Citation : 2023 Latest Caselaw 10347 Mad
Judgement Date : 14 August, 2023
.Crl.RC.No.1162 of 2019.
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 14.08.2023
CORAM :
THE HON'BLE MR. JUSTICE SATHI KUMAR SUKUMARA KURUP
Crl.R.C.No.1162 of 2019
and
Crl.M.P.Nos.15552, 15553 & 15554 of 2019
S.Devi ... Accused/Appellant/Petitioner
Vs.
Gajalakshmi ...Complainant/Respondent/Respondent
PRAYER: Criminal Revision filed under Section 397 & 401 of Cr.P.C.,
to set aside the judgment of the Principal Sessions Judge, Tiruvallur,
dated 22.01.2017 in C.A.No.83/2017 by erroneously confirming the
judgment dated 25.04.2017 passed by the Judicial Magistrate, Fast Track
Court (Magisterial Level), Ambattur in STC.No.91 of 2016, in
erroneously convicting the Petitioner herein under Section 138 of
Negotiable Instrument Act, and sentenced her to 5 months Simple
Imprisonment and compensation of Rs.2,52,000/- in default to undergo
one month Simple Imprisonment.
For Petitioner : Mr.M.Ravindhar
For Respondent : Mr.Gnana Banu
Legal Aid Counsel
1/5
https://www.mhc.tn.gov.in/judis
.Crl.RC.No.1162 of 2019.
ORDER
This Criminal Revision had been filed to set aside the judgment of
the Principal Sessions Judge, Tiruvallur, dated 22.01.2017 in
C.A.No.83/2017 by erroneously confirming the judgment dated
25.04.2017 passed by the Judicial Magistrate, Fast Track Court
(Magisterial Level), Ambattur in STC.No.91 of 2016.
2. On 08.06.2023, the learned Judge of this Court had directed the
Legal Aid Counsel to appear on behalf of the Respondent and adjourned
the case to 04.07.2023. On 04.07.2023, there was no representation on
either side. Therefore, it was adjourned to 11.07.2023 under the caption
“for dismissal”. On 11.07.2023, there was no representation for the
Petitioner. Therefore, this Court had directed the learned Judicial
Magistrate, Fast Track Court (Magisterial Level), Ambattur to issue
warrant to secure the Accused to undergo the sentence of imprisonment
as per the judgment passed in STC.No.91/2016 dated 25.04.2017 and
report compliance on 25.07.2023. On 25.07.2023, the report of the
learned Judicial Magistrate, Fast Track Court (Magisterial Level),
Ambattur was received vide letter bearing Dis.No.263/2023 dated
https://www.mhc.tn.gov.in/judis .Crl.RC.No.1162 of 2019.
20.07.2013 stating that warrant had been issued in STC.No.91/2016 to
secure the Accused as per letter in D.No.261/2023, dated 19.07.2023.
Accordingly, this Court directed the Commissioner of Police, Avadi to
form Special Unit regarding execution of Warrant. After judgment of
conviction recorded by the learned Judicial Magistrate, Fast Track Court
(Magisterial Level), Ambattur, this Court directed the Commissioner of
Police, Avadi to instruct the Station House Officer of the Police Station
concerned to secure the Accused against whom warrants are pending.
Therefore, it was adjourned to 14.08.2023.
3. Today, 14.08.2023, the case was posted under the caption “for
reporting compliance”. Therefore, the report of the learned Judicial
Magistrate, Fast Track Court (Magisterial Level), Ambattur was received
stating that the Accused had been secured in continuation of the
Judgment of conviction recorded by the learned Judicial Magistrate, Fast
Track Court (Magisterial Level), Ambattur in STC.No.91/2016.
Therefore, this Criminal Revision is dismissed as the Revision does not
have merit. There is no representation continuously for 3 or 4 past
hearing dates. The Respondent/Complainant can approach the Court
https://www.mhc.tn.gov.in/judis .Crl.RC.No.1162 of 2019.
concerned, either the learned Judicial Magistrate, Fast Track Court
(Magisterial Level) or the learned District Munsif seeking recovery of
the amount ordered in STC.No.91/2016.
In the result, this Criminal Revision is dismissed. Consequently,
connected Miscellaneous Petitions are closed.
14.08.2023 dh Index: Yes/No Internet:Yes/No Speaking Order/Non-speaking Order
Note: Issue Order copy on 14.08.2023
To
1. The Judicial Magistrate, Fast Track Court (Magisterial Level), Ambattur.
2. The Principal Sessions Court, Tiruvallur,
3. The Commissioner of Police, Avadi.
4. The Public Prosecutor, High Court, Madras.
https://www.mhc.tn.gov.in/judis .Crl.RC.No.1162 of 2019.
SATHI KUMAR SUKUMARA KURUP, J.
dh
Crl.RC.No.1162 of 2019
14.08.2023
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!