Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

N.Cholaraja ...Revision vs V.Kalaiselvi
2023 Latest Caselaw 12955 Mad

Citation : 2023 Latest Caselaw 12955 Mad
Judgement Date : 21 September, 2023

Madras High Court
N.Cholaraja ...Revision vs V.Kalaiselvi on 21 September, 2023
                                                                                Crl.R.C.No.1145 of 2019



                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED : 21.09.2023

                                                        CORAM:

                    The Honourable MR.JUSTICE SATHI KUMAR SUKUMARA KURUP

                                                 Crl.R.C.No.1145 of 2019

                   N.Cholaraja                               ...Revision Petitioner/Appellant/
                                                                Accused

                                                          -Vs-

                   V.Kalaiselvi                              ...Respondent/Respondent/
                                                                Complainant

                   Prayer:- Criminal Revision Case filed under Section 397 read with 401 of
                   Cr.P.C, to set aside the judgment in C.A.No.97 of 2017 on the file of the
                   learned IV Additional District and Sessions Judge, Coimbatore, dated
                   03.07.2018 by confirming the conviction and sentence passed in
                   C.C.No.269 of 2015 on the file of the learned Judicial Magistrate, Fast
                   Track Court No.II, Coimbatore, dated 25.04.2017.


                                     For Petitioner    : No appearance
                                     For Respondent    : Mr.H.Rajasekar

                                                       ORDER

This Criminal Revision Case is filed to set aside the judgment in

C.A.No.97 of 2017 on the file of the learned IV Additional District and

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

Crl.R.C.No.1145 of 2019

Sessions Judge, Coimbatore, dated 03.07.2018, by confirming the

judgment passed by the learned Judicial Magistrate, Fast Track Court

No.II, Coimbatore, in C.C.No.269 of 2015 dated 25.04.2017.

2. Today, 21.09.2023, when the case came up for hearing, there is no

representation for the Revision Petitioner.

3. Accordingly, this Criminal Revision Case stands dismissed for

non-prosecution. The learned Judicial Magistrate, Fast Track Court

No.II, Coimbatore, is directed to detain the Accused in prison to

undergo the sentence of imprisonment imposed on him by the learned

Judicial Magistrate, Fast Track Court No.II, Coimbatore, in

C.C.No.269 of 2015 by judgment dated 25.04.2017.

21.09.2023 cda Index : Yes/No Speaking/Non-speaking order NOTE: Issue Order Copy by 21.09.2023

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

Crl.R.C.No.1145 of 2019

To

1.The Judicial Magistrate, Fast Track Court No.II, Coimbatore.

2.The Section Officer, VR Records, High Court, Chennai.

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

Crl.R.C.No.1145 of 2019

SATHI KUMAR SUKUMARA KURUP, J.,

cda

Crl.R.C.No.1145 of 2019

21.09.2023

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 : MAIMS

 
 
Latestlaws Newsletter