Citation : 2026 Latest Caselaw 2468 Mad
Judgement Date : 13 May, 2026
CRL OP(MD). No.9446 of 2026
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
Dated : 13/05/2026
CORAM
THE HONOURABLE MR. JUSTICE K.K. RAMAKRISHNAN
CRL OP(MD). No.9446 of 2026
Dinesh ... Petitioner/Sole Accused
Vs
State of Tamilnadu Rep by,
The Inspector of Police,
Thirukattupalli Police Station,
Thanjavur District.
(Crime No. 86/2026). ... Respondent/Complainant
PRAYER :-
For Bail in Crime No. 86/2026 on the file of the respondent
police.
For Petitioner : D.Rajaboopathy,
Advocate.
For Respondent : Mr.S.Ravi,
Additional Public Prosecutor
ORDER :
The Court made the following order :-
https://www.mhc.tn.gov.in/judis
The petitioner, who was arrested and remanded to judicial custody
on 17.04.2026 for the offences punishable under Sections 296(b), 115(2)
of BNS, 2023 @ 296(b), 115(2) and 105 of BNS, 2023, in Crime No.86
of 2026 on the file of the respondent police, seeks bail.
2. The case of the prosecution is that the deceased is the brother-
in-law of the petitioner. There is a dispute pending between the parties
relating to the distribution of properties. As a result, on 14.04.2026, there
was a wordy altercation and the petitioner is said to have shoved the
deceased down and caused a head injury and hence, initially FIR was
registered for the offences under sections 296(b), 115(2) of BNS, 2023,
and subsequently, after receiving the death intimation of the deceased on
the next date of the occurrence, the FIR was altered into the offences
under Sections 296(b), 115(2) and 105 of BNS, 2023. Hence, the
complaint.
3. The learned counsel for the petitioner submitted that the
petitioner is an innocent person and he has not committed any offences as
https://www.mhc.tn.gov.in/judis
alleged by the prosecution. He further submitted that no previous case is
pending against the petitioner and the petitioner is in judicial custody
from 17.04.2026. Hence, he seeks bail to the petitioner.
4. The learned Additional Public Prosecutor appearing for the State
strongly opposed to grant bail to the petitioner stating that the
investigation is at a preliminary stage. However, he fairly conceded that
the petitioner has no previous cases.
5. Taking into consideration of the facts and circumstances of the
case and also considering the fact that the petitioner has no previous case
and also considering the period of incarceration suffered by the
petitioner, this Court is inclined to grant bail to the petitioner, subject to
the following conditions:
6. Accordingly, the petitioner is ordered to be released on bail on
executing a bond for a sum of Rs.10,000/- (Rupees Ten Thousand only)
each with two sureties, each for a like sum to the satisfaction of the
Judicial Magistrate Court, Thiruvaiyaru, Thanjavur District, and on
https://www.mhc.tn.gov.in/judis
further conditions that :-
[a] the petitioner and the sureties shall affix their
photographs and left thumb impression in the surety bond
and the Magistrate may obtain a copy of their Aadhaar card
or bank pass book to ensure their identity;
[b] the petitioner shall report before the
respondent police daily at 10.30 a.m., until further
orders;
[c] the petitioner shall not tamper with the evidence
or witness either during investigation or trial;
[d] the petitioner shall not abscond either during
investigation or trial;
[e] On breach of any of the aforesaid conditions, the
learned Magistrate/Trial Court is entitled to take
appropriate action against the petitioner in accordance
with law as if the conditions have been imposed and the
petitioner is released on bail by the learned
Magistrate/Trial Court himself as laid down by the
Hon'ble Supreme Court in P.K.Shaji vs. State of Kerala
https://www.mhc.tn.gov.in/judis
[(2005)AIR SCW 5560];
[f] If the accused thereafter absconds, a fresh FIR can be
registered under Section 269 BNS.
13.05.2026 DSS
TO
1. The Judicial Magistrate Court, Thiruvaiyaru, Thanjavur District.
2. The Inspector of Police, Thirukattupalli Police Station, Thanjavur District.
3. The Superintendent, Central Prison, Trichy.
4.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis
K.K. RAMAKRISHNAN,J
DSS
ORDER IN
Date : 13/05/2026
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!