Madras High Court
A.Vivekanandam vs The State Of Tamilnadu By on 15 December, 2025
Author: M. Nirmal Kumar
Bench: M. Nirmal Kumar
CRL OP No. 33335 of 2025
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 15-12-2025
CORAM
THE HONOURABLE MR JUSTICE M. NIRMAL KUMAR
CRL OP No. 33335 of 2025
AND
CRL MP NO. 23252 OF 2025
A.Vivekanandam
S/o.Arikrishnan, No.19, Kurinji Nagar,
Annai Indira Street, Lawspet,
Puducherry-605 008.
Petitioner(s)/A1
Vs
1. The State of Tamilnadu by,
The Station House Officer,
Vigilance and Anti Corruption,
Puducherry. Cr.No.0014/2025.
2.Daynand Tendolkar
Block Development Office,
Villianur Block, Puducherry.
VAC PS (Vigilance and Anti
Corruption), Puducherry.
Respondent(s)
CRL MP No. 23252 of 2025
1. A.Vivekanandam
S/o.Arikrishnan, No.19, Kurinji Nagar,
Annai Indira Street, Lawspet,
Puducherry-605 008.
Petitioner(s)
Vs
1. The State of Tamilnadu by, The
Station House Officer,
1/10
https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:00 pm )
CRL OP No. 33335 of 2025
Vigilance and Anti Corruption,
Puducherry. Cr.No.0014/2025.
2.Daynand Tendolkar
Block Development Office, Villanur
Block, Puducherry. VAC PS (Vigilance
and Anti Corruption), Puducherry.
Respondent(s)
PRAYER: Criminal Original Petition filed under Section 528 of BNSS praying
to call for records pertaining to Crime No.0014 of 2025 dated 29.09.2025 on the
file of the respondent police and quash the same.
For Petitioner(s): Mr.M.Gnanasekar
For Respondent-1: Mr.M.V.Ramachandramurthy
Public Prosecutor (Puducherry)
ORDER
The petitioner/A1 in Crime No.14 of 2025 being investigated by the respondent had filed this quash petition.
2.The contention of the learned counsel for petitioner is that on the complaint of Block Development Officer, Villianur on 29.09.2025, the above case was registered. Earlier on the complaint made by the Superintendent of Police, Vigilance and Anti-Corruption, Puducherry, charge memo issued against the petitioner and the petitioner was facing departmental enquiry in the year 2022. The petitioner already submitted his explanation on 11.07.2022 denying 2/10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:00 pm ) CRL OP No. 33335 of 2025 the charges and in respect of the same allegations, now the Block Development Officer, Villianur had given a complaint to the respondent-police and a case in Crime No.14 of 2025 registered for offence under Sections 109, 201, 420, 468, 477-A of I.P.C. r/w 34 of I.P.C. and Sections 13(1)(a) r/w 13(2) of the Prevention of Corruption Act, 1988. The alleged date of occurrence is in the year 2022 and the complaint was given with a delay of three years, i.e., on 29.09.2025. The petitioner not received any money or cheated any one as alleged in the complaint. The petitioner not sanctioned a cheque in favour of the beneficiaries/fabricators, hence the complaint of de-facto complainant is false. Further the de-facto complainant is the only authority to sanction and issue the cheque amount to the beneficiaries/fabricators. To escape from the misdeeds committed by the de-facto complainant, a false complaint lodged against the petitioner.
3.He further submitted that the petitioner is a Junior Engineer attached to Block Development Office, Ariyankuppam, Puducherry and project implemented during 16.12.2016 to 16.06.2021. Earlier charge memo was on 07.07.2023 and the petitioner is facing departmental enquiry. After the petitioner's reply, no further progress in the departmental enquiry. On the other hand, with the same charges identical to the departmental enquiry present complaint lodged. The petitioner in execution of Swachh Bharath Mission 3/10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:00 pm ) CRL OP No. 33335 of 2025 (Gramin) Scheme is only to ensure that the toilets in the villages are properly constructed and thereafter it is for the Block Development Officer to release the amount. It is the Panchayat Level Federation official, who have to oversee the constructions and identify the Contractors/beneficiaries and release the amount. As regards the petitioner, the petitioner to oversee the fabrication work done by the fabricators and the amount is released by Panchayat Level Federation. The petitioner has no financial power to handle the money at any point of time and there is no intention to show that there was any meeting of minds or conspiracy or petitioner abetted the other named persons in the F.I.R. Hence, prayed for quashing of the F.I.R.
4.The learned Public Prosecutor (Puducherry) field his counter and submitted that the Block Development Officer, Villiyanur submitted a complaint giving details about cheating, falsification and destruction of records and committing misconduct in the public fund by the petitioner in collusion with the other accused. The scheme namely, Swachh Bharath Mission (Gramin) Scheme is one of the centrally sponsored schemes implemented by District Rural Development Agency, Puducherry in order to accelerate the efforts to achieve universal sanitation coverage and to ensure there is Open Defecation Free (ODF) status and to promote sustainable sanitation practices. 4/10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:00 pm ) CRL OP No. 33335 of 2025
5.He further submitted that Swachh Bharat Mission (Gramin) Apex Committee was constituted under the Chairmanship of the Chief Secretary for the implementation of SBM (G) in Puducherry vide G.O.Ms.No.4 dated 11.06.2015 of Chief Secretariat (Rural Development), Puducherry. The Block Development Office, Villianur, Karaikal and Ariyankuppam were entrusted with the task of implementing SBM(G) in convergence with Chief Minister's Sanitation Scheme implementing blocks similar to other CSS schemes being implemented. As an incentive under SBM(G), an amount of Rs.20,000/- is given to the beneficiaries in such a way that Rs.12,000/- is paid from SBM(G) and Rs.8,000/- from Chief Minister's Sanitation Scheme (CMSS) as per the decision taken in the meeting of the Cabinet held on 04.10.2016 in three instalments through Direct Beneficiaries Transfer (DBT) system. The incentive of Rs.20,000/- will be released as detailed below:
Description of Government of Government of Total item India share Puducherry share Digging of foundation Rs.7,000/- Rs.3,000/- Rs.10,000/-
pit - 1st instalment
Lintel level - 2nd 0 Rs.5,000/- Rs.5,000/-
instalment
Completion - 3rd Rs.5,000/- 0 Rs.5,000/-
instalment
Total Rs.12,000/- Rs.8,000/- Rs.20,000/-
5/10
https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:00 pm )
CRL OP No. 33335 of 2025
6.He further submitted that Central Government released an amount of Rs.56,40,00,000/- as Grant in aid (Central) to Puducherry for the implementation of SBM(G) Phase-1 for the period from 2015-16 to 2018-19.
Government of Puducherry availed loan from NABARD for an amount of Rs.22,74,57,000/- as State share for the period between 2017-18 to 2020-2021. However, no separate section or cell was constituted for monitoring the SBM(G).
7.He further submitted that a Standard Operating Procedure (SOP) for the construction of toilet under IHHL under SBM(G) issued. Similarly, another SOP issued for the construction of toilets for Panchayat Level Federation assistance under SBM(G). Initially, the objective was to construct 46,164 individual toilets in rural areas but later based on the two baseline surveys conducted, it has come down to 27,121 comprising all the three blocks. As per the SOP, the applications received from the beneficiaries will be subjected to field verification by the Work Inspector/Junior Engineer followed by MIS portal verification and thereafter the work order will be issued to the beneficiaries with the approval of DRDA, Puducherry. On receipt of the work order, the beneficiaries should commence the work and after verification of such works Fund Transfer Order shall be given through portal for release of funds.
6/10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:00 pm ) CRL OP No. 33335 of 2025
8.He further submitted that the petitioner with the common intention and object to cheat the public funds, had instructed A2, who is employed as Software Application Support, to make necessary entries in the software and also ensure that amount are released to the contractors/beneficiaries. The fabrication contractors are A3 to A9, out of them, A3 and A5 are fictitious persons, no such fabricator existed but amounts paid to them in total is Rs.23,10,000/-, the details of which reads as follows:
Sl. No. Name of the Construction of Amount of
Fabricator/NGO toilets pending/not advance
yet started released
1. S.Simeon 43 Rs.7,80,000/-
2. P.Gurusamy 6 Rs.1,20,000/-
3. A.Arokiyasamy 27 Rs.4,40,000/-
4. Mahalakshmi 10 Rs.1,00,000/-
5. Dhandapani 49 Rs.4,90,000/-
6. Balaraman 18 Rs.3,60,000/-
7. Pongodi 2 Rs.20,000/-
Total 155 Rs.23,10,000/-
The public funds received through these persons and despite receipt of the amount, either fabrication works are incomplete or there is no fabrication work. Thus, the Centrally Sponsored Scheme and the State contribution both were swindled by the petitioner and other accused.
9.He further submitted that the petitioner filed an anticipatory petition in Crl.O.P.No.28754 of 2025 and this Court by an order dated 03.11.2025, 7/10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:00 pm ) CRL OP No. 33335 of 2025 dismissed the anticipatory bail petition. The petitioner not cooperated with the investigation and the investigation is at the initial stage. The petitioner’s contentions are his explanation but not sustainable. Since the investigation is at the initial stage, there are prima-facie materials against the petitioner and the investigation to progress. He further submitted that the departmental charges and the complaint may look identical but there are variances in both case. Further in this case the petitioner encouraged the fabricators who are not competent to work and task as per the directions. There are two fictitious persons, there were reverse flow of funds, which are now investigated and only after thorough investigation these facts can be confirmed. Hence, strongly opposed this petition.
10.Considering the submissions made on either side and on perusal of the materials, it is seen that the petitioner had been coordinating with the fabricators, namely, A3 to A9 and A2 the Software Application Support was taking the directions from the petitioner and had been uploading the same in the software. There were cheating of public funds to the tune of Rs.23,10,000/- as on date. Of the 9 fabricators, 2 are fictitious persons. It needs thorough investigation. The F.I.R. itself registered only on 29.09.2025. The investigation is at the initial stage and there are prima-facie materials to proceed with the investigation.
8/10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:00 pm ) CRL OP No. 33335 of 2025
11.In view of the above, this Court is not inclined to entertain this petition and the Criminal Original Petition stands dismissed. Consequently, the connected Criminal Miscellaneous Petition is closed.
15-12-2025 rsi Index: Yes/No Speaking / Non-speaking order Neutral citation : Yes/No To
1.The Station House Officer, Vigilance and Anti Corruption, Puducherry.
2.The Public Prosecutor, Puducherry.
9/10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:00 pm ) CRL OP No. 33335 of 2025 M. NIRMAL KUMAR, J.
rsi CRL OP No. 33335 of 2025 AND CRL MP NO. 23252 OF 2025 15.12.2025 10/10 https://www.mhc.tn.gov.in/judis ( Uploaded on: 18/12/2025 04:14:00 pm )