Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.Nivar Products Pvt Ltd vs Dr.G.Arumugam
2023 Latest Caselaw 13888 Mad

Citation : 2023 Latest Caselaw 13888 Mad
Judgement Date : 13 October, 2023

Madras High Court
M/S.Nivar Products Pvt Ltd vs Dr.G.Arumugam on 13 October, 2023
                                                                                 Crl.OP.No.22827 of 2023


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED : 13.10.2023

                                                           CORAM

                             THE HONOURABLE DR.JUSTICE G.JAYACHANDRAN

                                                   Crl.OP.No.22827 of 2023
                                                             and
                                                   Crl.MP.No.15985 of 2023

                     1. M/s.Nivar Products Pvt Ltd.,
                        Represented by its Director,
                        V.S.Dinakar
                     2. V.S.Dinakar                                            ... Petitioners
                                                              Vs.

                     Dr.G.Arumugam                                            ... Respondent

                     Prayer: Criminal Original Petition is filed under Section 482 of Criminal
                     Procedure Code, pleased to call for the records in Crl.MP.No.1/2023 in
                     Crl.A.No.544 of 2023 pending on the file of the Hon'ble Principal
                     Sessions Judge, Chennai and set aside the order of the Hon'ble Principal
                     Sessions Judge, Chennai dated 14.09.2023 .
                                        For Petitioners    : Mr.Ravishankar Vallatharasu

                                                          ORDER

This Criminal Original Petition is filed to set aside the order of

dismissal passed by the learned Principal Sessions Judge, Chennai in

Crl.MP.No.1/2023 in Crl.A.No.544 of 2023 dated 14.09.2023.

https://www.mhc.tn.gov.in/judis

Crl.OP.No.22827 of 2023

2. The petitioner herein found guilty in a private complaint

initiated under Section 138 of Negotiable Instruments Act for issuing a

cheque for Rs.50,000/- dated 10.05.2009 and and cheque for

Rs.2,00,000/- dated 27.05.2009. Both were returned on presentation. The

second petitioner herein was convicted and sentenced to undergo simple

imprisonment for six months and to pay double the cheque amount as

compensation.

3. Aggrieved against the said judgment of conviction and sentence

in C.C.No.4855 of 2010 , the petitioner has preferred Criminal Appeal in

Crl.A.No.544 of 2023 on the file of the learned Principal Sessions

Judge, Chennai. Along with the said appeal, the petitioner has filed

miscellaneous petition seeking suspension of sentence, the same was

dismissed by the lower Appellate Court on the ground that the petitioner

does not obtain any order for suspension of sentence from the trial court

and not surrender before the Appellate Court.

4. The learned Appellate Court while considering the application

of suspension of sentence has observed that the trial Court has suspended

the sentence only till 12.09.2023 and thereafter the suspension of

sentence application has taken up for consideration on 14.09.2023. In the

meanwhile, there is possibility of issuance of warrant and if warrant is https://www.mhc.tn.gov.in/judis

Crl.OP.No.22827 of 2023

issued by the trial court, the suspension of sentence application cannot be

entertained. Challenging the said order, now the petitioner/accused is

before this Court.

5. On examining the documents under request made by the

petitioner, this Court thereby directs the petitioner/accused to deposit a

sum of Rs.1,00,000/- being 20% of the compensation awarded, to the

credit of C.C.No.4885 of 2010 and on such deposit with the receipt, he

shall appear before the learned Principal Sessions Judge, Chennai, the

appeal pending in Crl.A.No.544 of 2023 and seek for suspension of

sentence pending appeal. If 20% of the compensation amount is

deposited, the learned Principal Sessions Judge, Chennai, shall consider

the suspension of sentence petition imposing the other regular conditions

and grant relief. The time for complying with this condition is 15 days

from today.

5. With the above directions, this Criminal Original Petition is

disposed of.

                     Vv                                                           13.10.2023
                                                                                      (1/2)

                     Note: Issue Order Copy on 16.10.2023

https://www.mhc.tn.gov.in/judis

                                                       Crl.OP.No.22827 of 2023

                     To

                     1.The Principal Sessions Judge,
                       Chennai,

                     2. The Public Prosecutor,
                        High Court of Madras,
                       Chennai.




https://www.mhc.tn.gov.in/judis

                                          Crl.OP.No.22827 of 2023


                                  Dr.G.JAYACHANDRAN,J.
                                                   Vv




                                    Crl.OP.No.22827 of 2023
                                                        and
                                    Crl.MP.No.15985 of 2023




                                                   13.10.2023
                                                      (1/2)




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