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

Arumugam vs State Rep. By
2023 Latest Caselaw 13814 Mad

Citation : 2023 Latest Caselaw 13814 Mad
Judgement Date : 12 October, 2023

Madras High Court
Arumugam vs State Rep. By on 12 October, 2023
                                                                        Crl.M.P.Nos.7177 and 7200 of 2023
                                                                           in Crl.A.No.560 and 563 of 2023

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED : 12.10.2023

                                                      CORAM :

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

                                          Crl.M.P.Nos.7177 and 7200 of 2023
                                           in Crl.A.No.560 and 563 of 2023

                     1. Arumugam
                     2. Kandhan
                     3. Surrendar
                     4. Suga @ Sudhagar
                     5. Thennarasu                     ... Petitioners in Crl.MP.No.7177 of 2023

                     1. Osaimani
                     2. Saranraj
                     3. Stalin
                     4. Muthukumar

                                                       ... Petitioners in Crl.MP.No.7200 of 2023

                                                         Vs.

                     State Rep. by
                     The Inspector of Police,
                     Cuddalore Port Police Station,
                     Cuddalore.
                     (Crime No.36/2018.)                       ... Respondent in both the petitions

https://www.mhc.tn.gov.in/judis Crl.M.P.Nos.7177 and 7200 of 2023 in Crl.A.No.560 and 563 of 2023

Criminal Miscellaneous Petitions filed under Section 389(1) Cr.P.C. to suspend the sentence imposed on the petitioners in S.C.No.31 of 2019 on the file of the learned I Additional District & Sessions Judge, Cuddalore by a judgment dated 28.04.2023 and enlarge the petitioners on bail, pending disposal of the Criminal Appeal Nos.560 and 563 of 2023.

For Petitioners : Mr.N.R.Elango, Senior Counsel for M/s.A.S.Aswin Prasanna

For Respondent : Mr.A.Gokulakrishnan Additional Public Prosecutor

COMMON ORDER

(Order of the Court was made by SUNDER MOHAN, J.)

These Criminal Miscellaneous Petitions have been filed to suspend

the sentence imposed on the petitioners by the I Additional District &

Sessions Judge, Cuddalore, in S.C.No.31 of 2019, by judgment dated

28.04.2023, and enlarge the petitioners on bail pending disposal of the

above Criminal Appeals.

2.The learned I Additional District & Sessions Judge, Cuddalore, in

S.C.No.31 of 2019, convicted and sentenced the petitioners as follows :





https://www.mhc.tn.gov.in/judis
                                                                                  Crl.M.P.Nos.7177 and 7200 of 2023
                                                                                     in Crl.A.No.560 and 563 of 2023


                                   Petitioners     Offence for                     Sentence
                                  (accused) in        which
                                  Crl.Mp.No.        convicted
                                  7177 of 2023
                             1st petitioner      Sec.148 IPC     Convicted and sentenced to undergo Rigorous
                                                                 Imprisonment of 3 years and no fine.

Sec.294 (b) IPC Convicted and sentenced to undergo Rigorous Imprisonment of 3 months and no fine.

Sec.342 IPC Convicted and sentenced to undergo Rigorous Imprisonment of 1 year and no fine.

Sec.302 IPC Convicted and sentenced to undergo Life Imprisonment and Rs.5000 fine in default Rigorous Imprisonment of 1 year.

2nd petitioner Sec.148 IPC Convicted and sentenced to undergo Rigorous Imprisonment of 3 years and no fine.

Sec.342 Convicted and sentenced to undergo Rigorous Imprisonment of 1 year and no fine.

Sec.302 IPC Convicted and sentenced to undergo Life Imprisonment and Rs.5000 fine in default Rigorous Imprisonment of 1 year.

3rd petitioner Sec.148 IPC Convicted and sentenced to undergo Rigorous Imprisonment of 3 years and no fine.

Sec.342 IPC Convicted and sentenced to undergo Rigorous Imprisonment of 1 year and no fine.

Sec.324 IPC Convicted and sentenced to undergo Rigorous Imprisonment of 3 years and no fine.

Sec.302 IPC Convicted and sentenced to undergo Life Imprisonment and Rs.5000 fine in default Rigorous Imprisonment of 1 year.

Sec.307 IPC Acquitted under Section 235(1) Cr.P.C.





https://www.mhc.tn.gov.in/judis
                                                                                    Crl.M.P.Nos.7177 and 7200 of 2023
                                                                                       in Crl.A.No.560 and 563 of 2023


                                   Petitioners       Offence for                     Sentence
                                  (accused) in          which
                                  Crl.Mp.No.          convicted
                                  7177 of 2023
                             4th petitioner        Sec.148 IPC     Convicted and sentenced to undergo Rigorous
                                                                   Imprisonment of 3 years and no fine.

                                                   Sec.302 IPC     Convicted and sentenced to undergo Life

Imprisonment and Rs.5000 fine in default Rigorous Imprisonment of 1 year.

5th petitioner Sec.148 IPC Convicted and sentenced to undergo Rigorous Imprisonment of 3 years and no fine.

Sec.302 IPC Convicted and sentenced to undergo Life Imprisonment and Rs.5000 fine in default Rigorous Imprisonment of 1 year.

                                    Petitioners      Offence for                     Sentence
                                   (accused) in         which
                                   Crl.Mp.No.         convicted
                                   7200 of 2023
                                  1st petitioner   Sec.148         Convicted and sentenced to undergo Rigorous

Imprisonment of 3 years and no fine imposed.

Sec.324 Convicted and sentenced to undergo Rigorous Imprisonment of 3 years and no fine imposed.

Sec.302 r/w.149 Convicted and sentenced to undergo Life Imprisonment and Rs.5000 fine in default Rigorous Imprisonment of 1 year.

2nd petitioner Sec.148 Convicted and sentenced to undergo Rigorous Imprisonment of 3 years and no fine imposed.

Sec.324 Convicted and sentenced to undergo Rigorous Imprisonment of 3 years and no fine imposed.







https://www.mhc.tn.gov.in/judis
                                                                                    Crl.M.P.Nos.7177 and 7200 of 2023
                                                                                       in Crl.A.No.560 and 563 of 2023


                                    Petitioners      Offence for                     Sentence
                                   (accused) in         which
                                   Crl.Mp.No.         convicted
                                   7200 of 2023

Sec.302 r/w.149 Convicted and sentenced to undergo Life Imprisonment and Rs.5000 fine in default Rigorous Imprisonment of 1 year.

3rd petitioner Sec.148 Convicted and sentenced to undergo Rigorous Imprisonment of 3 years and no fine imposed.

Sec.324 Convicted and sentenced to undergo Rigorous Imprisonment of 3 years and no fine imposed.

Sec.307 Acquitted under Section 235 (1) Cr.P.C.

Sec.302 r/w.149 Convicted and sentenced to undergo Life Imprisonment and Rs.5000 fine in default Rigorous Imprisonment of 1 year.

4th petitioner Sec.148 Convicted and sentenced to undergo Rigorous Imprisonment of 3 years and no fine imposed.

Sec.325 Convicted and sentenced to undergo Rigorous Imprisonment of 3 years and no fine imposed.

Sec.302 r/w.149 Convicted and sentenced to undergo Life Imprisonment and Rs.5000 fine in default Rigorous Imprisonment of 1 year.

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

are arrayed as A1, A2, A3, A7, A13, A4, A6, A15 and A20, have filed the

above Criminal Appeals and they seek suspension of sentence and bail in

the present miscellaneous petitions.

https://www.mhc.tn.gov.in/judis Crl.M.P.Nos.7177 and 7200 of 2023 in Crl.A.No.560 and 563 of 2023

4.Heard Mr.N.R.Elango, learned Senior Counsel appearing for

M/s.A.S.Aswin Prasanna, learned counsel for the petitioners and

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

the respondent/State.

5. It is the case of the prosecution that there was a conflict among the

Villagers of Devanampattinam and Sonangkuppam Villages with regard to

usage of banned fishing net during the annual fishing ban period. Due to the

said enmity, on 15.05.2018, at about 6.00 a.m., there was a quarrel among

the fisherman of these two Villages when they were fishing in sea zone.

Thereafter, tension prevailed in the two Villages. Subsequently, on the same

day at about 9.00 a.m., having grudge over the quarrel held in the sea zone

among the two Villagers, the accused persons, who belonged to

Devanampattinam Village armed with deadly weapons, unlawfully

assembled at Sonangkuppam near Puyal Koondu to commit rioting and

murder of the Villagers of Sonangkuppam. On seeing the deceased

Panchanathan, the first accused/Arumugam instigated the mob to kill the

https://www.mhc.tn.gov.in/judis Crl.M.P.Nos.7177 and 7200 of 2023 in Crl.A.No.560 and 563 of 2023

deceased and as a result of which, the deceased was attacked by the accused

with deadly weapons, which caused his death.

6. The learned Senior Counsel for the petitioners pointed out serious

infirmities in the prosecution case, which are as follows:

a) The eyewitness and the injured witness viz., PW1,

PW3 and PW8 had deposed before the Trial Court that they

were all taken to the Hospital by ambulance and the police

were present at the scene of occurrence when they were taken

in the ambulance. The Doctor, who made entires in the

Accident Register PW18, on the contrary had recorded that all

the injured witness were bought by Police Jeep. Both the

versions confirmed the presence of the police, much prior to

the registration of the FIR.

b) PW18 recorded in the Accident Register that the

witnesses and the person who brought the deceased had stated

that the deceased was attacked by unknown persons, whereas in

the FIR, which was registered 2 hours later at 12.30 p.m. the

https://www.mhc.tn.gov.in/judis Crl.M.P.Nos.7177 and 7200 of 2023 in Crl.A.No.560 and 563 of 2023

names of the accused with the fathers names were mentioned.

According to the Sub Inspector of Police, who registered the

FIR, the said information was furnished by the PW1, and

therefore, the accused were falsely implicated after

deliberation.

c) The evidence of P.W.8 rules out the presence of P.W.1

as witness the occurrence. In his deposition P.W.8 had stated

that on the instruction of the villagers, P.W.1 had lodged the

complaint and that if P.W.1 had been present in the occurrence,

he would have also been killed.

d) The learned Senior Counsel also pointed out to the

FIR, which was marked as Ex.D1 by PW31, the Inspector of

Police of Devanampattinam Police Station. The said PW31, had

registered an FIR on the same day (i.e.,) 15.05.2018 against 30

persons belonging to Devanampattinam Village stating that

they had assembled to go Sonangkuppam Village with arms to

https://www.mhc.tn.gov.in/judis Crl.M.P.Nos.7177 and 7200 of 2023 in Crl.A.No.560 and 563 of 2023

attack the Villagers in the said Village; that when the

Sub Inspector of Police attempted to prevent the accused

persons therein, he was threatened and thereafter the Villagers

of Devanampattinam left for Sonangkuppam Village.

The learned Senior Counsel therefore submitted that the

30 accused named in the said FIR could have been the persons

involved in the murder at Devanampattinam Village. However

none of the accused in the case registered by the Sub Inspector

of Police of Devanampattinam Village are named in the FIR

relating to the murder case. However 20 persons named in the

FIR relating to the murder case and who faced trial are different

persons who have been falsely implicated.

(e) The learned Senior Counsel further pointed out that

the statements of all the witness said to be recorded during the

investigation on 16.05.2018 were sent to the Magistrate only

on 05.10.2018.

https://www.mhc.tn.gov.in/judis Crl.M.P.Nos.7177 and 7200 of 2023 in Crl.A.No.560 and 563 of 2023

(f) The learned Senior Counsel further submitted that

even with regard to the manner in which the complaint was

lodged before the Sub Inspector of Police, there is a

contradiction inasmuch as PW1 would state that he went to

the Police Station at 4.30 p.m. to lodge the complaint,

whereas the Sub Inspector of Police stated that he went to

the Hospital to record the statement of PW1.

(g) The learned Senior Counsel pointed out that while

answering the submissions of the defence that the deceased

was not taken by P.W.1 to the Hospital, the learned Judge

observed that the Doctor who made entires in the Accident

Register had by mistake noted the name of

Balachandher/Kumaran as persons who brought the

deceased instead of Painthamizhkumaran. The learned

Senior Counsel submitted that such an observation reflects

an erroneous appreciation of the evidence on record.

https://www.mhc.tn.gov.in/judis Crl.M.P.Nos.7177 and 7200 of 2023 in Crl.A.No.560 and 563 of 2023

(h). The learned Senior Counsel submitted that since

the FIR has been fabricated, the prosecution case is highly

doubtful and submitted that the Judgment of the Trial Court

is not based on any acceptable evidence and prayed for

suspension of sentence.

7. Heard the learned Additional Public Prosecutor who vehemently

opposed for grant of the relief of suspension of sentence to the petitioners

herein as there are specific overt act against the petitioners herein.

Further, the motive for committing the crime is also proved by the

prosecution and that the prosecution has proved its case beyond reasonable

doubt and hence, prayed for dismissal of the petition.

8. This Court has already granted suspension of sentence for

similarly placed accused in Crl.Mp.No.6731 of 2023 in Crl.A.No.543 of

2023. We find that the submissions of the learned Senior Counsel

appearing for the petitioners is supported by the evidence on record and

hence, the petitioners have made out a prima facie case for grant of

https://www.mhc.tn.gov.in/judis Crl.M.P.Nos.7177 and 7200 of 2023 in Crl.A.No.560 and 563 of 2023

suspension of sentence. Accordingly, the Criminal Miscellaneous Petitions

stand allowed. Therefore, the sentence of imprisonment imposed on the

petitioners, 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 I Additional District & Sessions

Judge, Cuddalore.

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

the surety bond and the trial Court 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

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.

https://www.mhc.tn.gov.in/judis Crl.M.P.Nos.7177 and 7200 of 2023 in Crl.A.No.560 and 563 of 2023

9.Accordingly, these Criminal Miscellaneous Petitions are ordered.

(S.S.S.R., J.) (S.M., J.) 12.10.2023 pvs

Internet : Yes Index : Yes / No

To

1. I Additional District & Sessions Judge, Cuddalore

2. The Inspector of Police, Cuddalore Port Police Station, Cuddalore.

3.The Superintendent, Central Prison, Cuddalore.

4.The Public Prosecutor, High Court, Madras.

https://www.mhc.tn.gov.in/judis Crl.M.P.Nos.7177 and 7200 of 2023 in Crl.A.No.560 and 563 of 2023

S.S. SUNDAR, J.

and SUNDER MOHAN, J.

pvs

Crl.M.P.Nos.7177 and 7200 of 2023 in Crl.A.No.560 and 563 of 2023

12.10.2023

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