Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

T. Janani vs The State Represented By Its
2023 Latest Caselaw 10367 Mad

Citation : 2023 Latest Caselaw 10367 Mad
Judgement Date : 14 August, 2023

Madras High Court
T. Janani vs The State Represented By Its on 14 August, 2023
                                                                       Crl.O.P.No.17802 of 2023

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                    DATED : 14.08.2023

                                                          CORAM

                            THE HONOURABLE MR.JUSTICE N.ANAND VENKATESH

                                                   Crl.OP No.17802 of 2023
                                            and Crl MP Nos.11704 & 11706 of 2023

                     T. Janani                                                 .. Petitioner

                                                            Vs.



                     1. The State represented by its
                        Inspector of Police,
                        Krishnagiri Town Police Station,
                        Krishnagiri District.
                        (Crime No.546 of 2019)

                     2. Ponni                                             .. Respondents

                     PRAYER : This Criminal Original petition has been filed under Section 482
                     of Cr.PC to quash the C.C No.68 of 2023, pending on the file of Judicial
                     Magistrate I Krishnagiri and may pass any other order or orders as this
                     Hon'ble Court may deem fit and proper to the facts and circumstances of the
                     case.
                                  For Petitioner        : Mr. R. Venkatesan.
                                  For Respondent       : Mr.A.Damodharan
                                                         Additional Public Prosecutor

                     1/5
https://www.mhc.tn.gov.in/judis
                                                                         Crl.O.P.No.17802 of 2023


                                                           ORDER

This petition has been filed challenging the proceedings

initiated by the respondent against the petitioner under Section 354A (2),

354A (3) and 67 of the Information Technology Act, 2000.

2. The grounds raised by the counsel for the petitioner are all

factual in nature and it requires appreciation of evidence and this Court

cannot decide the same in exercise of its jurisdiction under Section 482 of

Criminal Procedure Code. It is left open to the petitioner to raise all the

grounds before the Court below and the same shall be considered on its own

merits and in accordance with law. This Court is not inclined to interfere

with the proceedings pending before the Court below.

3. The learned counsel for the petitioner requested this Court to

dispense with the presence of the petitioner. Taking into consideration, the

facts and circumstances of the case, the presence of the petitioner is

dispensed with and he shall be represented by a counsel, who shall cross

examine the witnesses on the same day, they are examined in Chief. The

https://www.mhc.tn.gov.in/judis Crl.O.P.No.17802 of 2023

petitioner shall be present before the Court below at the time of framing of

charge under Section 240 of Cr.PC and questioning under Section 313

Cr.P.C and at the time of passing of the final judgement.

4. Accordingly, this Criminal Original Petition is disposed of with a

direction to the Court below to complete the proceedings in CC No.68 of

2023 within a period of six months from the date of receipt of a copy of this

order. The trial shall be conducted on a day to day basis in accordance with

the guidelines given by Hon'ble Supreme Court reported in Vinod Kumar Vs

State of Punjab [2015 (1) MLJ (Crl) 288 SC]. If the petitioner adopts any

dilatory tactics, it is open to the trial Court to insist upon the presence of

the petitioner and remand him to custody as per the judgment of the

Hon'ble Supreme Court in STATE OF UTTAR PRADESH VS. SHAMBHU

NATH SINGH (JT 2001 (4) SC 3191). Consequently, connected

miscellaneous petitions are also closed.

14.08.2023 Index : Yes/No Speaking order:Yes/No Neutral citation:Yes/No rka

To

https://www.mhc.tn.gov.in/judis Crl.O.P.No.17802 of 2023

1. Judicial Magistrate I, Krishnagiri

2. The State represented by its Inspector of Police, Krishnagiri Town Police Station, Krishnagiri District.

(Crime No.546 of 2019)

3. The Public Prosecutor Madras High Court, Madras.

N.ANAND VENKATESH, J

https://www.mhc.tn.gov.in/judis Crl.O.P.No.17802 of 2023

rka

Crl.O.P.No.17802 of 2023

14.08.2023

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter