Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suriya vs The Executive Magistrate Cum ...
2023 Latest Caselaw 4734 Mad

Citation : 2023 Latest Caselaw 4734 Mad
Judgement Date : 25 April, 2023

Madras High Court
Suriya vs The Executive Magistrate Cum ... on 25 April, 2023
                                                                                  Crl.RC No.744 of 2023

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                       Dated: 25.04.2023

                                                           CORAM:

                                  THE HONOURABLE MR.JUSTICE V.SIVAGNANAM

                                                Crl.RC No.744 of 2023
                                               & Crl.MP.No.5772 of 2023
                       Suriya                                                       ... Petitioner

                                                           Vs.

                       1. The Executive Magistrate Cum Tahsildar,
                          Coimbatore North, Coimbatore.

                       2. State Rep by
                          Inspector of Police,
                          Thudiyalur Police Station,
                          Coimbatore                                              ... Respondent

                       Prayer: Criminal Revision Petition filed under Section 397 r/w 401
                       Cr.P.C. to call for the records in respect of the impugned order passed
                       on 11.02.2023 by the Hon'ble Executive Magistrate cum Tahsildar,
                       Coimbatore, 1st respondent herein in Na.Ka.No.633/2023/Aa1 and set
                       aside the same.


                                      For Petitioner       : Mr.R.Radha Pandian

                                      For Respondents : Mr.R.Vinothraja,
                                                        Government Advocate (Crl. Side)



                       Page 1 of 7
https://www.mhc.tn.gov.in/judis
                                                                                Crl.RC No.744 of 2023



                                                        ORDER

This petition has been filed to set aside the order dated

11.02.2023 in Na.Ka.No.633/2023/Aa1 on the file of the first

respondent.

2. The learned counsel for the petitioner would submit that

after executing a bond under section 110 of C.P.C., for maintaining

good behaviour for one year, a case has been registered against the

petitioner in Cr.No. 66 of 2023 on 04.02.2023 for the offence

under sections 8(c), 20(b) (ii)(B), 25 and 29(i) NDPS Act. Since

the petitioner violated the bond condition, based on a complaint

given by the 2nd respondent, the 1st respondent, proceeded against

the petitioner and remanded the petitioner to prison by his

proceedings under section 122(1)(b) of Cr.P.C., in

Na.Ka.No.633/2023/Aa1 dated 11.02.2023 to undergo imprisonment

until 01.02.2024.

https://www.mhc.tn.gov.in/judis Crl.RC No.744 of 2023

3.He further submitted that in view of the judgment of the

Division Bench of this Court dated 13.03.2023 in Cr.R.C.No.137

of 2018 batch cases [P.Sathish @ Sathis Kumar Vs State Rep by

The Inspector of Police, Law and Order, H-4 Korukkupet Police

Station, Chennai], the impugned order passed by the 1st

respondent is unsustainable, Therefore, he seeks to set aside the

impugned order passed by the 1st respondent.

4.The learned Government Advocate (Crl.Side) appearing

for the respondents fairly conceded that the 1st respondent is not

competent authority to pass an order under Section 122(1)(b)

Cr.P.C.

5.I have considered the matter in the light of submissions of

the learned counsel for the petitioner and the respondents.

https://www.mhc.tn.gov.in/judis Crl.RC No.744 of 2023

6.On perusal of the records and the impugned order, it

reveals that since the petitioner has violated the bond executed

under Section 110 Cr.P.C, the 1st respondent proceeded against him

under Section 122(1)(b) Cr.P.C and remanded him to undergo

imprisonment for the remaining period of the bond till 01.02.2024.

7. It is relevant to note that in the common judgment passed

by a Division Bench of this Court dated 13.03.2023 in

Cr.R.C.No.137 of 2018 batch cases [P.Sathish @ Sathis Kumar

Vs State Rep by The Inspector of Police, Law and Order, H-4

Korukkupet Police Station, Chennai], wherein, this Court relied

on the judgement of the Hon'ble Supreme Court reported in (1982)

1 SCC 71 [Gulam Abbas Vs State of Uttar Pradesh]. In

paragraph 80 (e) of the said order dated 13.03.2023, it has been

held as follows:-

“80 (e) In the light of the law laid down in paragraph 24 of the three judge bench decision of the Supreme Court in

https://www.mhc.tn.gov.in/judis Crl.RC No.744 of 2023

Gulam Abbas Vs State of Uttar Pradesh (1982) 1 SCC 71, an Executive Magistrate cannot authorize imprisonment under Section 123(1)(b) for violation of a bond under Section 107 Cr.P.C. A person who has violated the bond executed before the Executive Magistrate under the said provision will have to be challenged or prosecuted before the Judicial Magistrate for inquiry and punishment under Section 122(1)(b)Cr.P.C”

8.In the light of the above, the 1st respondent is not

competent authority to impose any punishment under Section

122(1)(b) Cr.P.C. Therefore, the impugned order, dated

11.02.2023 passed by the 1st respondent is set aside and the

Criminal Revision Case is allowed. Consequently, connected

miscellaneous petition is closed.

25.04.2023

Index:Yes/No Internet:Yes/No srn

https://www.mhc.tn.gov.in/judis Crl.RC No.744 of 2023

To

1. The Executive Magistrate Cum Tahsildar, Coimbatore North, Coimbatore.

2. The Inspector of Police, Thudiyalur Police Station, Coimbatore

3. The Superintendent, Central Prison, Coimbatore

4.The Public Prosecutor, High Court, Madras.

https://www.mhc.tn.gov.in/judis Crl.RC No.744 of 2023

V.SIVAGNANAM, J.

srn

Crl.RC No.744 of 2023 & Crl.MP.No.5772 of 2023

25.04.2023

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter