Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

A.Mala vs State Of Tamilnadu
2026 Latest Caselaw 447 Mad

Citation : 2026 Latest Caselaw 447 Mad
Judgement Date : 18 February, 2026

[Cites 15, Cited by 0]

Madras High Court

A.Mala vs State Of Tamilnadu on 18 February, 2026

                                                                                      CRL RC(MD). No.144 of 2026



                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT


                                                 Dated : 18.02.2026

                                                        CORAM

                                  THE HONOURABLE MRS. JUSTICE N.MALA

                                        CRL RC(MD). No.144 of 2026
                                  and Crl.M.P(MD)Nos.1747 and 1749 of 2026
                      A.Mala                          ... Petitioner/Accused No.3

                                                             Vs
                     State of Tamilnadu
                     rep. By Inspector of Police,,
                     Vigilance and Anti Corruption
                     Special Police Station,
                     Tirunelveli District
                     Crime No.3 of 2015                                     ... Respondent/Complainant

                     PRAYER :- This revision is filed under Section 442 of BNSS to call for
                     the order and records in connection with order dated 13.08.2025 in
                     Crl.M.P.No.16 of 2025 in Spl.Case No.7/2023 on the file of the Special
                     Court for Trial of Cases under prevention of corruption Act, Tirunelveli.

                                        For Petitioner : Mr.S.Titus
                                        For Respondent : Mr.B.Nambi Selvan
                                                         Additional Public Prosecutor




                     1/15




https://www.mhc.tn.gov.in/judis             ( Uploaded on: 27/02/2026 05:18:25 pm )
                                                                                            CRL RC(MD). No.144 of 2026


                                                              ORDER

This Criminal Revision is filed to set aside the order dated

13.08.2025 dismissing the discharge petition filed by the petitioner in

Crl.M.P.No.16 of 2025 in S.C.No.7 of 2023 to discharge the petitioner

from the alleged offence punishable under Sections 120-B, 167 r/w 34

IPC and Section 13(2) r/w 13(1)(d)(i)(ii)(iii) of Prevention of Corruption

Act, 1988, in the charge sheet.

2. The brief case of the prosecution:

The defacto complainant by name, C.Kipson, gave a complaint

stating that the petitioner had issued transfer order dated 31.05.2013 to

two teachers namely, D.Murugan and S.Thrisaladevi, by overlooking that

the defacto complainant was entitled for preference for transfer on the

basis of G.O.Ms.No.(1D).No.259 dated 09.09.2011, G.O.Ms.No.

(1D)158, School Education, E1 Department dated 28.04.2010. The

defacto complainant had stated that the transfer order passed by the

petitioner was illegal since it was issued for extraneous reasons and by

abusing the official position of the petitioner.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/02/2026 05:18:25 pm )

3. Based on the complaint lodged by the defacto complainant, an

investigation was conducted and on completion of investigation, a final

report in the form of a charge sheet was filed before the Special Court for

Exclusive of trial of Cases under Prevention of Corruption Act, 1988

against the revision petitioner.

4. The allegations in the charge sheet are that the petitioner,

during her tenure as public servant as defined under Section 2(c) of the

Prevention of Corruption Act and in her capacity as the Assistant, while

dealing with the transfer of teacher, entered into criminal conspiracy; In

pursuance of such criminal conspiracy, the accused failed to issue

transfer order to the defacto complainant namely, C.Kipson on the basis

of seniority; The petitioner during the relevant period issued transfer

orders to two ineligible teachers namely D.Murugan and S.Thrisaladevi

by creating incorrect records and defying contemporaneous Government

orders;The petitioner illegally granted transfer order to the two ineligible

teachers, which is a valuable thing and thereby, the petitioner/A3

committed the offences punishable u/s 120-B,167 r/w 34 IPC and Section

13(2) r/w 13(1)(d)(i)(ii)(iii) of Prevention of Corruption Act, 1988.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/02/2026 05:18:25 pm )

5. The Special Court for exclusive trial of Cases of Prevention of

Corruption Act, Tirunelveli, took up the charge sheet on file as S.C.No.7

of 2023. Before the commencement of trial, the petitioner filed a

discharge petition under Section 239 of Cr.P.C. The trial court dismissed

the petition by order dated 13.08.2025. Aggrieved by the order of the

trial court, the petitioner has filed the above Criminal Revision.

6. The respondent filed a counter denying all the averments raised

in the petitioner's affidavit. The respondent stated that there was

un-rebuttable primary documentary evidence in the form of the original

files relating to the transfer orders of the Government issued to ineligible

teachers by the accused/petitioner. The respondent further stated that the

original files reveal that the transfer orders are in clear violation of

contemporaneous orders of the Government and as such illegal. The

respondent further stated that all the ingredients of Sections 120-B, 167,

34 IPC and the offence of criminal misconduct by public servant

punishable under Section 13(2) r/w 13(1)(d) of the Prevention of

Corruption Act, were present in the case.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/02/2026 05:18:25 pm )

7. The respondent, by relying on the judgment of the Hon'ble

Supreme Court in State of Tamil Nadu, represented by Inspector of

Police vs. N.Suresh Rajan & others, submitted that at the stage of

framing of charge, the Court is required to evaluate the materials and

documents with a view to finding out if the facts emerging there from

taken at their face value, disclosed the existence of all the ingredients

constituting the alleged offence. The respondent further stated that at the

stage of framing of charges, the Court was only required to go into the

probative value of the material on record and is not expected to delve

deep into the evidence. The respondent also stated that it is settled legal

position that the accused cannot seek discharge merely on disputed

questions of fact. The respondent stated that all the grounds raised in the

revision were identical to those raised before the trial court, which were

rightly rejected by it. The respondent also stated that the revision itself

was filed only to protract the proceedings. The respondent concluded by

stating that in the absence of any jurisdictional error, interference by this

Court was not warranted.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/02/2026 05:18:25 pm )

8. The learned counsel for the petitioner submitted that the

respondent police failed to note that the defacto complainant challenged

the rejection letter dated 18.06.2010 in WP(MD)No.9227 of 2010 and

later, relinquished the challenge by restricting his relief to a

consideration of his application for transfer dated 30.05.2010. The

learned counsel submitted that this vital fact was overlooked by the

respondent police and therefore, a wrong charge sheet came to be filed.

The learned counsel further submitted that the transfer order was a valid

document and since the offence under Section 167 IPC was not made

out, the charge sheet was liable to be quashed. The learned counsel

further submitted that the ingredients of Sections 120(b) and 34 IPC and

the provisions of Section 13(2) of Prevention of Corruption Act, 1988,

were not made out in the facts of the case and as such, the charge sheet

deserved to be quashed. The learned counsel further submitted that the

charge sheet referred to Section 13(2) r/w 13(1)(d)(i)(ii)(iii) of

Prevention of Corruption Act, 1988 and since the said provision was not

available in the Act itself, the charge sheet deserved to be quashed. For

the aforesaid reasons, the learned counsel prayed that the revision be

allowed and the charge sheet be quashed.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/02/2026 05:18:25 pm )

9. The learned Additional Public Prosecutor, appearing on behalf

of the respondent, reiterated the contentions raised in the counter

affidavit and submitted that in the instant case there was sufficient oral

and documentary evidence available on record for framing the charges

against the accused/petitioner and therefore, the prosecution, having

made out a prima facie case, by establishing the existence of factual

ingredients constituting the offences, this Court exercising revisional

jurisdiction cannot make a roving enquiry into the pros and cons of the

matter to interfere with the well considered order of the trial court.

10. Heard both sides and perused the materials available on record.

11. The trial court, on appreciation of the entire materials on

record, found that the charge against the accused/petitioner was that she

had issued illegal transfer orders to the Teachers in violation of the

Government orders. The trial court found that the accused/petitioner had

suppressed the name of the defacto complainant namely, C.Kipson, who

was the eligible applicant. The trial Court, after considering the entire

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/02/2026 05:18:25 pm )

materials on record, found that the petitioner committed the offences

under Sections 120-B, 167 and 34 IPC and Section 13(2) rw 13(1)(d)(i)

(ii)(iii) of Prevention of Corruption Act, 1988, by misusing her official

position as public servants and by issuing illegal transfer orders in

violation of G.O.Nos.145, 131, 259, 158, 129 and 139 and the District

Office Manual Rule 41. The trial court also rejected the petitioner's plea

that there was an inordinate delay between filing of FIR and the charge

sheet. The trial court rejected the plea of limitation by holding that under

Section 468 Cr.P.C, the power of taking cognizance after the period of

limitation was restricted to the offences punishable for imprisonment for

a period exceeding one year but not exceeding three years. The trial court

also found that the transfer orders were issued for administrative

exigency without any complaint being filed against the teachers and

therefore held that a prima facie case was made out. The trial court also

found that the contention of the petitioner that they had issued the

transfer orders as per the procedure and no offence was committed by her

was a matter to be considered at the time of trial, since the court at the

stage of discharge was not bound to conduct a mini trial. The trial court

concluded that the materials on record clearly established that a prima

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/02/2026 05:18:25 pm )

facie case against the accused/petitioner was made out and therefore, the

application for discharge deserved to be rejected.

12. This Court finds absolutely no perversity, illegality or

jurisdictional error to interfere with the trial court's order. The trial court

has considered the materials placed before it in a proper perspective and

found that the prosecution had made out a prima facie case for

presuming that the offence was committed. As rightly pointed out by the

trial court, at the stage of discharge the Court cannot conduct a mini trial,

or a roving enquiry into the pros and cons of the matter, to weigh the

evidence and conduct a trial. On the basis of the entire materials, the trial

court rightly found that all the grounds raised in the discharge petition

could only be considered during trial when the witnesses and the

documents would be examined in detail.

13. The records reveal that the charge against the accused is that,

they conspired together and in violation of G.O.Nos.145, 131, 259, 158,

129 and 139 and the District Office Manual Rule 41, issued illegal

transfer orders to ineligible persons by suppressing the defacto

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/02/2026 05:18:25 pm )

complainant's priority. The records prima facie show that the accused

had violated the aforesaid Government orders. There is a possibility that

if the District Office Manual was followed in letter and spirit, the

transferees may not have successfully got the transfer order. All the

grounds raised in the revision petition relates to the merits of the matter

and the defenses raised therein can be considered only at the time of trial.

Therefore, this Court is of the view that prima facie materials on record

create a strong suspicion leading to a presumptive opinion that there

exists factual ingredients for constituting the offence alleged against the

accused justifying the framing of charge against her in respect of the

offence committed by her.

14. The Hon'ble Supreme Court time and again held that at the

stage of considering the discharge petition only probative value of the

materials have to be gone into to find out if prima facie case for

proceeding against the accused was made out and that a roving enquiry

into the weightage of evidence should not be undertaken at that stage.

Useful reference can be made in this regard to the judgment of the

Hon'ble Supreme Court in in State of Tamil Nadu, represented by

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/02/2026 05:18:25 pm )

Inspector of Police vs. N.Suresh Rajan & others. In the said judgment,

the Supreme Court held as follows:

''29. We have bestowed our consideration to the rival submissions and the submissions made by Mr Ranjit Kumar commend us. True it is that at the time of consideration of the applications for discharge, the court cannot act as a mouthpiece of the prosecution or act as a post office and may sift evidence in order to find out whether or not the allegations made are groundless so as to pass an order of discharge. It is trite that at the stage of consideration of an application for discharge, the court has to proceed with an assumption that the materials brought on record by the prosecution are true and evaluate the said materials and documents with a view to find out whether the facts emerging therefrom taken at their face value disclose the existence of all the ingredients constituting the alleged offence. At this stage, probative value of the materials has to be gone into and the court is not expected to go deep into the matter and hold that the materials would not warrant a conviction. ''

15. So also, the Hon'ble Supreme Court in State of Rajasthan vs.

Ashok Kumar Kashyap reported in 2021 SCC OnLine SC 314

reiterated the settled position that evaluation of evidence is not

permissible at the stage of considering the application for discharge. The

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/02/2026 05:18:25 pm )

Hon'ble Supreme Court in the said judgment held as follows:

"23. In the case of P. Vijayan (supra), this Court had an occasion to consider Section 227 of the Cr.P.C. What is required to be considered at the time of framing of the charge and/or considering the has been considered discharge application elaborately in the said decision. It is observed and held that at the stage of Section 227, the Judge has merely to sift the evidence in order to find out whether or not there is sufficient ground for proceeding against the accused. It is observed that in other words, the sufficiency of grounds would take within its fold the nature of the evidence recorded by the police or the documents produced before the Court which ex facie disclose that there are suspicious circumstances against the accused so as to frame a charge against him. It is further observed that if the Judge comes to a conclusion that there is sufficient ground to proceed, he will frame a charge under Section 228 Cr.P.C.. if not, he will discharge the accused. It is further observed that while exercising its judicial mind to the facts of the case in order to determine whether a case for trial has been made out by the prosecution, it is not necessary for the court to enter into the pros and cons of the matter or into a weighing and balancing of evidence and probabilities which is really the function of the court, after the trial starts."

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/02/2026 05:18:25 pm )

16. In the same case, while referring to the revisional jurisdiction

of the High Court in a discharge application, it was held that the

evaluation of evidence on record was beyond the scope of revisional

jurisdiction of the High Court. This Court finds that the petitioner has

miserably failed to point out the patent irregularity in the trial court's

order warranting interference by this Court. The arguments of the learned

counsel for the petitioner do not satisfy this Court in the revisional

jurisdiction for setting aside the order of the trial court.

17. For the aforesaid reasons, this Court finds no merit in the

revision and hence, the same is dismissed. Consequently, connected

miscellaneous petitions are closed.





                                                                                                         18.02.2026
                     NCC      : Yes / No
                     Index : Yes / No
                     Internet : Yes / No
                     CM









https://www.mhc.tn.gov.in/judis                    ( Uploaded on: 27/02/2026 05:18:25 pm )





                     To,

                     1. Inspector of Police,,
                     Vigilance and Anti Corruption
                     Special Police Station,
                     Tirunelveli District


                     2.The Special Court

for Trial of Cases under prevention of corruption Act, Tirunelveli.

3.The Additional Public Prosecutor, Madurai Benchof Madras High Court, Madurai.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/02/2026 05:18:25 pm )

N.MALA., J

CM

amd Crl.M.P(MD)Nos.1747 and 1749 of 2026

18.02.2026

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/02/2026 05:18:25 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