature. If the ingredients of the offence alleged against the accused are prima facie made out in the complaint, the criminal proceeding shall not be interdicted."

8. In view of the above discussion, this Court is not inclined to quash the

First Information Report. Accordingly, this Criminal Original Petition stands

dismissed. However, the first respondent is directed to complete the

https://www.mhc.tn.gov.in/judis

CRL.O.P.No.10335 of 2022

investigation in Crime No.6 of 2022 and file a final report within a period of

12 weeks from the date of receipt of a copy of this order, before the

jurisdiction Magistrate, if not already filed. Consequently, connected

miscellaneous petition is closed.

14.09.2022

Index : Yes / No Speaking / Non Speaking order ata

To

1. The Inspector of Police, All Women East Police Station, Coimbatore City.

2. The Public Prosecutor, High Court, Madras.

https://www.mhc.tn.gov.in/judis

CRL.O.P.No.10335 of 2022

G.K.ILANTHIRAIYAN, J.

ata

Crl.O.P.No.10335 of 2022

14.09.2022

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 : MAIMS

 
 
Latestlaws Newsletter