Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Asiya Begam vs Pon.Sukumaan
2025 Latest Caselaw 2681 Mad

Citation : 2025 Latest Caselaw 2681 Mad
Judgement Date : 12 February, 2025

Madras High Court

Asiya Begam vs Pon.Sukumaan on 12 February, 2025

Author: P.Velmurugan
Bench: P.Velmurugan
                                                                                      Crl.O.P.No.31371 of 2024

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                          Orders Reserved on : 23.01.2025

                                          Orders Pronounced on : 12.02.2025

                                                            Coram:

                                  THE HONOURABLE MR.JUSTICE P.VELMURUGAN

                                              Crl.O.P.No.31371 of 2024
                                                         --
                     Asiya Begam                                                        .. Petitioner
                                                               Vs.
                     1.Pon.Sukumaan
                     2.P.A.Raju                                            .. Respondents
                     (R2 impleaded as per order dated 20.12.2024
                     in Crl.M.P.No.18284 of 2024 in Crl.O.P.No.31371 of 2024)

                     Criminal Original Petition filed under Sections 482 r/w 427 Cr.P.C.,/ under
                     Sections 528 r/w 467 of BNSS, 2023, praying to order the sentence imposed
                     by the judgment dated 16.03.2023 made in Crl.R.C.No.1383 of 2016 against
                     the judgment dated 29.02.2016 made in C.A.No.120 of 2015 on the file of
                     the II Additional Sessions Court, Erode, confirming the judgment dated
                     17.06.2015 made in S.T.C.No.296 of 2012 on the file of the Judicial
                     Magistrate, Fast Track Court II, Erode, to run concurrently with the sentence
                     imposed in the judgment dated 16.03.2023 made in Crl.R.C.No.1458 of
                     2016 against the judgment dated 24.11.2015 made in C.A.No.61 of 2015 on
                     the file of the I Additional Sessions Court, Erode, confirming the judgment
                     dated 05.02.2015 made in S.T.C.No.317 of 2012 on the file of the Judicial


                     Page No.1/13


https://www.mhc.tn.gov.in/judis             ( Uploaded on: 18/03/2025 01:19:53 pm )
                                                                                             Crl.O.P.No.31371 of 2024

                     Magistrate, Fast Track Court II, Erode, by allowing this Criminal Original
                     Petition.

                                              For Petitioner         : Mr.N.Manokaran
                                              For Respondents : No appearance for R1
                                                                         Not ready in notice for R2


                                                                ORDER

This Criminal Original Petition is filed praying to issue a direction to

order the sentence imposed by this Court vide judgment dated 16.03.2023

made in Crl.R.C.No.1383 of 2016 against the judgment dated 29.02.2016

made in C.A.No.120 of 2015 on the file of the II Additional Sessions Court,

Erode, confirming the judgment dated 17.06.2015 made in S.T.C.No.296 of

2012 on the file of the Judicial Magistrate, Fast Track Court II, Erode, to run

concurrently with the sentence imposed in the judgment of this Court dated

16.03.2023 made in Crl.R.C.No.1458 of 2016 against the judgment dated

24.11.2015 made in C.A.No.61 of 2015 on the file of the I Additional

Sessions Court, Erode, confirming the judgment dated 05.02.2015 made in

S.T.C.No.317 of 2012 on the file of the Judicial Magistrate, Fast Track

Court II, Erode, by allowing this Criminal Original Petition.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/03/2025 01:19:53 pm )

2. Respondents 1 and 2 herein separately filed private complaint

against the petitioner under Section 138 of Negotiable Instruments Act in

S.T.C.No.296 of 2012 and S.T.C.No.317 of 2012 on the file of the Judicial

Magistrate, Fast Track Court - II, Erode, respectively. The trial Court, on

considering the facts and circumstances of the cases and on appreciation of

oral and documentary evidence, came to conclusion that the legal

presumption under Section 139 of Negotiable Instruments Act must lean in

favour of the respondents and that the petitioner failed to rebut the

presumption and accordingly, convicted and sentenced the petitioner under

Section 138 of Negotiable Instruments Act, as detailed in the following

tabular column :

Sl. Complainant S.T.C.Nos. Conviction and sentence No.

1. Pon.Sukumaran S.T.C.No.296 of 2012 Under Section 138 of Negotiable (Judicial Magistrate, Instruments Act - 1 year SI and fine Fast Track Court-II, of Rs.5,000/-, in default, one month Erode) SI.

2. P.A.Raju S.T.C.No.317 of 2012 Under Section 138 of Negotiable (Judicial Magistrate, Instruments Act - 1 year SI and fine Fast Track Court-II, of Rs.5,000/-, in default, one month Erode) SI.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/03/2025 01:19:53 pm )

3. The above conviction and sentences were confirmed vide judgment

dated 29.02.2016 in C.A.No.120 of 2015 on the file of the II Additional

Sessions Court, Erode and judgment dated 24.11.2015 in C.A.No.61 of 2015

on the file of the I Additional Sessions Court, Erode. Aggrieved by the same,

the petitioner filed Crl.R.C.Nos.1383 and 1458 of 2016. This Court vide

separate order dated 16.03.2023 dismissed the revision in Crl.R.C.No.1383

of 2016 and directed the petitioner to deposit a sum of Rs.20,00,000/-

(Rupees Twenty Lakhs) before the trial Court on or before 12.05.2023 and

also dismissed the revision in Crl.R.C.No.1458 of 2016 and directed the

petitioner to deposit a sum of Rs.5,50,000/- (Rupees Five Lakhs Fifty

Thousand) before the trial Court on or before 12.05.2023, to compound the

said offence, if the petitioner fails to comply with the said condition, she was

directed to surrender before the trial Court on 15.05.2023. Since the

petitioner could not pay the cheque amount as directed by this Court, she

surrendered before the Judicial Magistrate, Fast Track Court No.1, Erode on

22.09.2023. Now the petitioner is confined in Special Prison for Women,

Coimbatore from 22.09.2023.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/03/2025 01:19:53 pm )

4. Learned counsel for the petitioner contended that the petitioner is

aged about 56 years and she was living separately with her son and daughter.

The petitioner is suffering from breast cancer and facing the wrath of

criminal prosecution for the past 12 years and now she is living in penury.

Due to her poverty and health ailments, she could not approach the Hon’ble

Supreme Court for filing SLP and left with no other alternative option she

had surrendered before the Court below. If the petitioner runs two sentences

consecutively, she would suffer grave injustice. He further submitted that the

petitioner has already undergone the sentences for more than one year.

Therefore, she has filed the present petition for considering the same on

humanitarian grounds directing the sentences imposed on her to run

concurrently.

5. Learned counsel for the petitioner further submitted that this Court

may exercise its discretionary power under Section 427 Cr.P.C/427 BNSS

and issue direction that the subsequent sentence shall be run concurrently

with the previous sentence.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/03/2025 01:19:53 pm )

6. In support of this contentions, the learned counsel for the petitioner

relied on the following judgments:

i) V.K.Bansal Vs. State of Haryana and Another reported in

2013 (7) SCC 211, the Supreme Court has held that there is no

straitjacket formula for exercising the discretion under Section

427(1) Cr.P.C. and the Court has to look into the nature of the

offence, facts and circumstances of each case.

ii) Vicky @ Vikas Vs. State (Govt. of NCT of Delhi) 2020 (11)

SCC 540, the Supreme Court has held that while ordering

sentences to run concurrently in two different cases of different

nature and transaction, the Court may consider the family

background of the accused, illness to his family members,

report of the Probation officer during her period of

incarceration.

(iii) Shyam Pal Vs. Dayawati Besoya and Another reported in

(2016) 10 SCC 761; and

(iv) Gurunathan Vs. The Inspector of Police reported in

https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/03/2025 01:19:53 pm )

2012(6) CTC 510.

In the case on hand, the petitioner’s family is subjected to unforeseen penury

after her surrender on 22.09.2023. Therefore, this Court may allow this

petition.

7. Heard the learned counsel for the petitioner and perused the

materials available on record.

8. Despite service of notice on the first respondent and his name has

been printed in the cause list, none appeared on the side of the first

respondent either in person or through counsel.

9. Though the offences in the two cases are similar, the Court below

conducted separate trial and passed separate judgments. At the time of

passing of the judgment of conviction and sentence, the petitioner kept quiet

and did not make any claim before the trial Court to undergo the sentences

concurrently. Now the petitioner is convicted and undergoing sentence in

https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/03/2025 01:19:53 pm )

respect of the said offence, and at this stage, this petition is filed under

Section 467 of BNSS, 2023 praying to run the sentences concurrently.

10. In the above context, it is useful to extract Sections 467 of BNSS,

as follows:

"Section 467: Sentence on offender already sentenced for another offence: (1) When a person already undergoing a sentence of imprisonment is sentenced on a subsequent conviction to imprisonment or imprisonment for life, such imprisonment or imprisonment for life shall commence at the expiration of the imprisonment to which he has been previously sentenced, unless the Court directs that the subsequent sentence shall run concurrently with such previous sentence:

Provided that where a person who has been sentenced to imprisonment by an order under section 141 in default of furnishing security is, whilst undergoing such sentence, sentenced to imprisonment for an offence committed prior to the making of such order, the latter sentence shall commence immediately.

(2) When a person already undergoing a

https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/03/2025 01:19:53 pm )

sentence of imprisonment for life is sentenced on a subsequent conviction to imprisonment for a term or imprisonment for life, the subsequent sentence shall run concurrently with such previous sentence."

11. In the case on hand, it is not a single transaction constituting

offence, but in each complaint, the transactions between the complainant and

petitioner are different and based on the complaint given by the different

complainant involving dishonor of cheques, the petitioner was convicted in

different S.T.C Cases for the offence under Section 138 of N.I.Act by the

same Trial Court by separate judgments. Further, both cases are not tried

simultaneously.

12. Further, the petitioner had already undergone the sentence of

imprisonment for more than one year and she is in prison from 22.09.2023

and after undergoing the sentence of imprisonment, she cannot invoke

Section 467(1) of BNSS.

13. Section 467(1) of BNSS makes it clear that when a person is

undergoing a sentence of imprisonment and if he/she is sentenced on a

subsequent conviction to imprisonment or imprisonment for life, such

https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/03/2025 01:19:53 pm )

imprisonment or imprisonment for life shall commence at the expiration of

the imprisonment to which he/she has been previously sentenced, unless the

Court directs that the subsequent sentence shall run concurrently with such

previous sentence.

14. This Court can very well exercise its discretionary power to order

the sentence run concurrently, if the prosecution arises out of a single

transaction or both the transactions are akin to each other. However, in the

case on hand, the petitioner is involved in similar nature of offence in two

cases, and she was tried separately and was convicted and sentenced as

tabulated supra. The judgments rendered in both the cases are on different

dates. This shows that the petitioner is involved in two cases and same

sentence of imprisonment is imposed on her in respect of the two cases.

Thus, it is clear that the petitioner is a habitual offender. In these

circumstances, the decisions referred by the petitioner indicated above are

not applicable to the present case on hand

15. On a reading of Section 467 of BNSS, it is evident that the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/03/2025 01:19:53 pm )

petitioner is not entitled to seek for running the sentences imposed on her to

concurrently in the two cases. The petitioner has to undergo the sentences of

imprisonment only consecutively.

16. With the above observations, this Criminal Original Petition is

dismissed.

12.02.2025 Index : Yes/No Neutral Citation Case : Yes/No Speaking Order : Yes/No ms

https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/03/2025 01:19:53 pm )

To

1. The II Additional Sessions Judge, Erode.

2. The I Additional Sessions Judge, Erode.

3. The Judicial Magistrate, Fast Track Court-II, Erode.

4. The Superintendent of Prison, Central Prison, Coimbatore.

5. The Public Prosecutor, High Court, Madras.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/03/2025 01:19:53 pm )

P.VELMURUGAN, J

ms

12.02.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/03/2025 01:19:53 pm )

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter