Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Balaguru vs State Rep By
2025 Latest Caselaw 1268 Mad

Citation : 2025 Latest Caselaw 1268 Mad
Judgement Date : 21 July, 2025

Madras High Court

Balaguru vs State Rep By on 21 July, 2025

Author: G.K.Ilanthiraiyan
Bench: G.K.Ilanthiraiyan
                                                                                        Crl.A.No.1013 of 2025

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED : 21.07.2025

                                                          CORAM

                            THE HONOURABLE MR. JUSTICE G.K.ILANTHIRAIYAN

                                               Crl.A.No.1013 of 2025

                Balaguru                                                        .....   Appellant

                                                               Vs

                1.State Rep by
                The Deputy Superintendent of Police,
                Villupuram District.

                2.State Rep by
                The Station House Officer,
                Villupuram All Women Police Station,
                Villupuram.
                (Crime No.72 of 2025)                                           .....   Respondents
                PRAYER : Criminal Appeal has been filed under Section 14-A(2) of SC/ST
                1989 (Amendment Act) 1 of 2016, to set aside the oder in Crl.M.P.No.241 of
                2025 dated 07.07.2025 by the Hon'ble Special Court for Exclusive Trial of
                Cases under the SC/ST (Prevention of Atrocities) Act 1989, Villupuram and
                enlarge the appellant on bail in Crime No.72 of 2025 on the file of the All
                Women Police Station, Villupuram.
                                        For Appellant         : Mr.K.Chandrasekar

                                        For R1 and R2          : Mr.S.Raja Kumar
                                                                 Additional Public Prosecutor



                Page 1 of 6


https://www.mhc.tn.gov.in/judis               ( Uploaded on: 22/07/2025 05:37:24 pm )
                                                                                            Crl.A.No.1013 of 2025

                                                      JUDGMENT

This Criminal Appeal has been filed as against the order made in

Crl.M.P.No.241 of 2025 dated 07.07.2025 on the file of the Special Court for

Exclusive Trial of Cases under the SC/ST (Prevention of Atrocities) Act 1989,

Villupuram, thereby dismissing the petition for bail.

2. Heard the learned counsel appearing for the appellant and the

learned Additional Public Prosecutor for the respondents 1 and 2 and perused

the materials placed before this Court.

3. The appellant is the accused in Crime No.72 of 2025 on the file of

the second respondent, registered for the offences punishable under Section85

of Bharatiya Nyaya Sanhita, 2023, 313 of IPC and 3(2)(v) of SC/ST

(Prevention of Atrocities) Act 1989. The third respondent lodged a complaint

alleging that, the petitioner fell in love with the defacto complainant, who

belongs to the Scheduled Tribes community and subsequently married her. The

petitioner belongs to the MBC community. After the marriage, both were

residing in their respective parental homes. In the meantime, when there was

no one in the defacto complainant's house, the petitioner had sexual intercourse

with her. Due to which, the defacto complainant had become pregnant and she

https://www.mhc.tn.gov.in/judis ( Uploaded on: 22/07/2025 05:37:24 pm )

had been taken to the Thirukovilur Government Hospital and forced her to have

an abortion by the petitioner. The petitioner subsequently refused to reunion on

account of her community and also threatened the defacto complainant.

4. After registration of FIR as against the appellant, the

appellant was he filed a bail application before the Special Court for Exclusive

Trial of Cases under the SC/ST (Prevention of Atrocities) Act 1989,

Villupuram in Crl.M.P.No.241 of 2025 and the same was dismissed. Hence,

the appellant filed the present appeal seeking bail.

5. Considering the above facts and circumstances and also the

period of incarceration undergone by the appellant from the date of his arrest

i.e., 27.06.2025, this Court is inclined to grant bail to the appellant.

Accordingly, the order made in Crl.M.P.No.241 of 2025 dated 07.07.2025 on

the file of the Special Court for Exclusive Trial of Cases under the SC/ST

(Prevention of Atrocities) Act 1989, Villupuram, is hereby set aside. This

Criminal Appeal stands allowed.

6. The appellant is ordered to be released on bail on his execution

https://www.mhc.tn.gov.in/judis ( Uploaded on: 22/07/2025 05:37:24 pm )

of a bond for a sum of Rs.10,000/- (Rupees ten thousand only) with two

sureties, each for a like sum to the satisfaction of the Special Court for

Exclusive Trial of Cases under the SC/ST (Prevention of Atrocities) Act 1989,

Villupuram and on further conditions that:

[a] the sureties shall affix their photographs and Left Thumb Impression in the surety bond and the Magistrate may obtain a copy of their Aadhar card or Bank pass Book to ensure their identity.

[b] the appellant shall report before the second respondent police daily at 10.30 a.m., for the period of two weeks and thereafter as and when required for interrogation.

[c] the appellant shall not abscond either during investigation or trial.

[d] the appellant shall not tamper with evidence or witness either during investigation or trial.

[e] On breach of any of the aforesaid conditions, the learned Magistrate/Trial Court is entitled to take appropriate action against the appellant in accordance with law as if the conditions have been imposed and the appellant released on bail by the learned Magistrate/Trial Court himself as laid down by the Hon'ble Supreme Court in P.K.Shaji vs. State of Kerala [(2005)AIR SCW 5560].

[f] If the accused thereafter abscond, a fresh FIR can be registered

https://www.mhc.tn.gov.in/judis ( Uploaded on: 22/07/2025 05:37:24 pm )

under Section 229A IPC.

21.07.2025 Speaking order/Non-speaking order Index :Yes/No Internet :Yes/No Lpp

To

1.The Special Court for Exclusive Trial of Cases under the SC/ST (Prevention of Atrocities) Act 1989, Villupuram

2. The Superintendent of Prison, Sub Jail, Vedampattu, Villupuram District.

3. The Deputy Superintendent of Police, Villupuram District.

4. The Station House Officer, Villupuram All Women Police Station, Villupuram.

5. The Public Prosecutor, High Court, Madras.

G.K.ILANTHIRAIYAN, J.

Lpp

https://www.mhc.tn.gov.in/judis ( Uploaded on: 22/07/2025 05:37:24 pm )

21.07.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 22/07/2025 05:37:24 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 : MAIMS

 
 
Latestlaws Newsletter