Citation : 2023 Latest Caselaw 13899 Mad
Judgement Date : 13 October, 2023
Crl.O.P.(MD) No.18404 of 2023
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 13.10.2023
CORAM:
THE HONOURABLE MR. JUSTICE G.ILANGOVAN
Crl.O.P.(MD) No.18404 of 2023
and Crl.M.P(MD)No.14530 of 2023
Ramasubramanian
... Petitioner
Vs
Ashokkumar
... Respondent
PRAYER: Criminal Original Petition filed under Section 482 Cr.P.C. praying
this Court to issue appropriate direction for setting aside the docket order
made by the Principal District and Sessions Judge, Tuticorin, dated
13.07.2023 on the unnumbered Criminal Appeal in filing No.4590/2023 on
the file of the Principal Sessions Judge, Tuticorin and to direct the appellate
Court ( Principal District and Sessions Judge, Tuticorin) to take the Criminal
Appeal on the file along with the suspension of sentence application and
consider the same on merits in accordance with law.
For Petitioner : Mr. G.Mariappan
1/4
https://www.mhc.tn.gov.in/judis
Crl.O.P.(MD) No.18404 of 2023
ORDER
This Criminal Original Petition has been filed to issue
appropriate direction for setting aside the docket order made by the Principal
District and Sessions Judge, Tuticorin, dated 13.07.2023 on the unnumbered
Criminal Appeal in filing No.4590/2023 on the file of the Principal Sessions
Judge, Tuticorin and to direct the appellate Court ( Principal District and
Sessions Judge, Tuticorin) to take the Criminal Appeal on the file along with
the suspension of sentence application and consider the same on merits in
accordance with law.
2.When the matter was taken up for hearing, the learned counsel
for the petitioner submitted that on the date of Judgment in S.T.C.No.488 of
2018, on the file of Judicial Magistrate, Tiruchendur, the petitioner was
remained absent and filed petition under Section 309 of Cr.P.C. The same was
dismissed by the learned Judge and Judgment was pronounced by convicting
and sentencing the petitioner to undergo 6 months Simple Imprisonment and
to pay compensation of Rs.15 lakhs. Against which, the petitioner preferred
an appeal before the appellate Court along with the on-line Judgment copy
and the same was not entertained by the appellate Court. Now, the petitioner
https://www.mhc.tn.gov.in/judis Crl.O.P.(MD) No.18404 of 2023
settled the dispute with the respondent. Hence, this petition seeking
indulgence of this Court to issue direction to the trial Court to issue certified
copy of the Judgment to the petitioner.
3.Since the petitioner was absent on the date of Judgment, he was
not entitled for the certified copy of the Judgment is not correct. The
petitioner has every right to know the reasons for the conviction and sentence
imposed against him. His right cannot be denied by the trial Court.
4.Based on the above observations, the learned Judicial
Magistrate, Tiruchendur is directed to issue a certified copy of Judgment in
S.T.C.No.488 of 2018, dated 08.06.2023 to the petitioner immediately.
5.Accordingly, this Criminal Original Petition stands disposed of.
13.10.2023 NCC : Yes/No Index : Yes / No Internet: Yes/ No PNM
To The Judicial Magistrate, Tiruchendur
https://www.mhc.tn.gov.in/judis Crl.O.P.(MD) No.18404 of 2023
G.ILANGOVAN, J.
PNM
ORDER IN Crl.O.P.(MD) No.18404 of 2023 and Crl.M.P(MD)No.14530 of 2023
13.10.2023
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!