Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rathinaraj vs State Through
2026 Latest Caselaw 329 Mad

Citation : 2026 Latest Caselaw 329 Mad
Judgement Date : 21 January, 2026

[Cites 7, Cited by 0]

Madras High Court

Rathinaraj vs State Through on 21 January, 2026

Author: G.K.Ilanthiraiyan
Bench: G.K.Ilanthiraiyan
                                                                                     Crl.A(MD)No.522 of 2022

                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                    RESERVED ON                        : 06.01.2026

                                   PRONOUNCED ON                        : 21.01.2026

                                                     CORAM:

                       THE HONOURABLE MR.JUSTICE G.K.ILANTHIRAIYAN
                                          AND
                          THE HONOURABLE MS.JUSTICE R.POORNIMA

                                        Crl.A(MD)No.522 of 2022
                                                 and
                                       Crl.M.P(MD)No.2332 of 2024

                     Rathinaraj                     ... Appellant/Sole Accused

                                                           Vs.

                     State through,
                     The Inspector of Police,
                     Vilathikulam Police Station,
                     Thoothukudi District.
                     (In Crime No.79 of 2020).                     ... Respondent/Complainant

                     PRAYER:- Criminal Appeal is filed under Section 374 of Cr.P.C to
                     call for the entire records connected to the Judgment in S.C.No.235
                     of 2020 dated 28.04.2022 on the file of the II Additional District and
                     Sessions Court, Thoothukudi and set aside the conviction and
                     sentence imposed against the appellant.

                     1/20




https://www.mhc.tn.gov.in/judis            ( Uploaded on: 27/01/2026 01:22:15 pm )
                                                                                        Crl.A(MD)No.522 of 2022




                                  For Appellant        : Mr.R.Manikaraj
                                                         for Mr.R.Alagumani

                                  For Respondent       : Mr.R.Meenakshi Sundaram
                                                         Additional Public Prosecutor

                                                     JUDGMENT

(Judgment of the Court was delivered by G.K.ILANTHIRAIYAN, J.)

This appeal is directed as against the Judgment passed in

S.C.No.235 of 2020 dated 28.04.2022 on the file of the II Additional

District and Sessions Court, Thoothukudi.

CASE OF THE PROSECTION:

2.The case of the prosecution is that the appellant (the

accused herein) and the De-facto Complainant/P.W.1 are brothers.

On 22.02.2020, at about 09:00 a.m., the appellant had allegedly

taken the children of P.W.1 to the well for taking bath and for

teaching them swimming, but the children did not return home that

day. Allegedly, the appellant had pushed the two children into the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/01/2026 01:22:15 pm )

well that belongs to one Vidyasekar, making them drown to death.

Thereafter, P.W.1 had searched for his children and subsequently

lodged a complaint before the respondent for which an F.I.R was

registered in Crime No.79 of 2020. Later the dead bodies of the two

children were found and recovered from the well. The Charge sheet

was filed in S.C.No.235 of 2020 before the learned Additional

District and Sessions Judge, Thoothukudi District.

3.To bring the charges to home, the prosecution examined

P.W.1 to P.W.27 and marked Ex.P.1 to Ex.P.31 and Material Objects

M.O.1 to M.O.7. On the side of the accused, no witnesses were

examined and no documents were marked.

4.On perusal of the oral and documentary evidence, the

Trial Court found the appellant guilty for the offence punishable

under Section 302 of IPC for two counts and sentenced him to

undergo life imprisonment (2 counts) along with fine of Rs.200/-

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/01/2026 01:22:15 pm )

and in default of the same, to undergo three months simple

imprisonment. Aggrieved by the same, the present appeal has been

filed.

SUBMISSIONS MADE BY THE LEARNED COUNSEL FOR

THE APPELLANT:

5.The learned counsel for the appellant submitted various

grounds to make his case before this Court. It was submitted that the

prosecution failed to establish the motive for the alleged occurrence

to hold the appellant guilty and that the Trial Court had convicted

the appellant only on the basis of circumstantial evidences. It was

pointed out that none of the witnesses who were examined by the

prosecution had whispered about the actual motive of the appellant

to do the alleged offence. It was stated that no eye witness was

examined by the prosecution who witnessed the direct involvement

of the appellant in this case despite the possible presence of number

of people around the place of occurrence. Further, prosecution

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/01/2026 01:22:15 pm )

witnesses such as P.W.4, P.W.5 and P.W.10 have also turned hostile

by not supporting the case of the prosecution.

6.P.W.1 is the father of the deceased children, P.W.2 is the

first wife of P.W.1 and the mother of one of the deceased children

and P.W.3 is second wife of P.W.1 and sister of P.W.2 and the mother

of another deceased child. Even they did not directly see the alleged

occurrence and P.W.2 and P.W.3 have only seen the appellant taking

the children away.

7.It was further stated that P.W.9 who resides in the same

village has deposed that he saw the appellant taking the deceased

children towards the well while he was heading out to work but the

said statement cannot be legitimate as the occurrence took place

during the COVID-19 pandemic and all workplaces would have

been shut down due to the lockdown. It was also pointed out that the

statements of the witnesses under Section 161(3) of Cr.P.C did not

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/01/2026 01:22:15 pm )

reach the learned Judicial Magistrate right away and there was an

undue delay of 4 months and the reason for delay was not properly

explained by the respondent.

8.He submitted that P.W.17 is the fireman who recovered

the two dead bodies of the deceased children. He has clearly stated

in his cross examination that at the time of recovery both the bodies

had no clothes. This will mean that the children would have

voluntarily entered the well for taking bath. There are contradictions

in the timings stated by P.W.17 and P.W.1. P.W.1 had stated that he

went to the police station after 08.30 p.m., on the day of occurrence

for lodging the complaint, but P.W.17 had already reached the place

of occurrence at about 8.25 p.m., in search of the bodies. Therefore,

he submitted that the prosecution has failed to prove the case beyond

reasonable doubt and prays for this Court to set aside the sentence

imposed by the Trial Court.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/01/2026 01:22:15 pm )

SUBMISSIONS MADE BY THE LEARNED ADDITIONAL

PUBLIC PROSECUTOR:

9. Per contra, the learned Additional Public Prosecutor

appearing for the respondent submits that the appellant was the one

who caused the death of deceased children by making them drown to

death and the minor contradictions are not fatal to the case of the

prosecution. The case of prosecution is based on a complete chain of

highly incriminating circumstances which irrefutably point towards

the guilt of the appellant and after scrutinizing the entire oral and

documentary evidence on record, the Trial Court rightly convicted

the appellant, and it does not warrant any interference of this Court.

10. He further stated that the delay in recording the 161

statements of the witnesses will not deplete the strength of the

prosecution case if the reason for the delay is stated by the

investigation officer. In this regard he relied upon the judgement of

this Court in the case of D. Sudhakar & Ors v. The State of Tamil

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/01/2026 01:22:15 pm )

Nadu reported in CDJ 2014 MHC 1123, the relevant paragraph of

the said judgement is extracted hereunder:

“23. The learned Senior Counsel for the appellants submitted that the statements of the witnesses had reached the Court only on 27.12.2010 and therefore, the evidence of these witnesses become suspect. We are unable to countenance this argument, because mere delay by the police in not sending the 161 statement to the Court cannot lead to any inference that the witnesses are not trustworthy. In fact, in Raman and Yadav vs. Prabhunath Jha [2004 MLJ Crl. 284 SC] even while dealing with the delay in recording the 161 statement of witnesses, the Supreme Court has said that unless the Investigating Officer is categorically asked as to why there was a delay in examination of the witnesses, the defence cannot gain any advantage therefrom. When that is the legal position, even with regard to the delay in recording the statement of witnesses, mere delay in sending the 161 statements to the Court cannot ipso facto make the evidence of the eye witnesses suspect. In any event the complaint

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/01/2026 01:22:15 pm )

and FIR given by the injured eyewitness, P.W.1, contained the entire prosecution version and it had reached the Court at 22.40 hrs on 26.07.2010 without delay.”

11. Heard the learned counsel for the appellant and the learned

Public Prosecutor appearing for the respondent and also perused the

materials available on record.

DECISION AND CONCLUSION:

12. The specific case of the prosecution is that the appellant

and the de-facto complainant/P.W.1 are brothers. On 22.02.2020, at

about 10:00 a.m., the appellant had allegedly taken the children of

P.W.1 to the well for taking bath and for teaching them swimming,

but the children did not return home that day. Allegedly, the

appellant had pushed the two children into the well that belongs to

one Vidyasekar, making them drown to death. Thereafter, P.W.1 had

searched for his children and subsequently lodged a complaint

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/01/2026 01:22:15 pm )

before the Respondent for which an F.I.R was registered in Crime

No.: 79/2020. Later the dead bodies of the two children were found

and recovered from the well.

13. To move forward, this Court is inclined to form the

following issues in furtherance of deciding the case on hand:

“i. Whether the prosecution proved the motive of

the appellant to incriminate him in the said offence?

ii.Whether the evidences submitted by the

prosecution irrefutably points towards the guilt of the

appellant?”

14. On perusal of the evidences, it is seen that none of the

prosecution witnesses have seen the appellant murdering the

deceased children or pushing them into the well or even taking them

into the well. Further, P.W.1 to P.W.3 have neither whispered

anything about the motive of the appellant nor any previous

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/01/2026 01:22:15 pm )

incidents that could have led to this unfortunate incident. Evidence

as to motive would, no doubt, go a long way in cases wholly

dependent on circumstantial evidence. Such evidence would form

one of the links in the chain of circumstantial evidence in such a

case. In the case on hand, the entire case of the prosecution is based

only on circumstantial evidence.

15. There has been an extra judicial confession to the

V.A.O after the alleged occurrence that the appellant and P.W.3 were

in an illicit relationship but this statement was not proved during the

course of trial. It is an accepted principal of law that an extra judicial

confession cannot be used as sole evidence to convict an accused

unless it is well corroborated with other strong evidences before the

Court of Law. The same is held by the Hon’ble Supreme Court in the

Case of Kalinga @ Kushal v. State of Karnataka (2024 INSC 124)

and the relevant parts of the judgement are extracted hereunder:

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/01/2026 01:22:15 pm )

“So far as an extra judicial confession is concerned, it is considered as a weak type of evidence and is generally used as a corroborative link to lend credibility to the other evidence on record.”

16. Further, on perusal of the evidence of P.W.9, he has

deposed that he saw the appellant and the deceased children together

while he was heading out to work. As rightly pointed out by the

learned counsel for the appellant, it unbelievable that a person has

gone to work during the lockdown amidst the COVID-19 pandemic.

The chief examination of P.W.9 is as follows:

“ehd; mad; nghk;ikahGuk;

fhydpnjUtpy; FbapUe;J tUfpNwd;.

ehd; ];tl P ; filapy; ifahshf Ntiy ghu;j;J tUfpNwd;. m.rh.1 Kjy; 3I njupAk;.

mtu;fsJ Foe;ijfis njupAk;. ,t;tof;fpy;

,we;JNghd rpWtu;fs; rPNkhd; my;Nghd;];

kw;Wk; vl;tpd; N[hrg; MfpNahu;fis njupAk;.

rhl;rp fhspak;khis njupAk;. 22 Mk; Njjp khu;r; khjk; 2020 Mk; tUlk; fhiyapy; Rkhu;







https://www.mhc.tn.gov.in/judis                 ( Uploaded on: 27/01/2026 01:22:15 pm )


                                   9> 9.30 kzpatpy; ,t;tof;fpy; ,we;JNghd 2
                                   rpWtu;fSk;>       M[u;       vjpupAld;      mtu;fs;
                                   tPl;bypUe;J njw;Nf cs;s vq;fs; Cu;
                                   rj;jpuj;J Kjyhsp vd;W nrhy;Yk; egupd;
                                   Njhl;lj;jpy;     cs;s        fpzw;Wf;F       Fspf;f
                                   Nghdhu;fs;.       mij           ehd;      Ntiyf;F
                                   NghFk;NghJ       ghu;j;Njd;.      gpwF    Ntiyf;F
                                   Ngha;tpl;L      jpUk;gp      te;jTld;>       Nkw;gb
                                   rpWtu;fis       M[u;vjpup        fpzw;wpy;    js;sp
                                   tpl;ljhf       $l;lkhf           Ngrpf;nfhz;lhu;fs;.
                                   md;W                  ,uT                  fpzw;Wf;
                                   Fs;spypUe;J ,isatdhd vl;tpd; N[hrg;ig
                                   gau;ru;tP];f;fhuu;fs;      kPll; hu;fs;.   kw;nwhU
                                   igadhd rPNkhd; my;Nghd;i] tpbaw;fhyk;
                                   fpzw;wpypUe;J          kPll
                                                             ; hu;fs;.      mjd;gpwF
                                   M[u;vjpupia              ifJ              nra;jjhf
                                   Nfs;tpg;gl;Nld;.      ,J rk;ge;jkhf Ma;thsh;
                                   vd;id tprhhpj;jhh;.”


17. In this regard, Section 106 of the Indian Evidence Act,

1872 clearly provides that when a fact lies especially within the

knowledge of a person, the burden of proving that fact rests upon

him. Accordingly, P.W.9 should have made an explanation of the

scene clearly and the explanation so furnished must be reasonable,

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/01/2026 01:22:15 pm )

probable, and satisfactory in the opinion of the Court. In this present

case, the statement of P.W.9 is nothing but vague and the prosecution

also has miserably failed prove it by corroborating it with more

credible evidences.

18. It is also a settled principle of law that the conviction

cannot be based only on the fact that the appellant was last seen

together with the deceased. In “Arjun Marik v. State of

Bihar” [1994 Supp (2) SCC 372], the Hon’ble Supreme Court of

India held as follows:

“31. ….Even if it is accepted that they were there it

would at best amount to be the evidence of the appellants having been seen last together with the deceased. But it is settled law that the only circumstance of last seen will not complete the chain of circumstances to record the finding that it is consistent only with the hypothesis of the guilt of the accused and, therefore, no conviction on that basis alone can be founded.”

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/01/2026 01:22:15 pm )

19. Further, it is important to elaborate more on the credibility

of the last seen theory evidences as the Trial Court had convicted the

appellant predominantly based on the same. The Hon’ble Supreme

Court in the case “State of Goa Vs. Pandurang Mohite, AIR 2009

SC 1066” and a plethora of other judgements has stated that the time

gap between last seen alive and the recovery of dead body must be

so small that the possibility of any person other than the accused

being the author of the crime becomes impossible. The prosecution

has definitely failed in this regard as the recovery of bodies has been

made much time after P.W.9 last saw the appellant with the deceased.

Therefore, this Court cannot entirely rule out the possibility that the

children could have gone on their own inside the well for taking bath

but drowned to death due to lack of assistance and swimming skills

as the bodies were recovered without clothes as stated by P.W.17. It

cannot be assumed that the appellant who was trying to kill the

children would have removed and thrown the clothes away before

pushing them inside.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/01/2026 01:22:15 pm )

20. It is also crucial to note that, on perusal of the F.I.R/Ex.

P22, it is revealed that the complaint was received by the respondent

at about 08:30 p.m but P.W.17 had reached the place of occurrence at

08:25 p.m. This particular contradiction further adds up to the

weakness of the case of the prosecution. Further, on perusal of the

evidence of P.W.22/Investigation Officer, it is revealed that the there

was almost 6 months delay in submitting the 161 statements of the

witnesses to the learned Judicial Magistrate. This delay in our view

is also fatal to the case of the prosecution as there has been no

reasoned explanation by the IO in this regard and hence, Judgment

relied by the learned Additional Public Prosecutor is not applicable

to the case on hand.

21.Therefore, the prosecution has failed to convince this Court

beyond reasonable doubts as to why someone kill his own brother’s

sons.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/01/2026 01:22:15 pm )

22. When the conviction is to be based on circumstantial

evidence solely, then there should not be any snap in the chain of

circumstances. If there is a snap in the chain, the accused is entitled

to the benefit of doubt. If some of the circumstances in the chain can

be explained by any other reasonable hypothesis, then also the

accused is entitled to the benefit of doubt. But in assessing the

evidence, imaginary possibilities have no place. In criminal

jurisprudence, the burden is always on the prosecution to prove its

case beyond reasonable doubt. When two views are possible and the

one favourable to the accused is equally plausible, the benefit of

doubt must necessarily go to the accused. In the present case, the

prosecution has failed to discharge its burden convincingly, and the

Trial Court had also failed to properly appreciate the infirmities in

the prosecution case. Therefore, the conviction and sentence

awarded by the Trial Court in respect of all the charges against the

appellant cannot be sustained and are liable to be set aside.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/01/2026 01:22:15 pm )

23. In view of the above, the conviction and sentence

passed in S.C.No. 235 of 2020 dated 28.04.2022 on the file of the

Learned II Additional District and Sessions Judge, Thoothukudi, is

hereby set aside. The appellant is acquitted of the charges under

Section 302 of IPC. The appellant/accused is directed to be set at

liberty forthwith, unless his custody is otherwise required in

connection with any other case. The fine amount, if any paid, shall

be refunded to the appellant forthwith. The bail bond, if any

executed, shall stand cancelled. The appellant shall be set at liberty

forthwith, if he is no longer required in connection with any other

case.

24. In the result, this Criminal Appeal stands allowed.

Consequently, connected Miscellaneous Petition is closed.




                                                                        [G.K.I.J.,] & [R.P.J.,]
                                                                              21.01.2026
                     NCC            :Yes/No
                     Index          :Yes/No
                     ps






https://www.mhc.tn.gov.in/judis                 ( Uploaded on: 27/01/2026 01:22:15 pm )





                     To

1.The II Additional District and Sessions Court, Thoothukudi.

2.The Inspector of Police, Vilathikulam Police Station, Thoothukudi District.

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

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/01/2026 01:22:15 pm )

G.K. ILANTHIRAIYAN, J.

AND R. POORNIMA, J.

ps

Pre-Delivery Judgment made in

21.01.2026

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/01/2026 01:22:15 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