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

Thilagam vs State Of Tamil Nady Rep. By
2025 Latest Caselaw 3384 Mad

Citation : 2025 Latest Caselaw 3384 Mad
Judgement Date : 28 February, 2025

Madras High Court

Thilagam vs State Of Tamil Nady Rep. By on 28 February, 2025

                                                                       Crl.R.C.(MD)Nos.1356 and 1384 of 2024

                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                           Reserved on              : 10.02.2025

                                           Pronounced on            : 28.02.2025

                                                         CORAM:

                                  THE HON'BLE MR.JUSTICE K.MURALI SHANKAR

                                       Crl.R.C.(MD)Nos.1356 and 1384 of 2024

                    Thilagam                                                            ... Petitioner in
                                                                                            Crl.R.C.(MD)No.
                                                                                            1356 of 2024

                    Lakhsmanan                                                          ... Petitioner in
                                                                                            Crl.R.C.(MD)No.
                                                                                            1384 of 2024

                                                              Vs.
                    State of Tamil Nady rep. by
                    The Inspector of Police,
                    Soolakarai Police Station,
                    Virudhunagar District.
                    (Crime No.280 of 2016)                                             ... Respondent in both
                                                                                           the petitions

                    Common Prayer : These Criminal Revision Petitions filed under Sections
                    438 r/w 442 B.N.S.S., to call for the records pertaining to the order dated
                    12.07.2024 made in Cr.M.P.Nos.43 of 2018 and 6279 of 2017 in C.C.No.
                    190 of 2017 on the file of the learned Judicial Magistrate No.2,
                    Virudhunagar and set aside the same by allowing the above Revision
                    Petitions.

                    1/14
https://www.mhc.tn.gov.in/judis              ( Uploaded on: 06/03/2025 06:15:49 pm )
                                                                           Crl.R.C.(MD)Nos.1356 and 1384 of 2024

                              (in both the petitions)

                                    For Petitioner         : Mr.S.Ramasamy

                                    For Respondent         : Mr.B.Thanga Aravindh
                                                             Government Advocate (Crl. Side)


                                                     COMMON ORDER

These Criminal Revisions are directed against the orders passed in

Cr.M.P.No.43 of 2018 and Cr.M.P.No.6279 of 2017 in C.C.No.190 of

2017 dated 12.07.2024 on the file of the Court of Judicial Magistrate

No.2, Virudhunagar, dismissing the petitions seeking discharge filed under

Section 239 of the Code of Criminal Procedure.

2. The petitioner in Crl.R.C.(MD)No.1356 of 2024 (hereinafter

called as 'fifth accused') is the fifth accused and the petitioner in Crl.R.C.

(MD)No.1384 of 2024 (hereinafter called as 'first accused') is the first

accused in C.C.No.190 of 2017 for the offences under Sections 406, 420,

294(b), 506(1) and 34 IPC.

3. On the basis of the complaint given by one Rajendran, FIR came

to be registered in Crime No.280 of 2016 on the file of the respondent

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 06:15:49 pm ) Crl.R.C.(MD)Nos.1356 and 1384 of 2024

police and after completing the investigation, charge sheet came to be filed

and the case was taken on file in C.C.No.190 of 2017 for the alleged

offences under Sections 406, 420, 294(b), 506(1) and 34 IPC against six

accused including the petitioners herein and is pending on the file of the

Judicial Magistrate No.2, Virudhunagar.

4. The case of the prosecution is that one Murugan had introduced

the accused for the purpose of getting job to one Kumar Deepu/son-in-law

of the defacto complainant at Hong Kong and in pursuance of the same,

the defacto complainant met the first accused, second accused Dheepa and

third accused Venkadasalapathi on 05.07.2016 in the house of the first

accused at Door No.613, VOC Nagar, Soolakkarai Medu, that the above

said accused have induced the defacto complainant that they will get job

for his son-in-law at Hong Kong for monthly salary of Rs.1,10,000/- and

for that purpose, the defacto complainant has to pay Rs.5 lakhs and also

directed to pay Rs.50,000/- for entering into an agreement, that the second

accused had sent a message to the defacto complainant's son-in-law to

send part amount of Rs.75,000/- by remitting the same in the savings

account of the fifth accused and accordingly, the defacto complainant and

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 06:15:49 pm ) Crl.R.C.(MD)Nos.1356 and 1384 of 2024

his son-in-law deposited sum of Rs.75,000/- in the account of the fifth

accused, that they have also induced the witnesses to deposit a sum of

Rs.2,55,000/- in the account of the fourth accused and accordingly,

witnesses deposited the amount of Rs.2,55,000/- in the account of the

fourth accused, that the accused have stated that appointment order was

ready and they can get the appointment order by making balance payment

and accordingly, witnesses had paid Rs.1,70,000/- in cash to the first

accused, that the defacto complainant's son-in-law was sent to Hong Kong

on 21.07.2016 and after landing, he came to know that he was sent only by

tourist visa and not on work permit and hence, he returned from Hong

Kong and met the accused and demanded the repayment of the amount,

that the accused gave an undertaking to return the amount but

subsequently, the amount was not paid, that when the witnesses had

demanded the repayment, they were abused and criminally intimidated and

that therefore, the defacto complainant was forced to lodge a complaint

before the respondent police.

5. The first accused in his discharge petition has taken a stand that

an enquiry was conducted in pursuance of the complaint sent to the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 06:15:49 pm ) Crl.R.C.(MD)Nos.1356 and 1384 of 2024

Superintendent of Police on 05.10.2016, for which, the seventh accused

had undertaken to repay the entire amount, that the first accused was

noway connected with the case, that the defacto complainant's son-in-law

had deposited the amount in favour of the accused 5 and 6, that the defacto

complainant's son-in-law had also paid Rs.50,000/- twice to the seventh

accused, that the accused 5 to 7 have received totally Rs.4,30,000/- from

the defacto complainant's son-in-law, that the first accused has not

received any amount either from the defacto complainant or his son-in-

law, that the first accused, after introducing the proposed job seekers to the

accused 5 to 7, who are running Vista Travel Consultants, used to get

commission for the same, that since the seventh accused has not complied

with his own undertaking, the first accused lodged a complaint before the

Superintendent of Police, that without taking any action, they have taken

the wife and children of the first accused to the Police Station and coerced

the second accused to execute a promissory note for Rs.50,000/-, that the

fourth accused shown in the FIR has been deleted in the charge sheet and

that since there is absolutely no materials to proceed against the first

accused, he has to be discharged from the above case.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 06:15:49 pm ) Crl.R.C.(MD)Nos.1356 and 1384 of 2024

6. The case of the fifth accused in her discharge petition is that the

only allegation as against the fifth accused is that a sum of Rs.75,000/-

was credited in her account at the instance of the second accused, that the

fifth accused has never worked in Vista Travel Consultants, that no

witnesses has spoken about the involvement of the fifth accused in the job

racketing case, that no witnesses has stated that the fifth accused was also

available along with other accused and that since there are absolutely no

materials to proceed against the fifth accused, she has to be discharged

from the above case.

7. The respondent has filed a counter statement to the discharge

petition filed by the first accused, wherein, it has been stated that the

defacto complainant and other witnesses in their statement under Section

161(3) Cr.P.C. have clearly stated about the direct involvement of the first

accused in the prosecution case and also identified the first accused, that

all the 161 statements and confession statement of the first accused clearly

made out a prima facie case, that the Court can come to a decision about

the involvement of the accused only after examination of the witnesses

and that since there are sufficient materials available and as prima facie

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 06:15:49 pm ) Crl.R.C.(MD)Nos.1356 and 1384 of 2024

case is made out, the Court can very well frame charges against the first

accused.

8. The prosecution has filed a counter objections to the discharge

petition filed by the fifth accused, wherein, it has been stated that as per

the prosecution case, the fifth accused had shared common intention with

the other accused to commit cheating by making fraudulent representation,

that the accused 1 and 3 had directed the LWs to pay a sum of

Rs.5,50,000/- for getting job at Hong Kong, that the accused 1 to 3 have

received a sum of Rs.50,000/- as advance, that the second accused has sent

an e-mail message directing him to deposit a sum of Rs.75,000/- in the

bank account of the fifth accused, that the witness Vinoth-Bank Manager

of State Bank of India, Kulasekaran Branch was examined and in his

statement under Section 161 Cr.P.C., he had stated that sum of Rs.48,500/-

and Rs.26,500/- came to be credited on 11.07.2016 in the bank account of

the fifth accused and the said Manager has also given certificate to the said

effect, that all the accused are closely related, that the prosecution has

produced necessary materials to show that money was transferred from the

account of the witnesses to the account of the fifth accused and that

therefore, the petition is liable to be dismissed.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 06:15:49 pm ) Crl.R.C.(MD)Nos.1356 and 1384 of 2024

9. The learned Judicial Magistrate, after conducting enquiry, has

passed separate orders dated 12.07.2024 dismissing both the petitions.

Challenging the said orders, the present revisions came to be filed.

10. Regarding the accused 1 and 5, as rightly contended by the

learned Government Advocate (Criminal Side), there are specific

allegations/charges levelled against them but whether the same are true or

not cannot be gone into, in the present proceedings and the same can only

be decided at the trial. At this juncture, it is necessary to refer the

judgment of the Hon'ble Supreme Court in State by the Inspector of

Police, Chennai Vs. S.Selvi and another reported in (2018) 13 SCC 455,

“7. It is well settled by this Court in catena of judgments including the cases of Union of India v. Prafulla Kumar Samal (1979) 3 SCC 4, Dilawar Balu Kurane v.

State of Maharashtra (2002) 2 SCC 135, Sajjan Kumar v. CBI (2010) 9 SCC 368, State v. A.Arun Kumar (2015) 2 SCC 417, Sonu Gupta v. Deepak Gupta (2015) 3 SCC 424, State of Orissa v. Debendra Nath Padhi (2003) 2 SCC 711, Niranjan Singh Karan Singh Punjabi vs. Jitendra Bhimraj Bijjayya (1990) 4 SCC 76 and Superintendent & Remembrancer of Legal Affairs, West Bangal v. Anil Kumar Bhunja (1979) 4 SCC 274 that the Judge while

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 06:15:49 pm ) Crl.R.C.(MD)Nos.1356 and 1384 of 2024

considering the question of framing charge under Section 227 of the Code in sessions cases (which is akin to Section 239 CrPC pertaining to warrant cases) has the undoubted power to sift and weigh the evidence for the limited purpose of finding out whether or not a prima facie case against the accused has been made out; where the material placed before the court discloses grave suspicion against the accused which has not been properly explained, the court will be fully justified in framing the charge; by and large if two views are equally possible and the Judge is satisfied that the evidence produced before him while giving rise to some suspicion but not grave suspicion against the accused, he will be fully within his rights to discharge the accused. The Judge cannot act merely as a post office or a mouthpiece of the prosecution, but has to consider the broad probabilities of the case, the total effect of the statements and the documents produced before the court, any basic infirmities appearing in the case and so on. This however does not mean that the Judge should make a roving enquiry into the pros and cons of the mater and weigh the materials as if he was conducting a trial”

11. It is settled law that at the stage of framing charge, the Court has

to prima facie consider whether there is sufficient ground for proceeding

against the accused and the Court is not required to appreciate evidence to

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 06:15:49 pm ) Crl.R.C.(MD)Nos.1356 and 1384 of 2024

conclude whether the materials produced are sufficient or not for

convicting the accused.

12. It is also settled law that while considering an application

seeking discharge from a case, the Court is not expected to go deep of the

probative value of the material on record, but on the other hand, the Court

has to form a presumptive opinion as to the existence of the factual

ingredients constituting the offence alleged, and for that purpose, the

Court cannot conduct a roving enquiry into the pros and cons of the matter

and weigh the evidence as if it is a main trial.

13. It is pertinent to note that the Courts while dealing with the

application for discharge, are required only to see whether a prima facie is

made out against the accused and detailed enquiry is not required at this

stage. It is necessary to refer the judgment of the Hon'ble Supreme Court

in State through Deputy Superintendent of Police Vs. R.Soundirarasu

and others reported in 2022 LiveLaw (SC) 741, wherein, the case of State

of Karnataka Lokayukta, Police Station Bengaluru Vs. M.R.Hiremath

reported in (2019) 7 SCC 515 and the decision in State of Tamil Nadu

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 06:15:49 pm ) Crl.R.C.(MD)Nos.1356 and 1384 of 2024

Vs.N.Suresh Rajan reported in (2014) 11 SCC 709, were referred,

wherein, it has been specifically held that at the stage of considering an

application for discharge, the court must proceed on the assumption that

the material which has been brought on the record by the prosecution is

true and evaluate the material in order to determine whether the facts

emerging from the material, taken on its face value, disclose the existence

of the ingredients necessary to constitute the offence and that what needs

to be considered is whether there is a ground for presuming that the

offence has been committed and not whether a ground for convicting the

accused has been made out.

14. It is pertinent to note that the present case is a job racketing. The

defacto complainant in his complaint as well as in his statement would say

that he met the first accused along with his wife/second accused and his

relative third accused in the house of the first accused and at that time,

they have informed that they will get job for the defacto complainant's

son-in-law at Hong Kong for monthly salary of Rs.1,10,000/- and for that,

the defacto complainant has to pay Rs.5 lakhs. It is further case of the

prosecution that the second accused, who is the wife of the first accused,

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 06:15:49 pm ) Crl.R.C.(MD)Nos.1356 and 1384 of 2024

had sent a SMS to the defacto complainant's son-in-law asking him to

send part amount of Rs.75,000/- to the account of the fifth accused and

subsequently, informed to deposit Rs.2,55,000/- in the account of the

fourth accused and after the said deposits, the defacto complainant and his

son-in-law had paid Rs.1,70,000/- in cash to the first accused.

15. The learned Government Advocate (Criminal Side) appearing

for the respondent would submit that the Bank Manager of State Bank of

India, Kulasekaran Branch where the fifth accused is having bank account

was examined and he has given a statement under Section 161 Cr.P.C.

stating that sum of Rs.48,500/- and Rs.26,500/- came to be credited in the

bank account of the fifth accused.

16. It is pertinent to note that the second accused is the wife of the

first accused, that the third accused is the close relative of the second

accused, that the fourth accused is the wife of the sixth accused and that

the fifth accused is the mother of the fourth accused. According to the

prosecution, all the accused are closely related and they have totally

received Rs.5 lakhs.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 06:15:49 pm ) Crl.R.C.(MD)Nos.1356 and 1384 of 2024

17. As rightly contended by the learned Government Advocate

(Criminal Side), witnesses have given statement that sum of Rs.75,000/-

was credited in the bank account of the fifth accused and that

Rs.1,70,000/- in cash was handed over to the first accused.

18. Considering the records available, as rightly observed by the

learned Judicial Magistrate, there existed prima facie materials to frame

charges against the petitioners and that therefore, the impugned order

dismissing the discharge petitions cannot be found fault with. Hence, this

Court concludes that the revisions are devoid of merit and the same are

liable to be dismissed.

19. In the result, these Criminal Revision Petitions are dismissed.

No costs.

28.02.2025 NCC :yes/No Index :yes/No Internet:yes/No csm

To

1. The Judicial Magistrate No.2, Virudhunagar.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 06:15:49 pm ) Crl.R.C.(MD)Nos.1356 and 1384 of 2024

K.MURALI SHANKAR,J.

csm

2.The Inspector of Police, Soolakarai Police Station, Virudhunagar District.

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

Pre-Delivery Common Order made in Crl.R.C.(MD)Nos.1356 and 1384 of 2024

Dated : 28.02.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 06:15:49 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