Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Udayakumar vs State Represented By
2025 Latest Caselaw 8130 Mad

Citation : 2025 Latest Caselaw 8130 Mad
Judgement Date : 29 October, 2025

Madras High Court

Udayakumar vs State Represented By on 29 October, 2025

Author: N. Sathish Kumar
Bench: N. Sathish Kumar
                                                                                            Crl.A.No.183 of 2019

                                    IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                        DATED : 29.10.2025

                                                                 CORAM :

                              THE HONOURABLE MR. JUSTICE N. SATHISH KUMAR
                                                                   AND
                                   THE HONOURABLE MR. JUSTICE M. JOTHIRAMAN

                                                        Crl.A.No.183 of 2019

                     Udayakumar                                                                ... Appellant
                                                                     Vs.
                     State represented by
                     The Inspector of Police,
                     Mettupalayam Police Station,
                     Mettupalayam, Coimbatore
                     (Cr.No.246/2017)                                                        ... Respondent

                                  Criminal Appeal filed under Section 374(2) Cr.P.C., praying to set
                     aside the judgment of conviction and sentence, dated 16.03.2018 in
                     S.C.No.8 of 2018 on the file of the learned Special Sessions Judge for Bomb
                     Blast Cases at Coimbatore.


                                        For Appellant        :        Mr.B.Mohan

                                        For Respondent :              Mr.A.Damodaran
                                                                      Additional Public Prosecutor
                                                                      assisted by
                                                                      Ms.M.Arifa Thasneem


                     Page 1 of 16




https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 07/11/2025 09:33:36 pm )
                                                                                             Crl.A.No.183 of 2019

                                                         JUDGMENT

(Judgment was delivered by N. SATHISH KUMAR, J.) Aggrieved over the judgment of conviction and sentence, dated

16.03.2018 in S.C.No.8 of 2018 on the file of the learned Special Sessions

Judge for Bomb Blast Cases at Coimbatore, sole accused has filed the

instant criminal appeal. The accused was convicted under under Section 302

of IPC and sentenced by the trial Court for life imprisonment and fine of

Rs.1,000/- in default, to undergo one month simple imprisonment.

2.The case of the prosecution is as follows :

2.1. Deceased Anandhi is the wife of the accused. The accused and

the deceased married against the wishes of their family in the year 2016 and

thereafter, the deceased was brought to the house of PW1/mother of

deceased, after sometime, the accused again took the deceased to his house

and set up a separate house. The deceased unable to bear the cruelty left the

house 15 days prior to occurrence. The deceased went to her relative PW5's

house at Kotagiri. The accused also went to PW5's house and requested the

deceased to come with him, as she refused, he tried to attack her and dashed

her head against the wall. Since, other relatives gathered, the accused ran

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/11/2025 09:33:36 pm )

away from the Kotagiri.

2.2. When the matter stood thus, on the date of occurrence, viz.,

15.05.2017, while the PW1 and deceased were traveling in a bus bearing

TN-98-N-1774 proceeding towards Mettupalayam at 9.50 am and seated

behind the driver seat, the accused also boarded the bus at Sirumugai and

asked the deceased to join the matrimonial home, as she refused, the

accused suddenly took a knife and stabbed the deceased on the left side of

her chest. Immediately, the accused ran away from the scene of occurrence.

PW2 deposed that he has also seen the accused boarding the bus at

Sirumugai, stood near the deceased and quarreling with the deceased;

PW2/conductor had asked the accused to move to the backside of the bus

and he proceeded to issue tickets to other commuters, when PW1 and others

shouted that the accused had stabbed the deceased, the accused jumped from

the bus and ran away from the occurrence.

2.3. PW3 had deposed that he was also traveling in the same bus, at

that time, he witnessed the accused with the M.O.1 knife stabbing the

deceased at the left side of her chest and the accused ran away. PW1 took

the deceased in other vehicle admitted her in the hospital. PW4, relative of

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/11/2025 09:33:36 pm )

the deceased on hearing the death of the deceased went to the hospital and

has written a complaint on instructions by PW1 and PW1 had given the

complaint marked as Ex.P1. PW13 registered the FIR in Cr.No.246/2017

under Section 302 of IPC marked as Ex.P19 and the FIR was forwarded to

the superior authority.

2.4. PW14/Investigating Officer took up the investigation and went to

the place of occurrence immediately and prepared Observation Mahazar

(Ex.P4), Rough Sketch (Ex.P20) in the presence of witnesses and went to

the hospital and conduct inquest over the dead body and prepared inquest

report marked as Ex.P21 and gave a request to the post-mortem doctor to

conduct autopsy. PW7/Medical Officer, has, in fact admitted the deceased

brought by PW1 and found the stab injury on the left side of her chest at 2.5

x 3cm, the deceased succumbed to injury at 10.20 am and PW7 had issued

Ex.P5/Accident Register and intimated Ex.P6 to the police station and

thereafter, they conducted autopsy and found that the deceased died to

homicide violence of stab injury to vital organ heart (left ventricle) leading

to Hemorrhage – shock and death and the medical officer had issued

ExP9/postmortem certificate and Ex.P11/final opinion. She has also opined

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/11/2025 09:33:36 pm )

that the injury caused to the deceased is due to the possession of

M.O.1/knife. PW8/forensic officer has examined materials objects and had

issued Exs.P13 &P15, Biological Report and Serological Report. On

16.05.2017, the accused was arrested in the presence of PW9 and other

witness.

2.5.On the basis of his confession, Investigating Officer/PW14 seized

M.O.1, M.O.6 and M.O.7 in the presence of witnesses and forwarded the

accused and material objects to the Court. PW15, further conducted

investigation and finally laid the final report against the accused for the

offences under Section 302 of IPC in P.R.C.No.XXX of 2017 before the

learned Judicial Magistrate, Mettupalayam.

3.On appearance of the accused, the provision of Section 207 Cr.P.C.

was complied with and the case was committed to the learned Principal

Sessions Judge, Coimbatore as contemplated under Section 209 of CrPC in

S.C.No.8 of 2018 and was made over to Special Sessions Judge for Bomb

Blast Cases at Coimbatore, for trial.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/11/2025 09:33:36 pm )

4.The trial Court framed the charges for the offence against the

accused under Section 302 of IPC. When questioned, the accused pleaded

“not guilty”.

5.To prove the case, the prosecution has examined as many as 15

witnesses as P.W.1 to P.W.15 and marked Exs.P1 to P24 and produced

M.Os.1 to 9.

6.The trial Court, after appreciating the oral and documentary

evidence and materials on record, by judgment dated 16.03.2018, found the

accused guilty of the offences under Section 302 of IPC and thereby,

convicted and sentenced the accused as stated supra.

7. Challenging the conviction and sentence, the instant appeal is filed

by the accused/appellant.

8. The learned counsel for the appellant submitted that the evidence

of PW1 to PW3 are not reliable and they are interested witnesses. Even, if

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/11/2025 09:33:36 pm )

their evidence is taken as such, the offence under Section 302 of IPC is not

maintainable. According to the learned counsel for the appellant, the offence

under Section 302 of IPC will not attract, only the offence under Section

304 of IPC will attract. The prosecution failed to prove the overt act

attributed by the eye-witness. PW7/Medical Officer has stated that the

injury is not possible by M.O.1 and therefore, the theory of stab injury is

falsified. There is no pre-meditation to commit murder, therefore, the

ingredients of Section 302 of IPC is not made out. Further, according to

him, FIR came to be filed later and prior to the FIR being registered, the

Investigating Officer already visited the place of occurrence, therefore, the

genesis of crime has been suppressed.

9. The learned Additional Public Prosecutor submitted that the

evidence of the witnesses clinchingly establishes the complicity of the

accused in the crime, PW2 and PW3, independent eye witnesses have

clearly spoken about the nature of injury and PW7/medical officer also

clearly spoken that the injury is possible by M.O.1/knife. Therefore, it is his

contention that the Trial Court has considered all these facts and clearly

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/11/2025 09:33:36 pm )

found that the accused guilty. Hence, he would submit that the judgment of

the trial Court does not require any interference.

10. The contention of the learned counsel for the appellant is that

offence under Section 302 of IPC has not been made out, only the offence

under Section 304 of IPC is maintainable. We perused the entire materials

placed on record. We are unable to find any materials to bring home the

offences under Section 304 Part I and Part II of the IPC. There is no

foundation whatsoever laid by the accused, further in questioning under

Section 313 of CrPC, in the oral explanation, he has simply denied the

crime. Whereas, in the written statement filed by the accused under Section

313(5) of CrPC, he has stated that when the deceased and PW1 were

travelling in the bus on 15.05.2017, he boarded the bus and requested his

wife to join his matrimonial home, that time there was altercation and PW1

along with others tried to attack the accused, as a result, the deceased was

injured. Having made such statement in the written statement, no materials

whatsoever was placed on the side of the defence before the Trial Court.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/11/2025 09:33:36 pm )

11.In light of the above, when the prosecution witnesses, particularly,

the evidences of eye-witnesses, PW1 to PW3 when carefully perused, it not

disputed that the deceased is the wife of the accused, they married as against

the wishes of PW1 and others, they were co-habitating separately and later

dispute arouse between the husband and wife which has been clearly

supported by the evidences of PW5, in fact, the deceased left the

matrimonial house and took shelter in PW5's house, who is also happened to

be a relative. PW5 clearly stated that 15 days prior to the date of occurrence,

the accused came to the house of PW5 and requested the deceased to come

with him, as she refused, he tried to attack her and dashed her head against

the wall. Since, other relatives gathered, the accused ran away from the

Kotagiri. Therefore, PW5 evidence clearly indicates that there was

matrimonial dispute between the deceased and the accused. PW1 clearly

deposed that on the date of occurrence, viz., on 15.05.2017, the deceased

and PW1 were travelling in bus proceeding to Mettupalayam at around 9.50

am, the accused boarded the bus at Sirumugai and he came near the seat

where the deceased and PW1 were seated and asked the deceased to join the

matrimonial house, when the deceased refused, he immediately took the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/11/2025 09:33:36 pm )

knife and stabbed the deceased on the left side of her chest.

12. PW2, who is the conductor of the bus has clearly stated that the

accused standing near the seat of the deceased and they were quarelling, he

asked the accused to stand at the backside of bus and he went to issue

tickets to fellow passengers, on hearing the sound that the accused had

stabbed the deceased, PW2 saw the accused jumping out the bus and

running away from the place of occurrence and the accused was carrying

knife. The evidence of PW2 is also clearly admissible under Section 6 of the

Indian Evidence Act, since, it also form part of the same transaction and

there is no gap or interval; on hearing the sound that the accused had

stabbed the deceased, accused was seen by the PW2 immediately and the

accused had left the place of occurrence immediately.

13. PW3, one of the traveler in the same bus also witnessed the

occurrence. In his evidence, he has clearly spoken about it, in the entire

cross examination of against PW2 and PW3, there is no motive or

suggestion put against PW2 and PW3 for false implication of the accused.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/11/2025 09:33:36 pm )

PW2 and PW3 are independent witnesses, their evidences clearly indicate

that immediately after the stab injury, the deceased was taken to the hospital

in some other vehicle and was admitted in the hospital by PW1. PW7 has

clearly deposed that he has seen the deceased with stab injury on the left

side of her chest at 2.5 x3cm and had issued Accident Register (Ex.P5) and

also intimated to the police under Ex.P6. Later the deceased was succumbed

to injury. The evidence of PW7/medical officer deposed that the cause of

death was due to stab injury to vital organ heart (left ventricle) leading to

hemorrhage-shock and death. He also clearly deposed that the stab injury

was possible by M.O.1/Knife.

14. Therefore, when the evidences of the eye-witnesses clearly

establishes the specific overt act of the accused that has resulted in the death

of the deceased, we are of the view that very blood group not detected in the

material object, the same is irrelevant. This Court is of the view that when

the ocular evidence does not suffer from any infirmities and clearly

establishes the guilt of the accused in causing the death, other aspects

assumes insignificance.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/11/2025 09:33:36 pm )

15. In this regard, the Hon'ble Supreme Court in the case of Darbara

Singh v. State of Punjab, reported in (2012) 10 SCC 476 has held as follows:

“10. So far as the question of inconsistency between medical evidence and ocular evidence is concerned, the law is well settled that, unless the oral evidence available is totally irreconcilable with the medical evidence, the oral evidence would have primacy. In the event of contradictions between medical and ocular evidence, the ocular testimony of a witness will have greater evidentiary value vis-à-vis medical evidence and when medical evidence makes the oral testimony improbable, the same becomes a relevant factor in the process of evaluation of such evidence. It is only when the contradiction between the two is so extreme that the medical evidence completely rules out all possibilities of the ocular evidence being true at all, that the ocular evidence is liable to be disbelieved…” (Emphasis supplied)

16. The Hon'ble Supreme Court in several cases has consistently

accorded greater weight to ocular testimony than to the opinion of medical

experts, and the same principle governs the case before us.

17. Even assuming that the Inspector of Police has visited the spot,

immediately after hearing the crime, that will not dent the prosecution. It is

normal when any occurrence takes place in public transport, visiting such

place by police is normal. Be that as it may, the Inspector of Police is bound

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/11/2025 09:33:36 pm )

to appear before such place of occurrence. Therefore, it cannot be said that

all other aspects will lead to suppression of the genesis of crime.

18. Though the learned counsel for the appellant argued that the

conduct of the accused comes within the meaning of Section 299 of IPC, on

thorough scanning of the entire materials, we find there is no materials to

arrive at there was a sudden quarrel between the accused and the deceased

which deprived his self-control and in heat of passion he caused such injury.

There was no evidence or a suggestion was put forth to the effect that there

was sudden quarrel between the deceased and accused and on heat of

passion, he deprived his self control and caused such injury. In the absence

of any materials, merely, on the basis of single injury which resulted in the

death of the deceased, the Court cannot presume that the accused has caused

death only due to quarreling between the husband and wife. Once the

accused had intention to cause injury which is sufficient in the ordinary

course of time as likely to cause a death, that act will certainly come within

the ambit of Section 300 of IPC. In the instant case, the accused knows that

bodily injury is likely to cause death and had inflicted such injury in vital

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/11/2025 09:33:36 pm )

part of the body namely chest, such view of this Court this Court is of the

view that his act will certainly come within the ambit of Section 300 of IPC

not under Section 304 of IPC, as pleaded by the learned counsel for the

appellant.

19. Hence, we do not find any infirmity in the prosecution case. The

Criminal Appeal has no merit, and hence, the Criminal Appeal is liable to be

dismissed.

20. Accordingly, the Criminal Appeal stands dismissed. The judgment

of the trial Court dated 16.03.2018 in S.C.No.8 of 2018 on the file of the

Special Sessions Judge for Bomb Blast Cases at Coimbatore is confirmed.

The order dated 30.06.2021 made in Crl.M.P.No.6465 of 2021 in

Crl.A.No.183 of 2021 suspending the sentence of imprisonment alone as

against the appellant stands vacated. We direct the Trial Court to secure his

presence immediately to serve out the rest of his sentence.

(N.S.K., J.) (M.J.R., J.) 29.10.2025 dhk Internet : Yes

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/11/2025 09:33:36 pm )

Index : Yes / No Neutral Citation : Yes / No

To

1.The Special Sessions Judge for Bomb Blast Cases at Coimbatore.

2.The Inspector of Police, Mettupalayam Police Station, Mettupalayam, Coimbatore

3.The Public Prosecutor, High Court, Madras.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/11/2025 09:33:36 pm )

N. SATHISH KUMAR, J.

and M. JOTHIRAMAN, J.

dhk

29.10.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 07/11/2025 09:33:36 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