Citation : 2023 Latest Caselaw 10368 Mad
Judgement Date : 14 August, 2023
1 of 4
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 14.08.2023
CORAM
THE HONOURABLE MR. JUSTICE N. ANAND VENKATESH
Crl.O.P Nos.17972, 17973, 17974, 17975 and 17976 of 2023
and Crl.MP.Nos.11893,11894,11895,11896 and 11897 of 2023
M.Kanunanithi
S/o.Mari .. Petitioner /Accused-11,20,7,17 &10
in All Crl.OPs
.Vs.
1.The Deputy Superintendent of Police
Commercial Crime Investigation Wing
Villupuram.
2.The Inspector of Police
Commercial Crime Investigation Wing
Villupuram. (Crime No.3/2005)
3.S.Subramanian
The Deputy Registrar of Co-operative Societies
Tindivanam, Villupuram District. .. Respondents/Complainant
in All Crl.OPs
COMMON PRAYER: Criminal Original Petition filed under Section 482 of the Code of Criminal Procedure, to call for the records and quash the C.C.Nos.18, 19, 21, 20 and 22 of 2011, on the file of Judicial Magistrate No.II at Tindivanam, Villupuram District.
For Petitioner : Mr.R.Thanjan
(in All Crl.OPs)
For Respondents : Mr.A.Damodaran
(in All Crl.OPs) Additional Public Prosecutor
https://www.mhc.tn.gov.in/judis for R1 and R2
2 of 4
COMMON ORDER
These criminal original petitions have been filed to quash the proceedings in
C.C.Nos.18, 19, 21, 20 and 22 of 2011, pending on the file of Judicial Magistrate
No.II at Tindivanam, Villupuram District.
2.It is brought to the notice of this Court that the examination of witnesses
has already commenced and substantial number of witnesses have been recorded.
In view of the same, this Court is not inclined to entertain these quash petitions at
this stage. Considering 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 petitioner
shall be present before the Court below at the time of questioning under Section 313
Cr.P.C and at the time of passing of the final judgement.
3. These Criminal Original Petitions are disposed of with a direction to the
Court below to complete the proceedings in C.C.Nos.18, 19, 21, 20 and 22 of 2011,
within a period of four 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). https://www.mhc.tn.gov.in/judis 3 of 4
4.These criminal original petitions are disposed of with the above directions.
Consequently, connected miscellaneous petitions are also closed.
14.08.2023
Index : Yes/No
Internet : Yes/No
Speaking Order/Non-Speaking Order KP
To
1.The Deputy Superintendent of Police Commercial Crime Investigation Wing Villupuram.
2.The Inspector of Police Commercial Crime Investigation Wing Villupuram. (Crime No.3/2005)
3.S.Subramanian The Deputy Registrar of Co-operative Societies Tindivanam, Villupuram District.
4.Judicial Magistrate No.II Tindivanam, Villupuram District.
5.Public Prosecutor High Court of Madras.
https://www.mhc.tn.gov.in/judis 4 of 4
N. ANAND VENKATESH,. J.
KP
Crl.O.P Nos.17972, 17973, 17974, 17975 and 17976 of 2023
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!