Citation : 2023 Latest Caselaw 13195 Mad
Judgement Date : 26 September, 2023
Crl.R.C.(MD).No.1068 of 2023
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
Dated : 26.09.2023
CORAM
THE HONOURABLE MR.JUSTICE K.K.RAMAKRISHNAN
Crl.RC(MD)No.1068 of 2023
Guna @ Gunasekaran ... Petitioner/Respondent
Vs.
1.The Executive Magistrate cum Thasildar,
Alangudi Sub Division,
Karambakudi Division,
Karambakudi,
Pudukkottai District.
2.The State rep by
The Inspector of Police,
Karambakudi Police Station,
Pudukottai District. ... Respondents/Complainant
PRAYER: Criminal Revision Petition has been filed under Section 397 r/w 401
of Cr.P.C., to call for the records relating to set aside the order passed in
Na.Ka.No.164/2023/A6 on the file of the Alangudi Sub Division, Karambakudi
Division Administrative Magistrate cum Tahsildar, Karambakudi, Pudukkottai
District, and allow this Criminal Revision Petition.
For Petitioner : Mr.D.Rameskumar
For Respondents : Mr.M.Vaikkam Karunanithi
Government Advocate (Crl.Side)
1/6
https://www.mhc.tn.gov.in/judis
Crl.R.C.(MD).No.1068 of 2023
ORDER
This Criminal Revision is filed to quash the proceedings in Na.Ka.No.
Na.Ka.No.164/2023/A6 by the first respondent dated 06.09.2023.
2. The impugned order passed by the first respondent wherein, the
petitioner was arrested on 03.09.2023 and detained under Section 122(1)(b) of
Cr.P.C for the violation of bond condition executed under Section 110 of Cr.P.C
dated 15.05.2023, he involved in the offence after executing the bond under
Section 110 of Cr.P.C. Aggrieved by the said order, the petitioner has preferred
the present revision.
3. The learned counsel appearing for the petitioner would submit the first
respondent has no jurisdiction to pass the impugned order under Section 122 (1)
(b) of Cr.P.C for which, he placed reliance of the Hon'ble Division Bench
judgment in P.Sathish @ Sathish Kumar Vs. State reported in 2023 (1) MWN
(Crl.) 499 and he seeks for quashment of impugned order.
4. The learned Government Advocate (Crl. Side) submitted that against the
above said order they are going to file SLP before the Hon'ble Supreme Court.
https://www.mhc.tn.gov.in/judis Crl.R.C.(MD).No.1068 of 2023
5. This Court considered the rival submission made by both parties.
6.The issue in this case is that whether the first respondent has
jurisdiction to pass impugned order under Section 122(1)(b) of Cr.P.C against
the petitioner. The said issue was answered by the Hon'ble Division Bench
judgment in P.Sathish @ Sathish Kumar Vs. State reported in 2023 (1) MWN
(Crl.) 499 negatively in the following terms:-
“88. Now that we have ousted the camel and put the canopy of justice back to where it belongs, our answers to the questions formulated in paragraph 2 are as under:
(a) GO.Ms. No. 659, dated 12.09.2013 and GO.Ms. No. 181, dated 20.02.2014 vesting Deputy Commissioners of Police with the powers of an Executive Magistrate for the purposes of Section 107 to 110 Cr.P.C., suffer from manifest arbitrariness and violates the principle of separation of powers under the Constitution. The GO's are consequently violative of Articles 14, 21 and 50 of the Constitution of India and the proviso to Section 6 of the Madras District Police Act. Resultantly, we declare GO.MS. No. 659, dated 12.09.2013 and GO.MS. No. 181, dated 20.02.2014 as unconstitutional and ultra vires the aforesaid provisions. Consequently, the status quo ante that prevailed prior to the issuance of GO.MS. No. 659, dated 12.09.2013 and GO.MS. No. 181, dated 20.02.2014 stands restored forthwith.
(b) Ex-consequenti, the decision in Balamurugan v. State, MANU/TN/2058/2016, will stand overruled.
(c) Violation of a bond executed under Section 110 of the Cr.P.C., can be dealt with under Section 446 of the Code and not under Section 122(1)(b) of the Cr.P.C. Consequently, we affirm the judgment of Mr. Justice P.N. Prakash in Devi v.
https://www.mhc.tn.gov.in/judis Crl.R.C.(MD).No.1068 of 2023
Executive Magistrate (MANU/TN/5284/2020 : 2020 6 CTC
157) in its entirety. The decision of the learned single judge to the contrary in Vadivel @ Mettai Vadivel v. The State (Crl.R.C. No. 982 of 2018 etc., batch) will stand overruled.
(d) GO.Ms. No. 659, dated 12.09.2013 and GO.Ms. No. 181, dated 20.02.2014 were issued only in exercise of powers under Section 20(1) of the Cr.P.C., and these Government Orders have been held to be unconstitutional. And;
(e) In the light of the law laid down in paragraph 24 of the three judge bench decision of the Supreme Court in Gulam Abbas v. State of Uttar Pradesh MANU/SC/0059/1981 : (1982) 1 SCC 71, an Executive Magistrate cannot authorize imprisonment under Section 122(1)(b) for violation of a bond under Section 107 Cr.P.C. A person who has violated the bond executed before the Executive Magistrate under the said provision will have to be challaned or prosecuted before the Judicial Magistrate for inquiry and punishment under Section 122(1)(b) Cr.P.C.”
7.In view of the above ratio, this Court is inclined to quash the impugned
order passed by the first respondent in Na.Ka.No.164/2023/A6 dated 06.09.2023
and accordingly, this Criminal Revision Case stands allowed.
26.09.2023 NCC : Yes/No Index : Yes/No Internet: Yes/No dss
Note : Issue order copy on 27.09.2023
https://www.mhc.tn.gov.in/judis Crl.R.C.(MD).No.1068 of 2023
To
1.The Administrative Magistrate cum Thasildar, Alangudi Sub Division, Karambakudi Division, Pudukkottai District.
2. The Inspector of Police, Karambakudi Police Station, Pudukottai District.
3.The Superintendent of Prison, Central Prison, Trichy.
4.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.
5.The Section Officer, Record Section (Criminal) Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis Crl.R.C.(MD).No.1068 of 2023
K.K.RAMAKRISHNAN, J.
dss
Crl.RC(MD)No.1068 of 2023
26.09.2023
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!