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

Balasubiramaniyan @ Subiramaniyan @ ... vs The State Of Tamilnadu
2025 Latest Caselaw 1346 Mad

Citation : 2025 Latest Caselaw 1346 Mad
Judgement Date : 24 July, 2025

Madras High Court

Balasubiramaniyan @ Subiramaniyan @ ... vs The State Of Tamilnadu on 24 July, 2025

                                                                                      Crl. A.(MD)No.765 of 2025

                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATE : 24.07.2025

                                                        CORAM

                                  THE HONOURABLE DR. JUSTICE R.N.MANJULA

                                           Crl. A.(MD)No.765 of 2025

                1. Balasubiramaniyan @ Subiramaniyan @ Suppirmani

                2. Kavitha

                3. Aravinth
                                                                                      ... Appellants/A1-A3
                                                             Vs
                1. The State of Tamilnadu,
                Rep by the Deputy Superintendent of Police,
                Aundipatti Sub Division,
                Gandamanur Police Station,
                Theni District.
                In Crime No.44/2025.

                2. The Sub Inspector of Police,
                Gandamanur Police Station,
                In Crime No.44/2025
                Theni District..

                3. Panchu
                                                                                             ... Respondents

                Prayer : This Criminal Appeal is filed under Section 14A(2) of SC/ST (PoA)
                Act to set aside the order dated 08.07.2025 in Cr.M.P.No.155 of 2025 on the
                file of the learned Sessions Judge, Special Court for trial of cases under SC/ST
                (PoA) Act, Theni and enlarge the appellants on bail.



                1/7



https://www.mhc.tn.gov.in/judis             ( Uploaded on: 28/07/2025 05:28:49 pm )
                                                                                             Crl. A.(MD)No.765 of 2025




                                  For Appellants         : Mr. R.Maheswaran

                                  For R1 & R2           : Mr.K.Gnanasekaran
                                                         Government Advocate (Criminal Side)

                                  For R3                : No appearance


                                                           JUDGMENT

This Criminal Appeal is filed challenging the order passed by the

learned Sessions Judge, Special Court for trial of cases under SC/ST (PoA)

Act, Theni in Cr.M.P.No.155 of 2025 dated 08.07.2025.

2. The appellants are A1 to A3, who were arrested and remanded to

judicial custody on 08.07.2025.

3.The defacto complainant has given a complaint alleging that the

accused persons are running Pawnbroker shop and the complainant's son

along with the son of the president went to their Shop and pledged a golden

jewel for Rs.15,000/- and in the following days he borrowed a sum of Rs.

10,000/- and Rs.20,000/-, totally a sum of Rs.45,000/- borrowed from the

accused persons. The defacto complainant and her husband went to the house

of the accused and requested them to give back the jewel by receiving the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/07/2025 05:28:49 pm )

amount borrowed by their son. But the accused 1 to 3 picked up quarrel with

them, abused the defacto complainant with filthy language by making caste

remarks, assaulted and humiliated her. It is alleged that the harassment has

caused shame and hence, a case has been registered on the complaint given by

the defacto complainant.

4.The learned counsel for the appellants submitted that this is a case

and case in counter; the defacto complainant and her husband were also

accused in the complaint given by A1 in FIR No.45 of 2025 of Gandamanur

Police Station and they have been released on bail on 29.03.2025; the

appellants have also filed a petition before this Court seeking a direction to

dispose of their bail petition on the same day of their surrender and the same

was ordered by this Court; the appellants have also surrendered and filed bail

application, but the same was dismissed by the trial Court.

5.The learned Government Advocate (Crl.Side) appearing for the

respondent Police submitted that the substantial part of the investigation is

over and charge sheet is going to be filed; the second respondent, who is the

victim and injured has been discharged from the hospital and now there is no

tension in the village.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/07/2025 05:28:49 pm )

6.This Court has carefully considered the contentions made and also

perused the materials available on record.

7.On notice, the defacto complainant made her appearance during

previous hearing and stated that she was humiliated by the accused in front of

the villagers and if released on bail, the accused will once again pickup quarrel

with her, that will endanger their lives.

8.At this juncture, the learned counsel for the appellants submitted

that the appellants can be released on stringent conditions and they will not

come into contact with the defacto complainant/second respondent and her

family members. Even if they happened to be in their village, they would

appear before the Court as and when summoned/required.

9.Since the defacto complainant and her husband, who are accused

in the counter case given by the first accused have been released on bail and

this Court has also given direction to dispose the bail application once they

surrendered and the substantial part of the investigation is already over, I feel

the appellants can be released on bail on conditions.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/07/2025 05:28:49 pm )

10. Accordingly, this Criminal Appeal is allowed by setting aside the

order, dated 08.07.2025 in Crl.M.P.No.155 of 2025 on the file of the learned

Sessions Judge, Special Court for trial of cases under SC/ST (PoA) Act, Theni.

The appellants are ordered to be released on bail on them executing a bond for

a sum of Rs.25,000/- (Rupees Twenty Five Thousand only) each with two

sureties, each for a like sum to the satisfaction of the learned Sessions Judge,

Special Court for trial of cases under SC/ST (PoA) Act, Theni, and on further

conditions that:

[a]the sureties shall affix their photographs and Left Thumb Impression in the surety bond and the learned Sessions Judge may obtain a copy of their valid identity card to ensure their identity.

[b]the appellants shall stay at Trichy District and appear and sign before the Uppiliyapuram Police Station daily at 10.00 a.m., until further orders.

[c]the appellants shall not tamper with evidence or witness either during investigation or trial and they shall not involve in similar type of offences during the bail period.

[d]the appellants shall co-operate with the investigation.

[e]On breach of any of the aforesaid conditions, the learned Sessions Judge/Trial Court is entitled to take appropriate action against the appellants in accordance with law as if the conditions have been imposed and the appellants

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/07/2025 05:28:49 pm )

released on bail by the learned Sessions Judge/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 absconds, a fresh FIR can be registered under Section 269 of BNS.



                                                                                               24.07.2025
                NCC      : Yes/No
                Index    : Yes/No
                Internet : Yes/No
                PNM

                To

                1.The Sessions Judge,
                  Special Court for trial of cases
                          under SC/ST (PoA) Act Cases, Theni

                2.The Deputy Superintendent of Police,
                  Aundipatti Sub Division,
                  Gandamanur Police Station,
                  Theni District.

                3.The Jail Superintendent,
                  District Jail, Theni

                4.The Sub Inspector of Police,
                  Gandamanur Police Station,

                  Theni District..

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

6.The Jail Superintendent, Women Prison, Nilakkottai

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/07/2025 05:28:49 pm )

DR.R.N.MANJULA, J.

PNM

JUDGMENT IN

24.07.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/07/2025 05:28:49 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 : MAIMS

 
 
Latestlaws Newsletter