Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Veeraragavan vs The State Rep By, The Inspector Of Police
2026 Latest Caselaw 1780 Mad

Citation : 2026 Latest Caselaw 1780 Mad
Judgement Date : 10 April, 2026

[Cites 2, Cited by 0]

Madras High Court

Veeraragavan vs The State Rep By, The Inspector Of Police on 10 April, 2026

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                        DATED : 10.04.2026

                                                             CORAM

                                  THE HONOURABLE Mr. JUSTICE C.KUMARAPPAN

                                                   Crl.O.P.No.9140 of 2026

                   Veeraragavan                                                    ... Petitioner(s)

                                                               Vs.

                   State rep. by the Inspector of Police,
                   All Women Police Station,
                   Mettur, Salem.                                            ... Respondent(s)
                   [Crime No.5 of 2026]

                   PRAYER: Criminal Original Petition filed under Section 483 of BNSS, 2023,
                   to enlarge the petitioner on bail concerned in Crime No.5 of 2026 pending on
                   the file of the respondent police.



                                    For Petitioner(s)          : Mr.Ramachandran

                                    For Respondent(s)          : Mr.S.Vinoth Kumar
                                                                 Government Advocate (Crl. Side)

                                                             ORDER

The petitioner, who was arrested and remanded to judicial custody on

10.02.2026 for the alleged offence under Section 329 of BNS, 2023 and Section

7 r/w 8 of POCSO Act, in Crime No.5 of 2026, on the file of the respondent

police, seeks bail.

https://www.mhc.tn.gov.in/judis

2. The case of the prosecution is that on 09.02.2026 at about 5.00 p.m.,

when the victim girl was at her home, the petitioner trespassed into the house

and misbehaved with the victim by touching her private parts. Hence, the case.

3. The learned counsel for the petitioner would submit that the petitioner

is innocent and he has been under incarceration since 10.02.2026. He would

further submit that it was only a dispute between two neighbors and that there

was no occurrence at all, as stated by the prosecution. He would further submit

that the petitioner is ready to abide by any stringent condition that may be

imposed by this Court. Hence, he prays for the grant of bail.

4. The learned Government Advocate would oppose the bail application

and has produced the statement of the victim recorded under Section 183 of

BNSS, 2023, by the Magistrate on 16.02.2026.

5. I have given my anxious consideration to the submissions made by the

learned counsel on either side.

6. While perusing the statement of the victim recorded under Section 183

of BNSS, 2023, the victim girl has stated about certain sexual assault made by

https://www.mhc.tn.gov.in/judis the petitioner. But considering the totality of the circumstances and upon the fact

that the petitioner has been under incarceration since 10.02.2026, this Court is

inclined to enlarge him on bail with certain stringent conditions:

7. Accordingly, the petitioner is ordered to be released on bail on his

executing a bond for a sum of Rs.25,000/- (Rupees Twenty-Five Thousand

only), with two sureties each for a like sum, to the satisfaction of the learned

Sessions Judge, Principal POCSO Court, Salem, subject to the following

conditions:

[a] the sureties shall affix their photographs and Left Thumb Impression in the Application for Surety ship [Judicial Form No.46 annexed to 'The Criminal Rules of Practice, 2019']. The learned Magistrate shall obtain a copy of any one of the identity proofs to ensure their identity;

[b] the petitioner shall stay at Coimbatore and report before the Inspector of Police, Singanallur Police Station daily at 10.30 a.m., for a period of 45 days;

[c] the petitioner shall not abscond either during investigation or trial;

[d] the petitioner shall not tamper with the evidence or witness either during investigation or trial;

[e] on breach of any of the aforementioned conditions, the learned Magistrate/Trial Court is entitled to take appropriate action against the petitioners in accordance with law as if the conditions had been imposed and the petitioners

https://www.mhc.tn.gov.in/judis released on bail by the learned Magistrate/Trial Court itself, as laid down by the Hon'ble Supreme Court in P.K.Shaji vs. State of Kerala [(2005)13 SCC 283];

[f] if the petitioner thereafter abscond, a fresh FIR may be registered under Section 269 of the Bharatiya Nyaya Sanhita, 2023.

10.04.2026

ata

Note:

1. Registry is directed to forthwith upload this order in the Official Website of this Court.

2. All concerned to act on this order being uploaded in Official Website of this Court without insisting on certified hard copies. To be noted, this order when uploaded in the official website of this Court will be watermarked and will also have a QR code.

To

1. The Sessions Judge, Principal POCSO Court, Salem.

2. The Superintendent, Central Prison, Salem.

3. The Inspector of Police, All Women Police Station, Mettur, Salem.

4. The Public Prosecutor, High Court of Madras.

https://www.mhc.tn.gov.in/judis C.KUMARAPPAN,J.

ata

10.04.2026

https://www.mhc.tn.gov.in/judis

 
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