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 8, Cited by 0]

Madras High Court

M.W.Mohiuddin vs Boopathi on 18 September, 2025

                                                                                 Suo Motu TR.(MD).No. 12539 of 2025


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                  DATE : 18.09.2025

                                                            CORAM

                           THE HONOURABLE MR.JUSTICE K.K.RAMAKRISHNAN

                                         Suo Motu TR.(MD).No.12539 of 2025

                          (C.C.No.300086 of 2018 on the file of the Judicial Magistrate Court,
                                    Paramakudi Taluk, Ramanathapuram District)


                    The Inspector of Police,
                    Emaneswaram Police Station,
                    Ramanathapuram District.
                    (Crime No.215 of 2017)                                                  ... Petitioner

                                                            Vs.


                    Boopathi                                                                ... Respondent

                              Upon perusing the documents and case records of the above
                    C.C.No.300086 of 2018 transmitted to this Court and hearing the
                    arguments of Mr.S.Ravi, learned Additional Public Prosecutor, on behalf
                    of the State and Mr.R.Nandhagopal, learned counsel for the accused, and
                    hearing the jurisdiction probation officer this Court passes the following


                                                           ORDER

Prelude:

“This dedicated bench is for implementing the pilot project to 1/7 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/11/2025 07:21:10 pm ) Suo Motu TR.(MD).No. 12539 of 2025 identify and dispose of criminal cases involving offences punishable with imprisonment up to 3 years pending at trial, appeal or revision stage for more than 3 years and also offences like Section 506(ii) of IPC and others, which may carry a punishment of more than 3 years in the state of Tamil Nadu with reference to the 14 Districts coming under the Madurai Bench of Madras High Court”.

2. This Dedicated Bench has taken the C.C.No.300086 of 2018 on the file of the learned Judicial Magistrate Court, Paramakudi Taluk, Ramanathapuram District as Suo motu Special Tr.Case.(MD) No. 12539 of 2025 in Suo Motu W.P.(Crl.).(MD).No.1014 of 2025, upon proper scrutinity and suitability as a fit case warranting the exercise of power under Article 226 of Constitution of India to pass suitable order in the said C.C., pending more than seven years without any precedent value in this pilot project.

3. Brief facts of the prosecution case in C.C.No.300086 of 2018:

On 06.08.2017 at about 04.15 p.m., a vehicle driven by the accused caused an accident, resulting in the death of one person. Therefore, a case was registered in Crime No.215 of 2017 for the offence punishable under Sections 279 and 304(A) of IPC and upon completion 2/7 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/11/2025 07:21:10 pm ) Suo Motu TR.(MD).No. 12539 of 2025 of investigation, final report filed and the same was taken on file in C.C.No.300086 of 2018 and the same was pending without trial for more than seven years.

4. Discussion:

4.1 Today, the learned Judicial Magistrate has appeared through video conference. The accused and the police official were present before the learned Judicial Magistrate Court. The accused has filed an admission petition and pleaded guilty and seeks leniency in imposing punishment.
4.2. This Court explains the contents of the accusation to the accused, and he admits the contents of the admission petition and pleads guilty. Thus, this court satisfies the admission petition filed without any coercion or threat.
4.3.In view of the above admission and pleading of guilty of the accused, and considering the material allegation made in the final report did not relate to the economic and heinous offence and his conduct is good and the case is pending for more than seven years without trial and the same impinge the fair and speedy trial as envisaged under Article 21 of the Constitution of India, this Court is inclined to admit the petition and 3/7 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/11/2025 07:21:10 pm ) Suo Motu TR.(MD).No. 12539 of 2025 convict the accused for the offence under Sections 279 and 304(A) of IPC.
5.Discussion on the question of sentence:-

5.1. Hon'ble Thiru. Justice D.Bharatha Chakravarthy has considered number of Hon'ble Supreme Court Judgments and passed order in suo moto W.P.(MD) No. 618 of 2025 on 01.09.2025 and framed sentencing policy with reference to the offence under section 304(A) IPC. This case also comes under said parameter as the accident is not due to any aggravated or egregious conduct.

5.2. The accused is aged about 34 years and he has one child and he has not involved in further offence and considering the mitigating circumstances, and following the law laid down by the Hon'ble Supreme Court in the case of Sunita Devi Vs. State of Bihar and another reported in 2014 SCC Online SC 984, 2025 INSC 1014 (K.Ponnammal Vs. State) and also taken into account that the victim received the compensation and he also not interested in prosecuting the case and the accused also regularly appearing before the Court for the past seven years and also on the reiterated the principle of the Hon'ble Supreme Court in the cases of 4/7 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/11/2025 07:21:10 pm ) Suo Motu TR.(MD).No. 12539 of 2025 M.W.Mohiuddin V. State of Maharashtra reported in (1995) 3 SCC 567 and B.G.Goswarmi V. Delhi Administration reported in (1974) 3 SCC 85 that delay itself amounts to punishment, which must weigh in sentencing and disposal, this court is inclined to impose fine of Rs.10,000/- (Rupees Ten Thousand only) with default sentence of two months simple imprisonment.

6.Accordingly, this Suo Motu Special Tr.(MD). case stands closed on the following terms:

6.1. The accused is convicted for the offence under Sections 279 and 304(A) of IPC in C.C.No.300086 of 2018 on the file of the learned Judicial Magistrate Court, Paramakudi Taluk, Ramanathapuram District.
6.2. The accused is directed to pay a fine of Rs.10,000/- (Rupees Ten Thousand only) before the learned Judicial Magistrate Court, Paramakudi Taluk, Ramanathapuram District, and in default, he is directed to undergo two months simple imprisonment.
18.09.2025 pal 5/7 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/11/2025 07:21:10 pm ) Suo Motu TR.(MD).No. 12539 of 2025 Note to the Trial Court: This order is digitally signed and communicated electronically alone. The Trial Court shall take note of the order and accordingly classify the case pending before them as allowed / dismissed / disposed of, etc, and while doing so, consider any applications such as disposal of properties, etc., and pass appropriate orders, as may be necessary. Further, the Court below is directed to dispatch the copy of this order to all concerned.
6/7

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/11/2025 07:21:10 pm ) Suo Motu TR.(MD).No. 12539 of 2025 K.K.RAMAKRISHNAN,J.

pal Order made in SUO MOTU TR.(MD).No.12539 of 2025 18.09.2025 7/7 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/11/2025 07:21:10 pm )