Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

B.Mohamed Kalibullah vs P.S.Sharfudeen
2024 Latest Caselaw 21537 Mad

Citation : 2024 Latest Caselaw 21537 Mad
Judgement Date : 13 November, 2024

Madras High Court

B.Mohamed Kalibullah vs P.S.Sharfudeen on 13 November, 2024

Author: N.Anand Venkatesh

Bench: N.Anand Venkatesh

                                                                       Crl.O.P.(MD)No.10937 of 2022

                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED: 13.11.2024

                                                         CORAM

                                  THE HON'BLE MR.JUSTICE N.ANAND VENKATESH

                                             Crl.O.P.(MD) No.10937 of 2022
                                                         and
                                             Crl.M.P.(MD) No.6907 of 2022


                     1.B.Mohamed Kalibullah
                     2.Mohamed Asik                                           ... Petitioners/
                                                                               Accused 1 & 2

                                                          Vs.


                     P.S.Sharfudeen                                             ... Respondent

                     PRAYER :           Criminal Original Petition filed under Section 482 of
                     Criminal Procedure Code, to call for the records pertaining to C.C.No.
                     216 of 2016 on the file of the learned Judicial Magistrate No.III,
                     Dindigul and quash the same.


                                       For Petitioners    : Mr.M.Sheik Abdullah

                                       For Respondent     : Mr.G.Karuppasamy




                     1/6

https://www.mhc.tn.gov.in/judis
                                                                      Crl.O.P.(MD)No.10937 of 2022




                                                   ORDER

This petition has been filed to quash the proceedings in

C.C.No.216 of 2016 pending investigation on the file of the learned

Judicial Magistrate No.III, Dindigul.

2.Heard the learned counsel for the petitioner and the

learned counsel appearing on behalf of the respondent.

3.The respondent gave a complaint against the petitioner

which was taken on file by the Town South Police, Dindigul in Crime

No.468 of 2015 for alleged offences under Sections 447 and 506(i) of

IPC. After investigation, a closure report was filed as mistake of fact

before the learned Judicial Magistrate No.III, Dindigul. The respondent

filed a protest petition. The learned Judicial Magistrate decided to deal

with the protest petition as a private complaint and took cognizance of

the same for offence under Section 506(i) of IPC through order dated

18.10.2016 as against A1 and A2 and dismissed the complaint insofar as

A3 and A4 are concerned. Aggrieved by the same, the present quash

https://www.mhc.tn.gov.in/judis Crl.O.P.(MD)No.10937 of 2022

petition has been filed by A1 and A2.

4.It is not in dispute that initially the case was investigated

by the police in Crime No.468 of 2015 and a referred charge sheet was

filed before the learned Judicial Magistrate No.III, Dindigul, as mistake

of fact. It is now too well settled that the learned Magistrate can act upon

the protest petition and issue process to the accused persons or can order

for further investigation or can treat it as a private complaint and proceed

further.

5.The learned Judicial Magistrate decided to treat the protest

petition as a private complaint. At the time of taking cognizance of the

same, the learned Judicial Magistrate ought to have applied his mind on

the closure report filed by the police and the materials that were collected

by the police while filing the closure report. If the learned Judicial

Magistrate has not applied his mind on those materials, the very taking of

cognizance of the private complaint becomes unsustainable. Useful

reference can be made to the judgment of this Court in Narayanamma &

Others. Vs. Chikka Venkateshaiah, reported in 2019 (2) L.W. (Crl.)

https://www.mhc.tn.gov.in/judis Crl.O.P.(MD)No.10937 of 2022

522. Reference can also made to the judgment in Alaguthangamani v.

Saravanan, reported in 2022 (4) MLJ (Crl.) 156.

6.This Court had held that when a protest petition is

converted into a complaint, the Court has to necessarily apply its mind on

the closure report and the statements recorded by the police which forms

part of the closure report.

7.The cognizance order passed by the Court below does not

reflect any application of mind on the closure report filed by the police

and the materials that were filed along with the closure report.

8.In view of the same, this Court has to necessarily interfere

with the cognizance order passed by the Court below and accordingly the

same is set aside.

9.The matter is remitted back to the file of the learned

Judicial Magistrate No.III, Dindigul. The learned Judicial Magistrate

shall apply his mind on the closure report and the materials collected by

https://www.mhc.tn.gov.in/judis Crl.O.P.(MD)No.10937 of 2022

the police and which forms part of the closure report and also the

grounds taken by the respondent in the protest petition which has now

been treated as a private complaint and thereafter, pass an order. This

process shall be completed within a period of four weeks from the date of

receipt of a copy of this order.

10.In the result, this Criminal Original Petition stands

allowed with the above directions. Consequently, connected

miscellaneous petition is closed.




                                                                                   13.11.2024

                     NCC           :      Yes / No
                     Index         :      Yes / No
                     Internet      :      Yes / No
                     PKN

                     To


1.The Judicial Magistrate No.III, Dindigul.

https://www.mhc.tn.gov.in/judis Crl.O.P.(MD)No.10937 of 2022

N.ANAND VENKATESH,J.

PKN

Crl.O.P.(MD)No.10937 of 2022

Dated: 13.11.2024

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