Citation : 2023 Latest Caselaw 7866 Mad
Judgement Date : 7 July, 2023
Crl.A.No.658 of 2018
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 07.07.2023
CORAM:
The Hon'ble MR.JUSTICE SATHI KUMAR SUKUMARA KURUP
Crl.A.No.658 of 2018
and Crl.M.P.No.14284 of 2018
Pappaye ...Appellant/Accused No.2
-Vs-
State through
The Inspector of Police,
Nangavalli Police Station,
Salem District.
(In Crime No.14 of 2015) ...Respondent/Complainant
Prayer:- Criminal Appeal filed under Section 374(2) of Cr.P.C., to call for
the records and set aside the judgment and conviction imposed by the
learned Sessions Judge, Mahila Court, Salem, in S.C.No.290 of 2015 dated
13.11.2017 against the Appellant/Accused.
For Appellant : No appearance
For Respondent : Mr.S.Surendran
Additional Public Prosecutor
https://www.mhc.tn.gov.in/judis
1/4
Crl.A.No.658 of 2018
JUDGMENT
Today, 07.07.2023, learned Additional Public Prosecutor appearing
for the Respondent submitted that the Appellant herein, Pappaye, had been
released.
2.As per the report of the Superintendent of Prisons (i/c), Special
Prison for Women, Coimbatore, dated 19.06.2023, in which it is stated as
follows:
She was Released on Expiry of sentence on 17.06.2023 under remission rules as she have 461 days Remission on 17.06.2023.
3.Recording the same, the above Criminal Appeal stands dismissed
as infructuous. Consequently, connected Criminal Miscellaneous Petition
is closed.
07.07.2023 cda Index : Yes/No Speaking/Non-speaking order
https://www.mhc.tn.gov.in/judis
Crl.A.No.658 of 2018
To
1.The Sessions Judge, Mahila Court, Salem.
2.The Inspector of Police, Nangavalli Police Station, Salem District.
https://www.mhc.tn.gov.in/judis
Crl.A.No.658 of 2018
SATHI KUMAR SUKUMARA KURUP, J.,
cda
Crl.A.No.658 of 2018
07.07.2023
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!