Citation : 2023 Latest Caselaw 12267 Mad
Judgement Date : 12 September, 2023
Crl.A.(MD).No.882 of 2023
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
Reserved on : 16.10.2023
Pronounced on : 20.10.2023
CORAM:
THE HONOURABLE MR.JUSTICE P.VADAMALAI
Crl.A.(MD).No.882 of 2023
1.Dinesh
2.Rajkumar @ Sasikumar ... Appellants/Accused Nos.2 & 7
Vs.
1.The Deputy Superintendent of Police,
Dindigul Rural Range,
Dindigul.
2.The Inspector of Police,
Dindigul Taluk Police Station,
Dindigul.
(Crime No.410 of 2023) ...1st & 2nd Respondents/Complainants
3.Sharmila ...3rd Respondent/De-facto Complainant
PRAYER: Criminal Appeal filed under Section 14(A)(2) of SC/ST Act, 1989,
to call for entire records pertaining to the order dated 12.09.2023 made in
Cr.M.P.No.1321 of 2023 passed by the Special Court for Exclusive Trial of
Cases under SC/ST (POA) Act at Dindigul and allow this Criminal Appeal and
enlarge the appellants on bail.
Page 1 of 6
https://www.mhc.tn.gov.in/judis
Crl.A.(MD).No.882 of 2023
For Appellant : Mr.M.Suresh
For R1 & R2 : Mr.B.Nambi Selvan
Additional Public Prosecutor
For R3 : No Appearance
JUDGMENT
This appeal is filed to set aside the order dated 12.09.2023 made in
Cr.M.P.No.1321 of 2023 passed by the Special Court for Exclusive Trial of
Cases under SC/ST (POA) Act at Dindigul and allow this Criminal Appeal and
enlarge the appellants on bail.
2.According to the prosecution the appellants and other accused said
to have committed the offence punishable under Sections 147, 148, 449, 302 of
IPC and Sections 3(1)(s) and 3(2)(va) of SC/ST (POA) Act.
3.The case of the prosecution is that on on 23.07.2023 at about 4.45
p.m. the appellants and other accused persons trespassed into the house of the
deceased Munieswaran with deadly weapons and murdered the deceased, who
is the husband of the third respondent / de-facto complainant and also abused
him about his caste name and went away from there. Hence, the de-facto
https://www.mhc.tn.gov.in/judis Crl.A.(MD).No.882 of 2023
complainant lodged a complaint before the respondent police and F.I.R was
registered in Crime No.410 of 2023 against the appellants and other accused
persons for the offences under Sections 147, 148, 449, 302 of IPC and Sections
3(1)(s) and 3(2)(va) of SC/ST (POA) Act.
4.The learned counsel for the appellants would submit that the
second appellant name was not found in the F.I.R. and only based on the
confession of co-accused he has been implicated in this case. He would further
submit that the appellants were arrested and remanded to judicial custody on
25.07.2023. Hence, he seeks to grant bail to the appellants.
5.The learned Additional Public Prosecutor appearing for the first
and second respondents would submit that the appellants and other accused
persons assembled together and attacked the deceased with deadly weapons,
and caused his death and it is a retaliation murder. He would further submit
that the first appellant was detained under Goondas Act and proceedings have
been initiated and pending to detain the second appellant under Goondas Act
and nine witnesses have already been examined. Hence, he raised strong
objection and prayed to dismiss this appeal.
https://www.mhc.tn.gov.in/judis Crl.A.(MD).No.882 of 2023
7.On perusal of records it is seen that the appellants and other
accused persons involved in the alleged occurrence of this case assembled
together and attacked the deceased with deadly weapons, and caused his death
and it is a retaliation murder. If bail is granted to the appellants they may
abscond and they may tamper the witness and hamper the trial.
8.Considering the above facts and circumstances and considering the
specific overt act against the appellants and gravity of the offence alleged
against the appellants and also considering the strong objection raised by the
prosecution, this Court is not inclined to allow this appeal and to grant bail to
the appellants at this stage.
9. Accordingly, the Criminal Appeal stands dismissed.
20.10.2023
NCC :Yes/No
Index :Yes/No
Internet :Yes/No
vsd
https://www.mhc.tn.gov.in/judis
Crl.A.(MD).No.882 of 2023
To
1.The Special Court for Exclusive Trial of Cases under SC/ST (POA) Act, Dindigul.
2.The Deputy Superintendent of Police, Dindigul Rural Range, Dindigul.
3.The Inspector of Police, Dindigul Taluk Police Station, Dindigul.
4.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.
5.The Section Officer, Criminal Section (Records), Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis Crl.A.(MD).No.882 of 2023
P.VADAMALAI, J.
vsd
Pre - Delivery Order made in Crl.A.(MD).No.882 of 2023
20.10.2023
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!