Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mari @ Marimuthu vs State Rep
2025 Latest Caselaw 5410 Mad

Citation : 2025 Latest Caselaw 5410 Mad
Judgement Date : 27 June, 2025

Madras High Court

Mari @ Marimuthu vs State Rep on 27 June, 2025

                                                                                         Crl.A.(MD)No.487 of 2017


                            BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED : 27.06.2025

                                                           CORAM :

                                  THE HONOURABLE DR. JUSTICE R.N.MANJULA

                                             Crl.A.(MD)No.487 of 2017


                     Mari @ Marimuthu                                       ... Appellant/Sole Accused

                                                              versus


                     State rep., by
                     1.The Deputy Superintendent of Police,
                       Samayanallur Sub Division,
                       Samayanallur, Madurai District.

                     2.The Inspector of Police,
                       Samayanallur Police Station,
                       Madurai District.
                       Crime No.403 of 2015                                 ... Respondent/Complainant


                     Prayer : Criminal Appeal filed under Section 374(2) of Cr.P.C., to call for
                     the records and set aside the order of conviction and sentence passed in
                     Spl.S.C.No.129 of 2016 dated 07.11.2017 by the learned III Additional
                     District and Sessions Judge (PCR Cases), Madurai and allow this appeal
                     and acquit the appellant/accused from the charges leveled against him.


                                   For Appellant         : Mr.RL.Dhilipan Pandian
                                                           Legal Aid Counsel

                     1/11



https://www.mhc.tn.gov.in/judis              ( Uploaded on: 29/07/2025 02:30:02 pm )
                                                                                             Crl.A.(MD)No.487 of 2017


                                        For Respondent         : Mr.A. Albert James
                                                                 Government Advocate (Crl.side)



                                                              JUDGMENT

This criminal appeal has been preferred as against the judgment of

conviction and sentence, dated 07.11.2017 made in Spl.S.C.No.129 of 2016

by the learned III Additional District and Sessions Judge (PCR Cases),

Madurai, thereby convicting and sentencing the appellant to undergo one

year of rigorous imprisonment and to pay a fine of Rs.1,000/-, in default to

undergo one week of simple imprisonment for the offence under Section

452 of IPC; to undergo 1 year of rigorous imprisonment and to pay a fine of

Rs.1000/-, in default to undergo one year of simple imprisonment for the

offence under Section 324 of IPC; to undergo one year of rigorous

imprisonment and to pay a fine of Rs.500/-, in default to undergo one week

of simple imprisonment for the offence under Section 506(ii) of IPC. The

sentences were ordered to run concurrently. Set off order under Section 428

of Cr.P.C., was also ordered.

2. The appellant is the sole accused. The case of the prosecution had

arisen on the basis of the complaint given by the defacto complainant,

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/07/2025 02:30:02 pm )

P.W.1, registered in Crime No. 403 of 2015 at the Samayanallur Police

Station, for the offences under Sections 448, 294(b), 323, 324 and 506(i) of

IPC r/w Section 3(1)(x) of SC/ST Act, is as follows:

(a) On 11.10.2015, during the night hours, while the defacto

complainant, along with his wife and daughter, was sleeping at his residence

with the door left open for better ventilation, at around 11:30 PM, the

accused unlawfully trespassed into the house of the defacto complainant.

Upon hearing a noise, the defacto complainant switched on the light and

saw the accused inside the house. When the defacto complainant questioned

the accused as to why he had entered the house, especially when women

were sleeping inside, the accused abused the defacto complainant in filthy

language, made caste-based remarks, and bit the toes of his left foot. On

seeing the same, the wife and daughter of the defacto complainant raised an

alarm by shouting. At that juncture, the accused pushed the defacto

complainant to the ground and fled away from the scene of occurrence

saying that he would kill them.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/07/2025 02:30:02 pm )

(b) After completion of investigation, charge sheet has been filed

against the accused. Since the offence is triable by the Sessions Court, the

case was committed to the Sessions Court. The trial Judge has taken

cognizance in Spl.S.C.No.129 of 2016 and after completing the legal

mandate of furnishing copies and all other legal formalities, the trial Judge

framed charges against the appellant for the offences under Sections 452,

324 and 506(ii) of IPC and Section 3(1)(x) of SC/ST Act. When the

accused was questioned, he denied the same and claimed to be tried.

(c) During trial, on the side of the prosecution, P.W.1 to P.W.13 were

examined and Ex.P1 to Ex.P8 were marked. On the side of the defence, no

oral and documentary evidence was let in.

(d) After completion of trial, based on the oral and documentary

evidence, the trial Judge has convicted and sentenced the accused as stated

supra. Aggrieved over the same, this appeal has been preferred.

3. The learned counsel appearing for the appellant submitted that the

eyewitnesses examined are interested witnesses, being close relatives of the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/07/2025 02:30:02 pm )

defacto complainant. It was contended that no independent witnesses were

examined to corroborate the prosecution's case. Furthermore, P.W.2, in her

evidence, stated that 4–5 neighbours arrived at the scene after hearing a

noise, however, none of them supported the prosecution's version. It is also

submitted that the alleged arrest of the accused, as narrated by the

Investigating Officer, is not factually correct. These crucial aspects were not

properly appreciated or considered by the learned trial Judge,

4. The learned Government Advocate (Crl.side) submitted that the

accused is a resident of the same locality, residing at nearby street.

Therefore, there was no difficulty for the prosecution witnesses to identify

him. It was further submitted that there is no enmity or prior motive

between the complainant and the accused, and hence, no reason or necessity

for P.W.1 to lodge a false complaint against the accused.

5. Heard both sides and perused the materials on record.

6. The defacto complainant, who was examined as P.W.1, stated in

his evidence that on 11.10.2015 at about 11:30 p.m., while he was sleeping

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/07/2025 02:30:02 pm )

with the door open for ventilation, the accused entered his house. Upon

noticing the accused, P.W.1 immediately switched on the light. He further

stated that at the time of the incident, he was lying in hall, while his wife

and daughter were sleeping in the inner room. When P.W.1 attempted to

apprehend the accused, the accused pushed him down, resulting in some

altercation. During that course of time, the accused bit P.W.1 on the thumb

of his left leg (i.e., the big toe) and threatened him while fleeing from the

scene. Upon hearing the noise made by P.W.1, his wife and daughter came

out from the inner room and witnessed the occurrence. Their evidence also

supports and corroborates the statement of P.W.1.

7. P.W.4, Chinnapandiammal, who is the wife of P.W.1's younger

brother and was residing on the ground floor on the same building, and

other neighbours rushed to the place of occurrence upon hearing the noise.

Though the evidence of P.W.4 is not elaborated in detail, she has stated that

the accused trespassed into the house of the defacto complainant on the day

of the occurrence and created a ruckus. She further deposed that when she

came out of her house, she saw the accused coming out of the defacto

complainant's house and while running away, he threatened the defacto

complainant. The evidence of P.W.4 is quite natural.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/07/2025 02:30:02 pm )

8. P.W.3, the daughter of P.W.1, has also corroborated the evidence

of P.W.1 and P.W.2 in all materials aspects.

9. The doctor, examined as P.W.11, stated that upon examination of

P.W.1, he found lacerated injuries on both cheeks and that the nail of

P.W.1’s left big toe was partially torn. He gave his medical opinion that the

injuries sustained by P.W.1 were simple in nature and could have been

caused in the manner described by the prosecution.

10. Though the involvement of the accused in trespassing into the

house of P.W.1 and causing injury by biting the defacto complainant is

proved, there is no evidence that the accused carried any weapon. Therefore,

he cannot be convicted under Section 324 of the IPC. Since the accused

voluntarily hurt P.W.1 without the use of any weapon, I feel the accused

ought to have been convicted for the offence under Section 323 of IPC,

instead of 324 of IPC.

11. With regard to the finding of guilt for the offence under Section

506(ii) of the IPC against the accused, it is noted that there was no prior

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/07/2025 02:30:02 pm )

motive or enmity between P.W.1 and the accused. A mere verbal threat,

without any concrete intention or reasonable apprehension of death, cannot

be construed as criminal intimidation punishable under Section 506(ii) of

the IPC. Therefore, the finding of guilt and conviction under Section

506(ii) IPC is liable to be set aside.

12. The accused has also been convicted for the offence under

Section 452 of the IPC. However, for a conviction under this Section, it

must be proved that the accused committed house-trespass, after having

made preparation to cause hurt, assault, or wrongful restraint to any person.

Mere entry without such preparation does not attract the ingredients of

Section 452 of IPC.

13. The manner in which the accused entered the house of P.W.1 at

night does not indicate that he had made any preparation to commit murder

or assault. It appears more likely that he trespassed into the house of P.W.1

with the intention of either committing theft or misbehaving with the

women present. The simple hurt caused to P.W.1 occurred only when the

accused was startled and pushed him while trying to escape. Therefore, it

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/07/2025 02:30:02 pm )

would have been appropriate to convict the accused for the offence of

house-trespass under Section 448 of the IPC, instead of Section 452 of IPC.

To this extent, I feel that the judgment of trial Court is liable to be modified.

14. In the result,

(i)This Criminal Appeal is partly allowed;

(ii) The impugned judgment passed by the learned III Additional

District and Sessions Judge (PCR Cases), Madurai, in Spl.S.C.No.129 of

2016 dated 07.11.2017 is hereby modified as under:

Punishment imposed by trial Court u/s Modified by this Court u/s 452 of IPC - 1 year (R.I), fine of altered to 448 IPC, fine Rs.1,000/- Rs.1,000/-, i/d to undergo one week (S.I) i/d one week (S.I) 324 of IPC- 1 year (R.I) with fine of altered to 323 IPC, fine Rs.20,000/-, Rs.1,000/-, id., to undergo one year (S.I) i/d two months (S.I) 506(ii) of IPC -one year (R.I), fine of Set aside Rs.500/-, id., one week (S.I)

(iii) If the fine amount has already been paid by the accused, the same

can be adjusted with the fine amount now imposed. Total fine amount of

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/07/2025 02:30:02 pm )

Rs.21,000/- shall be paid by the accused and out of the said amount,

Rs.20,000/- shall be paid to the defacto complainant/P.W.1, within a period

of one week from the date of receipt of a copy of this judgment.

27.06.2025 Index : Yes/No NCC : Yes/No. Rmk

To

1.III Additional District and Sessions Judge (PCR Cases), Madurai.

2.The Deputy Superintendent of Police, Samayanallur Sub Division, Samayanallur, Madurai District.

3.The Inspector of Police, Samayanallur Police Station, Madurai District.

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

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/07/2025 02:30:02 pm )

DR.R.N.MANJULA, J.,

Rmk

27.06.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/07/2025 02:30:02 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