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

Balamurugan vs State Represented By
2024 Latest Caselaw 17726 Mad

Citation : 2024 Latest Caselaw 17726 Mad
Judgement Date : 6 September, 2024

Madras High Court

Balamurugan vs State Represented By on 6 September, 2024

                                                                           Crl.O.P.(MD)No.5520 of 2024



                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED: 06.09.2024

                                                        CORAM

                                  THE HON'BLE MR.JUSTICE K.MURALI SHANKAR

                                               Crl.O.P.(MD)No.5520 of 2024

                     1.Balamurugan

                     2.Sathis @ Sathish Raja                         ... Petitioners/A3 & A5

                                                           Vs.

                     1.State represented by
                       The Inspector of Police,
                       Pazhavur Police Station,
                       Tirunelveli District.
                       (Crime No.139 of 2015)

                     2.Packiam                                         ... Respondents

                     PRAYER :          Criminal Original Petition filed under Section 528 of
                     B.N.S.S, to call for the records in P.R.C.No.56 of 2016 on the file of the
                     Judicial Magistrate Court, Vallioor and quash the same against the
                     petitioner.

                                      For Petitioners     : Mr.R.Ponkarthikeyan

                                      For R1              : Mr.K.Sanjai Gandhi,
                                                            Government Advocate (Crl. Side)

                                      For R2              : Mr.P.Suresh.

                     1/6

https://www.mhc.tn.gov.in/judis
                                                                               Crl.O.P.(MD)No.5520 of 2024




                                                            ORDER

Memo dated 06.09.2024 filed by the petitioner is recorded.

This Criminal Original Petition has been filed, invoking Section

528 of B.N.S.S., seeking orders, to call for the records in P.R.C.No.56 of

2016 on the file of the Judicial Magistrate Court, Vallioor and quash the

same against the petitioners.

2. The case of the prosecution is that on 14.05.2015, during temple

festival, the accused persons pelted stones on the gate of the defacto

complainant's house and when the same was questioned by the defacto

complainant, the petitioners along with other accused persons trespassed

into the defacto complainant's house and caused damage to the windows

and doors and also criminally intimidated her. Hence, the complaint.

3. The learned counsel appearing for the petitioners would submit

that the second respondent has lodged a complaint before the first

respondent and on that basis, FIR came to be registered in Crime No.139

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

of 2015 and after investigation and filing of the final report, the same

was taken cognizance in P.R.C.No.56 of 2016 on the file of the Judicial

Magistrate, Vallioor for the offences under Sections 147, 447, 294(b),

506(i) IPC and Section 3 of TNPPDL Act and Section 4 of TNPHW Act,

against the petitioners.

4. The case is under trial. By passage of time, the parties have

decided to bury their hatchet and compromise the dispute amicably

among themselves.

5. A Joint Memo of Compromise has been filed before this Court

which have been signed by the petitioner and the second respondent and

also by their respective counsels. The petitioners and the second

respondent are present before this Court and and they were identified by

Mr.D.Subramanian, HC 859, Pazhavur Police Station, Tirunelveli

District as well as by the learned counsels appearing for the parties. This

Court also enquired both the parties and was satisfied that the parties

have come to an amicable settlement between themselves.

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

6. In the instant case, the dispute is of personal in nature and the

parties had compromised. Where the parties have compromised the

matter, the High Court has to power to quash the complaint for the

offence under Sections 147, 447, 294(b), 506(i) IPC and Section 3 of

TNPPDL Act and Section 4 of TNPHW Act.

7. The legal position expressed by the Hon'ble Apex Court in the

case of Gian Singh vs. State of Panjab and another reported in

(2012)10 SCC 303 and Parbathbhai Aahir @ Parbathbhai Vs. State of

Gujrath) reported in (2017)9 SCC 641 were taken into consideration.

8. In the light of the guidelines issued in the above said

Judgments of the Hon'ble Apex Court, no useful purpose will be served

in keeping the proceedings in P.R.C.No.56 of 2016 as against the

petitioner pending on the file of the Judicial Magistrate Court, Vallioor,

even though, the offences involved are not compoundable in nature.

9. Accordingly, this Criminal Original Petition is allowed and the

proceedings in P.R.C.No.56 of 2016 on the file of the Judicial Magistrate

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

Court, Vallioor, is quashed as against the petitioners and the joint

compromise memo shall form part and parcel of this order.



                                                                             06.09.2024
                     NCC          :     Yes / No
                     Index        :     Yes / No
                     Internet     :     Yes / No
                     das


                     To

                     1.The Judicial Magistrate, Vallioor.

                     2.The Inspector of Police,
                       Pazhavur Police Station,
                       Tirunelveli District.

                     3.The Additional Public Prosecutor,
                       Madurai Bench of Madras High Court,
                       Madurai.






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




                                    K.MURALI SHANKAR,J.

                                                                das




                                                Order made in





                                             Dated: 06.09.2024






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