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

S.Nagarajan vs Directorate Of Enforcement
2026 Latest Caselaw 508 Mad

Citation : 2026 Latest Caselaw 508 Mad
Judgement Date : 19 February, 2026

[Cites 40, Cited by 0]

Madras High Court

S.Nagarajan vs Directorate Of Enforcement on 19 February, 2026

Author: Senthilkumar Ramamoorthy
Bench: Senthilkumar Ramamoorthy
                                                                                        Crl.R.C.(MD) No.1025 of 2024

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS


                                   Order reserved on                      23.01.2026
                                  Order pronounced on                     19.02.2026


                                                             CORAM

                             THE HONOURABLE MR JUSTICE SENTHILKUMAR
                                         RAMAMOORTHY

                                         Crl.R.C.(MD) No.1025 of 2024
                                                      &
                                         Crl.M.P.(MD) No.11357 of 2024


                 S.Nagarajan
                 S/o.V.S.Soodam Mani,
                 No.68, 4th Floor, CP Ramaswamy Road,
                 Alwarpet, Chennai-600 018.                                                … Petitioner/
                                                                                            2nd Accused

                                                                  Vs

                 Directorate of Enforcement,
                 Rep by the Assistant Director,
                 Government of India, Ministry of Finance,
                 Department of Revenue,
                 II & III Floor, Murugesa Naicker Office Complex,
                 No.84, Greams Road, Thousand Lights, Chennai-600 006
                 (ECIIR/CEZO/11/2013)                             …Respondent/
                                                                   Complainant


                 ____________
                 Page 1 of 27




https://www.mhc.tn.gov.in/judis               ( Uploaded on: 03/03/2026 05:35:49 pm )
                                                                                              Crl.R.C.(MD) No.1025 of 2024




                 PRAYER:           This    Criminal            Revision            Petition      is    filed      under
                 Section 397 read with 401 of Cr.P.C. praying to call for the records
                 pertaining to the order dated 30.05.2024 made in Crl.M.P.No.4274 of
                 2023 in C.C.No.3 of 2020 in ECIR/CEZO/11/2013 passed by the learned II
                 Additional District Judge (CBI Cases), Madurai and set aside the same.


                           For Petitioner(s):        M/s S.Elambharathi
                                                  D.Venkatachalam
                           For Respondent(s): Mr.AR.L.Sundaresan
                                             Assistant Solicitor General of India
                                            Assisted by Mr.K.Govindarajan
                                            Deputy Solicitor General of India


                                                              ORDER

Factual Background

An entity named ‘Olympus Granites (P) Limited’ (Olympus

Granites’) applied for grant of lease to quarry multi-coloured granite over

an extent of 1.21.5 hectares in SF No.259 / 4B2 of Keelavalavu Village,

Melur, Madurai District, for a period of 30 years under Rule 19A of the

Tamil Nadu Minor Minerals Concessions Rules, 1959. By G.O.(3D) No.46,

Industries (MMB-1) Department dated 14.07.2008, the Government of

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

Tamil Nadu granted a quarry lease to Olympus Granites for a period of 20

years subject to specific conditions. The said order also directed the

execution of an agreement in the prescribed form. Such agreement was

executed on 13.08.2008. Pursuant thereto, Olympus Granites undertook

quarrying activities in financial years 2009-10, 2010-11, 2011-12 and

2012-13 and paid seigniorage fees of Rs.45,37,692/-. Granite blocks

extracted from the quarry were transported after obtaining transport

permits.

2. Subsequently, the quarry lease was cancelled on 06.09.2012 for

the alleged violation of the condition pertaining to maintenance of a safety

distance of 10 metres between the leased land and the Government

poromboke land. A complaint in relation to illicit quarrying of granites was

filed on 06.08.2012 by the Village Administrative Officer, Keelavalavu

District, before the Keelavalavu Police Station. The complaint was inter

alia under Sections 447 and 379 of the Indian Penal Code (the IPC) and

Section 3(1) of the Tamil Nadu Public Property (Prevention of Damage and

Loss) Act, 1992 (the TNPPDL Act) read with Sections 4(1), 4(2), 4(3) and

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

21(b) and 5 of the Mines and Minerals (Development and Regulation) Act,

1957. Based on the complaint, Crime No.161 of 2012 dated 06.08.2012 was

registered against Olympus Granites and two others. The final report was

filed on 13.11.2017 before the Judicial Magistrate, Melur, in respect of

offences under Section 120B read with Sections 447, 379, 409, 411, 420,

434, 468, 471, 304(ii), 109, 114, 511 IPC r/w. Sections 109, 116, 119 & 202

thereof; Sections 6 read with Sections 3(a) & 4(a) of the Explosive

Substances Act, 1908 and Section 4 of the TNPPDL Act. PRC No. 30 of

2018 was assigned and cognisance was taken on 13.06.2018.

3. On the ground that some of the alleged offences in relation to the

predicate offence of illicit quarrying are scheduled offences under the

Prevention of Money Laundering Act, 2002 (the PMLA), pursuant to letter

dated 11.07.2013 from the Superintendent of Police, Madurai, the

Directorate of Enforcement registered ECIR bearing

No.ECIR/CEZ0/11-2013, dated 18.09.2013, for conducting investigation

under the said statute. The prosecution in respect of the predicate offence

is pending before the Judicial Magistrate, Melur. Meanwhile, proceedings

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

in relation to prosecution under the PMLA were instituted in C.C. No.

3/2020 before the 2nd Additional District Court (CBI cases), Madurai. The

revision petitioner herein was arrayed as the second accused therein. He

filed Crl.M.P.No.4274 of 2023 seeking discharge. The discharge petition

was dismissed under the impugned order dated 30.05.2024.

4. This revision petition is directed against order dated 30.05.2024

and was listed before the Division Bench of this Court. Justice

G.R.Swaminathan held that the impugned order did not contain a

discussion of the materials on record and did not demonstrate as to how a

prima facie case is made out against the revision petitioner. On that

ground, it was held that the impugned order is liable to be set aside and

the matter remitted to the file of the trial Judge for fresh consideration of

the discharge petition. Justice R.Poornima dissented and concluded that

the revision petitioner did not make out a case for discharge and that the

rejection of the discharge petition was on the basis of prima facie

examination of the material on record. Pursuant to order dated 15.09.2025

of the Hon’ble Chief Justice, the matter was placed before me for

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

consideration in the above facts and circumstances.

Counsel and their contentions

5. Oral arguments on behalf of the petitioner were advanced by

Mr.S.Elambharathi. Mr.AR.L.Sundaresan, learned Additional Solicitor

General, assisted by Mr.K. Govindarajan, learned Deputy Solicitor

General, advanced arguments on behalf of the Directorate of Enforcement.

Both parties also filed written submissions.

6. The first contention on behalf of the revision petitioner was that

no independent investigation was carried out under the PMLA. By

referring to paragraphs 73 and 74 of the impugned order, learned counsel

contended that no reasons are set out therein in support of the conclusion

that there was an independent investigation. The next contention of

learned counsel was that proceedings cannot be initiated under the PMLA

unless there are proceeds of crime relating to the predicate offence.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

Learned counsel contended that the impugned order does not contain any

reason in support of the conclusion that there is prima facie evidence of

proceeds of crime.

7. While considering a discharge petition, he contended that the trial

court was required to examine the materials so as to assess whether there

is sufficient ground to frame charges and proceed with the matter. After

submitting that such prima facie consideration and discussion of the

materials is absent in the impugned order, learned counsel relied upon the

judgment of the Hon’ble Supreme Court in Karnataka Emta Coal Mines

Ltd. v. Central Bureau of Investigation, 2024 SCC OnLine 2250,

particularly paragraphs 20.1 to 20.5 thereof. For the same proposition,

reliance was also placed on the judgment of the Hon’ble Supreme Court in

Karan Talwar v. the State of Tamil Nadu, SLP (Crl.) No. 10736 of 2022,

judgment dated 19.12.2024.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

8. Relying on the judgment of the Hon’ble Supreme Court in Vijay

Madanlal Chowdary v. Union of India [2022 SCC OnLine SC 929],

learned counsel contended that the expression “proceeds of crime” in

Section 2(1)(u) of the PMLA should be construed strictly and that the

properties of the petitioner would not constitute proceeds of crime unless

there is prima facie evidence that they were derived or obtained as a result

of criminal activity related to a scheduled offence. He also relied on the

judgment of the Hon’ble Supreme Court in Arvind Kejriwal v. Director of

Enforcement, 2024 INSC 512, to contend that the power of judicial review

continues to apply even in the context of the PMLA.

9. In response to these contentions, Mr.Sundaresan opened his

submissions by referring to the wide definition of money laundering and

proceeds of crime in Section 3 read with 2(1)(u) of the PMLA. By referring

to Section 2(1)(v) of the PMLA, he submitted that ‘property’ is also defined

widely to include movable, immovable and even intangible property.

10. He submitted that the Sagayam Committee was appointed by this

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

Court to probe into alleged unlawful granite mining activities in Madurai

District and that a report was submitted on 19.05.2012 to the Principal

Secretary, Industries Department, Government of Tamil Nadu. He also

pointed out that the District Collector constituted a special expert

committee which submitted a report to the effect that Olympus Granites

had illegally mined and transported granite and thereby caused the loss of

Rs.256.44 crore to the Government.

11. He also submitted that crime No.161 of 2012 was registered in

respect thereof and that the charge sheet was filed before the learned

Judicial Magistrate, Melur, after completion of investigation in relation to

the predicate offence. Since the predicate offence included scheduled

offences under Sections 420, 467 and 471 of the IPC read with Section 3 of

the Explosive Substances Act, he submitted that a letter was sent by the

Superintendent of Police informing the Directorate of Enforcement about

the filing of the charge sheet in Crime No.161 of 2012. Thereafter, he

submitted that independent investigation was carried out under the PMLA

and a complaint was lodged before the Special Court, which was taken

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

cognizance of as C.C.No.3 of 2020.

12. After submitting that the reports of Mr.Sagayam and

Mr.Mohandas are sufficient to justify dismissal of this revision petition,

learned Additional Solicitor General referred to documents filed along

with the complaint. In particular, he relied upon the Government Order

granting the quarry licence (Annexure – 8), the agreement dated

13.08.2008 between Olympus Granites and the Government of Tamil

Nadu (Annexure 9), G.O.(D) No.161 dated 06.09.2022 cancelling the

quarry licence (Annexure 10), the statements issued by the revision

petitioner on 04.09.2014 and 01.07.2015 under Section 50 of the PMLA

before the Assistant Director, Directorate of Enforcement, Chennai

(Annexure 14) and sale deeds relating to properties purchased by the

revision petitioner (Annexure 26).

13. By adverting to the impugned order, learned Additional Solicitor

General contended that the order should be read in entirety and that

paragraphs 51, 55 and 67 thereof indicate that the trial court applied its

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

mind to all the materials on record, including the documents referred to

above, which were filed as annexures to the complaint. If read in entirety

in the context of the above documents, he contended that no case is made

out to interfere with the dismissal of the discharge petition. He relied on

Captain Manjeet Singh Virdi (Retd) v. Hussain Mohammed Shattaf and

Ors, 2023 (7) SCC 633 and State of Gujarat v. Dilipsinh Kishorsinh Rao,

2023 SCC Online SC 1294 to contend that the scope of discharge is limited

and the current case does not fall within that scope.

Discussion, analysis and conclusion

14. The agreed position is that cognisance was taken by the learned

Judicial Magistrate, Melur, under Section 173(2) of the Code of Criminal

Procedure (CrPC) in relation to alleged offences under multiple provisions

of the IPC and the Explosive Substances Act, 1908. Out of the alleged

offences, the offences under Section 120B, 411, 420, 471 and Sections 3

and 4 of the Explosive Substances Act are Scheduled Offences under

Section 2(1)(y) of the PMLA. The revision petitioner, however, maintains

that the ingredients of these Scheduled Offences are not satisfied.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

15. The question that falls for consideration is, therefore, whether the

trial court committed an error in dismissing the discharge petition thereby

warranting inference in the exercise of revisional jurisdiction. A discharge

petition would be liable to be allowed if the trial court were to conclude

that there is no sufficient ground for proceeding against the accused. Given

the stage at which such petition is considered by the trial court, only

prima facie assessment is feasible.

16. The offence of “money laundering” is defined in Section 3 of the

PMLA as under:

“3. Offence of money-laundering.---Whosoever directly or indirectly attempts to indulge or knowingly assists or knowingly is a party or is actually involved in any process or activity connected with the proceeds of crime including its concealment, possession, acquisition or use and projecting or claiming it as untainted property shall be guilty of offence of money-laundering.

Explanation. For the removal of doubts, it is hereby clarified that,-

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

(i) a person shall be guilty of offence of money-laundering if such person is found to have directly or indirectly attempted to indulge or knowingly assisted or knowingly is a party or is actually involved in one or more of the following processes or activities connected with proceeds of crime, namely:-

(a) concealment; or

(b) possession; or

(c) acquisition; or

(d) use; or

(e) projecting as untainted property; or

(f) claiming as untainted property, in any manner whatsoever;

(ii) the process or activity connected with proceeds of crime is a continuing activity and continues till such time a person is directly or indirectly enjoying the proceeds of crime by its concealment or possession or acquisition or use or projecting it as untainted property or claiming it as untainted property in any manner whatsoever.”

17. The text of Section 3 reveals that the offence of money laundering

is committed if a person directly or indirectly attempts to indulge in or

knowingly assists or knowingly is a party to or is involved in any process or

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

activity connected with the proceeds of crime. Such process or activity

includes the concealment, possession, acquisition, use, projection or

claiming of the proceeds of crime. It follows from the above that the

critical requirement is direct or indirect involvement with the proceeds of

crime.

18. The expression “proceeds of crime” is defined in Section 2(1)(u)

of the PMLA as under:

“u) "proceeds of crime" means any property derived or obtained, directly or indirectly, by any person as a result of criminal activity relating to a scheduled offence or the value of any such property or where such property is taken or held outside the country, then the property equivalent in value held within the country or abroad.

Explanation. For the removal of doubts, it is hereby clarified that "proceeds of crime" include property not only derived or obtained from the scheduled offence but also any property which may directly or indirectly be derived or obtained as a result of any criminal activity relatable to the scheduled offence;”

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

19. Because property is at the heart of the above definition, it is also

necessary to consider the definition of property. Property is defined in

Section 2(1)(v) of the PMLA as under:

“(v) "property" means any property or assets of every description, whether corporeal or incorporeal, movable or immovable, tangible or intangible and includes deeds and instruments evidencing title to, or interest in, such property or assets, wherever located.

Explanation. For the removal of doubts, it is hereby clarified that the term "property" includes property of any kind used in the commission of an offence under this Act or any of the scheduled offences;”

20. From the definition of “proceeds of crime”, it is clear that it

pertains to any property, derived or obtained, whether directly or

indirectly, by any person as a result of criminal activity related to a

scheduled offence. The Explanation appears to expand the scope by

including any property which is directly or indirectly derived or obtained

as a result of any criminal activity related to the scheduled offence. The

definition of property covers movable, immovable and even intangible

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

property. Against this factual background, a brief consideration of the

materials on record is warranted.

21. In the course of investigation under the PMLA, the statement of

the revision petitioner was recorded on 04.09.2014 and 09.09.2014

purportedly in terms of Section 50 thereof. These statements were

annexed to the complaint as Annexure 14. The statement allegedly made

by him when questioned in relation to the immovable properties

purchased by him is scanned and reproduced below:

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

The

details of

fixed

assets

purchased by the revision petitioner and allegedly provided while making

the above statement are scanned and reproduced below:

23. As is noticeable from the alleged response to the question

regarding the properties belonging to the revision petitioner, except the

properties at Sl.Nos.15 and 16 of the table reproduced above, he has

admitted that all the other properties stand in his name and belong to him.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

The sale

deeds

pertaining to these properties were annexed to the complaint as Annexure

24. In the impugned order, the trial court has taken note of the fact

that the revision petitioner was the Managing Director of Olympus

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

Granites. The trial court also took note of the fact that the charge sheet

under Section 173(2) of the Cr.P.C. covers scheduled offences as defined

under Section 2(1)(u) of the PMLA. At paragraph 50 of the impugned

order, the trial court noticed the respondent’s averments with regard to

the recording of the voluntary statement of the accused under Section 50

of the PMLA, the independent investigation in relation to the offence of

money laundering, the bank statement and property documents of the

accused. Paragraphs 54 and 55 of the impugned order are set out below:

“54) The petitioner incubated the pecuniary benefits which resulted in further accruals of proceeds of crime and same were camouflaged in the organizational system as business income/earnings. The petitioner has given voluntary statement on 9.9.2014, that he had furnished 21 immovable properties acquired during the period from 19.05.2003 to 04.07.2011. On perusal of the statement out of 21 properties/ 16 were acquired after the commencement of activities of OGPL which was showed as legal sales in the books of accounts. Hence the properties of petitioner/A2 as being involved in the offence of money-laundering, are liable to be

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

confiscated to the Central Government in terms of Sub-section (5) of Section 8 of PMLA, 2002.

55) The respondent has further stated that the illegally mine granite in the south side of the area permitted for quarrying i.e. Survey No. 259/482 which was Paramboke Land belongs to the Government in Survey No.297/SD Bit and used the explosive substances to quarry. Further the petitioner/A2 alleged to have prepared forged document undertaking dated 25.07.2008 and submitted to the Government, made the Government to believe the contents, executed in the license in agreement dated 13.08.2008 with the District Collector, submitted the same to the Melur SRO on 18.8.2008 and registered the document as document no.4176/2008 only to cheat the Government. Therefore, there are serious allegations that the petitioner has illegal mining by way of forged documents and caused loss to the Government and also wrongful gain for themselves.”

25. It is recorded at paragraph 54 that 16 properties were acquired by

the revision petitioner after the commencement of activities of Olympus

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

Granites. At paragraph 69, the trial court has expressly recorded that the

FIR registered in Crime No.161 of 2012, ECIR dated 18.09.2013, the

statement given by A2/ A. Nagarajan and the evaluation report were

perused. At paragraph 74, it is recorded that the Directorate of

Enforcement has followed the procedure laid down under the PMLA in

Sections 5, 6, 17, 18 and 19 while recording the statement under Section 50

thereof. As regards the movable and immovable properties involved in this

case, the trial court has recorded that any conclusions regarding the same,

including whether they constitute proceeds of crime, may be reached only

after adducing evidence at trial.

26. Eventually, the following conclusions were recorded at

paragraphs 76 and 77:

“76) Therefore on perusal of the available documents relied by the respondent/ Complainant, this Court is of the view that there are prima facie evidence against the petitioner to proceed under PML Act and also for other offences. The allegation stated by the petitioner u/s.227

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

Cr.P.C cannot thrown away the materials by the respondent/ complainant at the initial stage only by analyzing evidence adduced, this Court will come to the conclusion that the allegations against the petitioner is proved or not. Therefore for the above said reasons, this Court is of the view that the various allegations leveled by the petitioner against the respondent/ complainant cannot be decided without adducing elaborate evidence by the respondent/complainant. Further this Court is not inclined to allow this petition relying the allegations made by the petitioner /A2 and that too prima facie case against the petitioner/A2. The investigation conducted by the respondent complainant seems to be prima facie is proper and legal, if there is any contravention of Mines and Minerals Act, can be decided at later part of the trial.

77) Considering the way in which the investigation was conduced by the respondent/ complainant and the materials available in this case and the reports of Collector Shri. U.Sagayam IAS, Special officer/ legal commissioner appointed by Hon'ble Madurai Bench of Madras High Court and the report submitted by the Revenue Department, District Collector and the evaluation report submitted by the

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

Shri.N.C. Mohandas, Deputy Director, Geology and Mines, this Court feels that there are materials to proceed against the petitioner for the alleged offences u/s. 120B of IPC r/w Sec.

447, 379, 409, 411, 420, 434, 468, 471, 304 (ii), 109, 114, 511 rive Section 109, 116, 119 & 202 of IPC and Section 6 r/w Section 3(a) & 4(a) of Explosive Substances Act, 1908 and Sec. 4 of TNPPDL Act. Therefore this Court is not inclined to allow this Petition.”

27. If the conclusions in paragraphs 76 and 77 were looked at in

isolation, an inference could be drawn that reasons in support of the

conclusions do not find place therein. However, the said paragraphs

cannot be looked at in isolation and the impugned order should be

considered as a whole. As noted earlier, at paragraph 69, the trial court has

taken cognizance of the FIR registered in Crime No.161 of 2012, ECIR

dated 18.09.2013, the statement given by A2/ A. Nagarajan and the

evaluation report. At paragraph 74, it has noticed that the ED has followed

the prescribed procedure while recording the statement under Section 50

of the PMLA. It has also further recorded therein that perusal of the ECIR

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

reveals that there is a prima facie case for proceeding against the

petitioner. It is pertinent to underscore that while exercising jurisdiction

under Section 227, the trial court is not required to make a roving inquiry;

it is only required to sift through and weigh the evidence for the limited

purpose of finding out whether there is a prima facie case to proceed

against the petitioner.

28. When the earlier paragraphs of the impugned order are viewed

conjunctively with the concluding paragraphs, it appears that the trial

court, after taking stock of the rival contentions, came to the conclusion,

on a prima facie basis, that there is sufficient ground to proceed with the

case. It is not the case of the revision petitioner that requisite sanction was

not obtained or that there is any other ground on which the prosecution is

barred. Consequently, the revision petitioner has failed to establish that

the rejection of the discharge petition was on account of non-application of

mind or was otherwise perverse warranting interference in exercise of

jurisdiction in a revision petition.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

29. Therefore, the revision petition is liable to be and is hereby

dismissed without any order as to costs. For the avoidance of doubt, it is

clarified that no conclusions or findings have been recorded on the merits

of the matter, including as to whether any of the assets referred to in the

complaint qualify as proceeds of crime under the PMLA.

19.02.2026

Neutral Citation : Yes/No

kal

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

To

Directorate of Enforcement, Rep by the Assistant Director, Government of India, Ministry of Finance, Department of Revenue, II & III Floor, Murugesa Naicker Office Complex, No.84, Greams Road, Thousand Lights, Chennai-600 006 (ECIIR/CEZO/11/2013)

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 pm )

SENTHILKUMAR RAMAMOORTHY J.

kal

Pre-delivery order made in

& Crl.M.P.(MD) No.11357 of 2024

19.02.2026

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 05:35:49 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter