Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Appusamy vs The State Represented By
2023 Latest Caselaw 13568 Mad

Citation : 2023 Latest Caselaw 13568 Mad
Judgement Date : 6 October, 2023

Madras High Court
Appusamy vs The State Represented By on 6 October, 2023
                                                                                      Crl.M.P.No.3010 of 2023
                                                                                     in Crl.A.No.1208 of 2022

                                     IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                      DATED : 06.10.2023

                                                            CORAM :

                                      THE HONOURABLE MR. JUSTICE S.S. SUNDAR
                                                              AND
                                   THE HONOURABLE MR. JUSTICE SUNDER MOHAN

                                                    Crl.M.P.No.3010 of 2023
                                                              in
                                                     Crl.A.No.1208 of 2022

                     1.Appusamy
                     2.Kuppayi
                     3.Selvi                                                               ... Petitioners

                                                               Vs.

                     The State represented by
                     Inspector of Police,
                     Mecheri Police Station,
                     Salem District.
                     Crime No.946 of 2014.                                                ... Respondent

                                  Criminal Miscellaneous Petition filed under Section 389(1) Cr.P.C. to
                     suspend the sentence imposed on the petitioners by the Additional District
                     (Fast Track) Court, Mettur, Salem District, in S.C.No.199 of 2016, by
                     judgment dated 01.11.2022 and enlarge the petitioners on bail pending
                     disposal of the above Criminal Appeal.


                     Page 1 of 9


https://www.mhc.tn.gov.in/judis
                                                                                          Crl.M.P.No.3010 of 2023
                                                                                         in Crl.A.No.1208 of 2022




                                  For Petitioners     :   Mr.C.Prabhakaran

                                  For Respondent      :   Mr.A.Gokulakrishnan
                                                          Additional Public Prosecutor


                                                           ORDER

(Order of the Court was made by S.S. SUNDAR, J.)

This Criminal Miscellaneous Petition has been filed to suspend the

sentence imposed on the petitioners by the Additional District (Fast Track)

Court, Mettur, Salem District, in S.C.No.199 of 2016, by judgment dated

01.11.2022, and enlarge the petitioners on bail pending disposal of the

above Criminal Appeal.

2.The learned Additional District (Fast Track) Court, Mettur, Salem

District, in S.C.No.199 of 2016, convicted and sentenced the petitioners as

follows :

                                    Accused           Offence for                 Sentence
                                                    which Convicted
                          1st petitioner/A2         Section 302 IPC Life imprisonment and to pay a fine of

Rs.10,000/-, in default, to undergo Rigorous Imprisonment for 1 year.

https://www.mhc.tn.gov.in/judis Crl.M.P.No.3010 of 2023 in Crl.A.No.1208 of 2022

Accused Offence for Sentence which Convicted 2nd & 3rd petitioners/ Section 302 r/w. Life imprisonment and to pay a fine of A3 and A4 34 IPC Rs.10,000/- each, in default, to undergo Rigorous Imprisonment for 1 year.

Section 352 IPC To pay a fine of Rs.500/- each, in default, to undergo Simple Imprisonment for three weeks.

3.Challenging the above conviction and sentence, the petitioners, who

are arrayed as A2, A3 and A4, have filed the above Criminal Appeal and

they seek suspension of sentence and bail in the present miscellaneous

petition.

4.Heard the learned counsel for the petitioners and

Mr.A.Gokulakrishnan, learned Additional Public Prosecutor, appearing for

the respondent/State.

5.The case of the prosecution is that, in relation to a dispute over a

piece of land, there was a wordy quarrel followed by a scuffle. A1 is the

father of A2 and it is also admitted that A1 is the brother of the deceased.

There appears to be a pathway dispute between the families of appellants

https://www.mhc.tn.gov.in/judis Crl.M.P.No.3010 of 2023 in Crl.A.No.1208 of 2022

and the deceased by name Mani. It is the case of the prosecution that,

following the wordy quarrel, A2 assaulted the deceased with sickle over left

thigh, left side chest. When the deceased fell down, A1, the father of A2,

stabbed the deceased with a knife over his right side chest, assaulted the

deceased over his forehead, cheek, etc. It appears that, though the murder is

not preplanned, the involvement of A1 is evident from the prosecution

witnesses. However, the involvement of A3 and A4 is doubtful. A3 is the

wife of A1. A4 is the wife of A2. From the fact that A2 also suffered some

injuries, it would suggest that there was a scuffle following wordy quarrel.

6.In view of the findings against A2, learned counsel for the

petitioners submits that the petition may be dismissed as against A2,

however, it may be allowed as against A3 and A4/petitioners 2 and 3.

Recording the submission of the learned counsel for the petitioner, the

petition as against the 1st petitioner/A2 stands dismissed.

https://www.mhc.tn.gov.in/judis Crl.M.P.No.3010 of 2023 in Crl.A.No.1208 of 2022

7.However, considering the fact that the petitioners 2 and 3, who are

A3 and A4, are women and their involvement is doubtful, having regard to

the discrepancies in the whole evidence, this Court is of the view that the

sentence can be suspended as against A3 and A4 alone and they can be

released on bail, taking into account the period of incarceration.

8.Accordingly, the sentence of imprisonment imposed on the

petitioners 2 and 3, who are arrayed as A3 and A4, alone, is suspended

and they are granted bail on the following conditions:

(i) The petitioners shall execute a bond for a sum of Rs.25,000/- each, with

two sureties, of whom, one should be a blood relative, each for a like

sum to the satisfaction of the learned Judicial Magistrate No.2, Mettur.

(ii)The sureties shall affix their photographs and Left Thumb Impression in

the surety bond and the learned Magistrate may obtain a copy of their

Aadhar card or Bank pass Book and mobile numbers to ensure their

identity; and

(iii)The petitioners shall appear before the trial Court on the first working

https://www.mhc.tn.gov.in/judis Crl.M.P.No.3010 of 2023 in Crl.A.No.1208 of 2022

day of every month at 10.30 a.m. until the disposal of the Appeal and if

they are not able to appear before the trial Court on any day, they shall

make arrangements to file an application under Section 317 Cr.P.C. and

shall appear before the trial Court on any other day in lieu of the date of

their absence, as directed by the trial Court.

9.Accordingly, this Criminal Miscellaneous Petition is ordered.

(S.S.S.R., J.) (S.M., J.) 06.10.2023 mkn

Internet : Yes Index : Yes / No

To

1.The Additional District (Fast Track) Court, Mettur, Salem District.

2.The Judicial Magistrate No.2, Mettur.

3.The Inspector of Police, Mecheri Police Station, Salem District.

https://www.mhc.tn.gov.in/judis Crl.M.P.No.3010 of 2023 in Crl.A.No.1208 of 2022

4.The Superintendent, Women Prison, Coimbatore.

5.The Public Prosecutor, High Court, Madras.

6.The Superintendent, Central Prison, Coimbatore.

https://www.mhc.tn.gov.in/judis Crl.M.P.No.3010 of 2023 in Crl.A.No.1208 of 2022

S.S. SUNDAR, J.

and SUNDER MOHAN, J.

mkn

Crl.M.P.No.3010 of 2023 in Crl.A.No.1208 of 2022

https://www.mhc.tn.gov.in/judis Crl.M.P.No.3010 of 2023 in Crl.A.No.1208 of 2022

06.10.2023

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