Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 12, Cited by 0]

Madras High Court

Sathish @ Jagan vs The State Rep. By The Inspector Police on 12 February, 2026

Author: A.D.Jagadish Chandira

Bench: A.D.Jagadish Chandira

                                                                                              Crl.O.P.No.3321 of 2026




                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED: 12.02.2026

                                                           CORAM:

                           THE HON'BLE MR. JUSTICE A.D.JAGADISH CHANDIRA

                                                Crl.O.P.No.3321 of 2026
                                              and Crl.MP No.2334 of 2026


                Sathish @ Jagan                                                          ... Petitioner

                                                         Vs.
                1.      The State rep. by The Inspector Police,
                        Koyambedu, All Women Police Station,
                        Chennai.
                        (Crime No.13 of 2021)


                2.      Sridhar                                                          ... Respondents


                PRAYER: Criminal Original Petition is filed under Section 528 of Bharatiya
                Nagarik Suraksha Sanhita/Section 482 Cr.P.C., to call for the records pertaining
                to the proceeding in Spl.S.C.No.147 of 2022 on the file of Sessions Court,
                Additional Special Court for the exclusive for trial of POCSO Act Cases
                (Magalir Neethimandram), Chennai at Allikulam and quash the same.


                                     For Petitioner       : Mr.D.Magesh
                                     For R1               : Mr.S.Santhosh
                                                            Government Advocate (Crl.Side)


                1/10


https://www.mhc.tn.gov.in/judis                ( Uploaded on: 02/03/2026 04:30:02 pm )
                                                                                             Crl.O.P.No.3321 of 2026


                                                              ORDER

The present Criminal Original Petition has been filed seeking to quash the proceedings in Spl.S.C.No.147 of 2022 on the file of Sessions Court, Additional Special Court for the exclusive for trial of POCSO Act Cases (Magalir Neethimandram), Chennai at Allikulam.

2. Heard the learned counsel on either side and perused the materials available on record.

3. Based on the complaint given by the de facto complainant/R2, who is none other than the father of the victim girl, a case in Crime No.13 of 2021 was registered on the file of the 1st respondent/ Police against the petitioner and on completion of investigation, a final report was filed before the Sessions Court, Additional Special Court for the exclusive for trial of POCSO Act (Magalir Neethimandram, Chennai at Allikulam) for the offences of Girl Missing @ 366 of Indian Penal Code, 5(1) r/w. 6 of Protection of Children from Sexual Offences Act, 2012 and the same was taken on file in Spl.S.C.No.147 of 2022.

4. Learned counsel appearing for the petitioner would submit that due to love affair between the petitioner and victim girl, she eloped from the 2/10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/03/2026 04:30:02 pm ) Crl.O.P.No.3321 of 2026 house; subsequently, her father had given a complaint, as if the petitioner had kidnapped the victim girl; based on that, case in Crime No.13 of 2021 was registered for the aforesaid offences. He would submit that the petitioner and the victim girl had got their their marriage solemnized, after the victim girl had attained majority and as on date, the petitioner and the victim girl are living together as husband and wife, with their male child and the marrige between them has also been registered before the Periyar Self-respect Marriage Bureau, Tiruvallur on 24.03.2025. He would submit that the petitioner and the victim girl have filed consent affidavit for compromising the matter. He would further submit that though trial has commenced in this case, the father of the victim girl who is the de facto complainant/R2 has also not supported the case of the prosecution. Therefore, when the petitioner and the victim girl have compromised the matter, no useful purpose will be served by continuing the impugned proceedings; hence, the impugned proceedings may be quashed on the ground of compromise.

5. Learned Government Advocate (Crl.Side) on behalf of the first respondent submitted that though the parties have entered into a compromise while this case is pending, this Court, taking into account the seriousness of the offences, has to consider the issue as to whether offences of this nature can be quashed on the ground of compromise between parties. 3/10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/03/2026 04:30:02 pm ) Crl.O.P.No.3321 of 2026

6. The petitioner and the victim girl along with her child, were present before this Court at the time of hearing and they were identified by the learned counsel on either side and also by Ms.K.Nithya, W35, All Women Police Station, Koyambedu.

7. This Court also enquired both the parties and was satisfied that the petitioner and the victim girl have been living together as husband and wife. On perusal of the records, the marriage was registered at Periyar Self-Respect Marriage Bureau, Tiruvallur, it has been approved by the Hindu Marriage (Tamil Nadu Amendment Act, 1967) Act, under Section 7A. The second respondent has also not supported the case of the prosecution. In such circumstances, no notice is required to be sent to the second respondent.

8. The main issue that requires the consideration of this Court is as to whether this Court can quash the criminal proceedings involving non- compoundable offences pending against the petitioner.

9. The Supreme Court, in a very recent judgment in K. Kirubakaran vs. State of Tamil Nadu [2025 INSC 1272], in which the appellant was convicted for the offences under Sections 366 IPC and Section 6 4/10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/03/2026 04:30:02 pm ) Crl.O.P.No.3321 of 2026 of the POCSO Act, pursuant to the compromise entered into between the parties, by commencing the judgment with the quote “The final cause of law is the welfare of society” of Benjamin N. Cardozo, Former Associate Justice of the Supreme Court of the United States, and finding that the crime was not the result of lust but love, quashed the proceedings against the appellant invoking Section 142 of the Constitution of India. The relevant paragraphs of the said judgment read as under:

“5. The only question which remains to be decided is whether the proceedings should be quashed in the present case, considering that the appellant is convicted of a heinous offence.
6. We are conscious of the fact that a crime is not merely a wrong against an individual but against society as a whole. When an offence is committed, it wounds the collective conscience of the society and therefore the society, acting through its elected lawmakers, determines what would be the punishment for such an offence and how an offender should be dealt with, to deter its recurrence. The criminal law is, thus, a manifestation of the sovereign will of the society. However, the administration of such law is not divorced from the practical realities.

Rendering justice demands a nuanced approach. This Court tailors its decisions to the specifics of each case: with firmness and severity wherever necessary and it is merciful when warranted. It is also in the best interest of society to bring a dispute to an end, wherever possible. We draw inspiration from Cardozo, J. to hold that the law aims to ensure not just punishment of the guilty, but also harmony and restoration of the social order.

7. With such perspective in mind, we need to proceed to balance the competing interests of justice, deterrence, and rehabilitation.

8. The founding fathers of the Constitution conferred this Court with the extraordinary power to do “complete justice” in proper cases. This constitutional power stands apart from all other powers and is intended to avoid situations of injustice being caused by the rigid application of law.

9. Per the law made by the legislature, the appellant having been found guilty of a heinous offence, the proceedings in the present case on the basis of a compromise between the appellant and his wife cannot be 5/10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/03/2026 04:30:02 pm ) Crl.O.P.No.3321 of 2026 quashed. But ignoring the cry of the appellant’s wife for compassion and empathy will not, in our opinion, serve the ends of justice. Even the most serious offenders of law do receive justice moderated by compassion from the courts, albeit in appropriate cases. Given the peculiar facts and circumstances here, a balanced approach combining practicality and empathy is necessary. The appellant and the victim are not only legally married, they are also in their family way. While considering the offence committed by the appellant punishable under the POCSO Act, we have discerned that the crime was not the result of lust but love. The victim of crime herself has expressed her desire to live a peaceful and stable family life with the appellant, upon whom she is dependent, without the appellant carrying the indelible mark on his forehead of being an offender. Continuation of the criminal proceedings and the appellant’s incarceration would only disrupt this familial unit and cause irreparable harm to the victim, the infant child, and the fabric of society itself.

10. We are, thus, persuaded to hold that this is a case where the law must yield to the cause of justice.

11. Accordingly, resting on the foregoing considerations, the developments subsequent to the trial, and in the interest of rendering complete justice, we deem it appropriate to invoke our powers under Article 142 of the Constitution of India to quash the criminal proceedings against the appellant including the conviction and sentence. Ordered accordingly.

12. Also, bearing in mind the interests of the appellant’s wife and child, we deem it appropriate to subject the appellant to the specific condition of not deserting his wife and child and also to maintain them for the rest of their life with dignity. If, in future, there be any default on the appellant’s part and the same is brought to the notice of this Court by his wife or their child or the complainant, the consequences may not be too palatable for the appellant.

13. We make the interim order granting benefit to the appellant of exemption from surrendering absolute and discharge him from the bail bonds.

14. The appeal is, accordingly, allowed.

15. Needless to observe, this order is rendered in the unique circumstances that have unfolded before us and shall not be treated as a precedent for any other case.”(emphasis supplied by this Court) 6/10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/03/2026 04:30:02 pm ) Crl.O.P.No.3321 of 2026

10. It is also apropos to point out that the Supreme Court, in K.Dhandapani vs. The State [2022 LiveLaw (SC) 477], in which the appellant was convicted of the offences under Sections 5 and 6 of the POCSO Act, by a terse order, set aside the conviction and sentence slapped on the appellant, on the basis of the settlement arrived at between the parties. The following relevant paragraphs of the said order make an interesting reading:

“The appellant submitted that this Court should exercise its power under Article 142 of the Constitution and ought to do complete justice and it could not be in the interest of justice to disturb the family life of the appellant and the prosecutrix.
After hearing the matter for some time on 08th March, 2022, we directed the District Judge to record the statement of the prosecutrix about her present status. The statement of the prosecutrix has been placed on record in which she has categorically stated that she has two children and they are being taken care of by the appellant and she is leading a happy married life.
Dr. Joseph Aristotle S., learned counsel appearing for the State, opposed the grant of any relief to the appellant on the ground that the prosecutrix was aged 14 years on the date of the offence and gave birth to the first child when she was 15 years and second child was born when she was 17 years. He argued that the marriage between the appellant and the prosecutrix is not legal. He expressed his apprehension that the said marriage might be only for the purpose of escaping punishment and there is no guarantee that the appellant will take care of the prosecutrix and the children after this Court grants relief to him.
In the peculiar facts and circumstances of this case, we are of the considered view that the conviction and sentence of the appellant who is maternal uncle of the prosecutrix deserves to be set aside in view of the subsequent events that have been brought to the notice of this Court. This Court cannot shut its eyes to the ground reality and disturb the happy family life of the appellant and the prosecutrix. We have been informed about the custom in Tamil Nadu of the marriage of a girl with the maternal uncle.
For the aforesaid mentioned reasons, the conviction and sentence of the appellant is set aside in the peculiar facts of the case and shall not be treated as a precedent. The appeal is accordingly, disposed of. Pending application(s), if any, shall stand disposed of.
7/10
https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/03/2026 04:30:02 pm ) Crl.O.P.No.3321 of 2026 In case, the appellant does not take proper care of the prosecutrix, she or the State on behalf of the prosecutrix can move this Court for modification of this Order.”(emphasis supplied by this Court)

11. Since the aforesaid decisions apply on all fours to the facts and circumstances obtaining in this case, this Court is inclined to quash the proceedings against the petitioner in Spl.S.C.No.147 of 2022 on the file of Sessions Court, Additional Special Court for the exclusive for trial of POCSO Act Cases (Magalir Neethimandram), Chennai at Allikulam, by invoking Section 482 of Cr.P.C./528 BNSS.

12. Accordingly, this Criminal Original Petition is allowed and the proceedings against the petitioner in Spl.S.C.No.147 of 2022 on the file of Sessions Court, Additional Special Court for the exclusive for trial of POCSO Act (Magalir Neethimandram), Chennai at Allikulam, is quashed. Consequently, connected Crl.MP.No.2334 of 2026 is closed.

13. The affidavits and the joint compromise memo filed by the petitioner and the victim girl, for compromising the offences shall form part of the records.

8/10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/03/2026 04:30:02 pm ) Crl.O.P.No.3321 of 2026

14. This Court hopes and trusts that the petitioner will take due care of the victim girl and the child for the rest of their life and in the event of any default on his part in this regard being brought to the notice of this Court, the consequences that would be fall the petitioner would be very serious.

15. Before parting, this Court hastens to add that this Court is not oblivious of the fact that the Supreme Court, in K. Kirubakaran, supra, had invoked Article 142 of the Constitution of India and quashed the criminal proceedings against the appellant. However, since the facts obtaining in this case being akin to the facts in K. Kirubakaran, supra, this order is passed.

12.02.2026 dsn Neutral Citation: Yes/No 9/10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/03/2026 04:30:02 pm ) Crl.O.P.No.3321 of 2026 A.D.JAGADISH CHANDIRA, J.

dsn To

1. The Sessions and Additional Special Court for the exclusive for trial of POCSO Act (Magalir Neethimandram, Chennai at Allikulam)

2. The Inspector Police, Koyambedu, All Women Police Station, Chennai.

3. The Public Prosecutor, High Court of Madras.

Crl.O.P.No.3321 of 2026 and Crl.MP No.2334 of 2026

12.02.2026 10/10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/03/2026 04:30:02 pm )