High Court Madras High Court

Periyasamy vs State By Inspector Of Police on 22 November, 2004

Madras High Court
Periyasamy vs State By Inspector Of Police on 22 November, 2004
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

Dated: 22/11/2004 

Coram 

The Honourable Mr.Justice V.KANAGARAJ     

Crl.R.C.No.1793 of 2004
and 
Crl.M.P.No.10684 of 2004 

1. Periyasamy 

2. Amudha  

3. Kamalanathan 

4. Mani

5. Venganathan @ Arumugam    

6. Somasundaram                                                 ... Petitioners


-Vs-

State by Inspector of Police,
Namagiripettai Police Station,
Crime No.335 of 1999 
Namakkal District.                                              ... Respondent



                This Criminal Revision Case is filed under  Sections  397  and
401 Cr.P.C.    against the order dated 16.7.2004 made in Crl.M.P.No.74 of 2004
in S.C.No.16 of 2003 on the file of the Additional Sessions Court/ Fast  Track
Court, Namakkal. 

!For Petitioners :  Mr.N.Manokaran

^For Respondent :  Mr.V.Jayaprakash Narayanan,  
                G.A.(Crl.side)


:O R D E R 

The above criminal revision case has been filed praying to set aside
the order dated 16.7.2004 made in Crl.M.P.No.74 of 2004 in S.C.No.16 of 2003
on the file of the Additional Sessions Court/Fast Track Court, Namakkal.

2. Today, when the above Revision Case was taken up for
consideration, on a perusal of the materials placed on record and upon hearing
the learned counsel for the petitioners, it comes to be seen that originally a
case was registered against the petitioners under Section 307 I.P.C. and on
a later stage at the time of framing of the charges on an application filed on
the part of the prosecution, three more Sections have been added i.e.,
Sections 323, 324 and 436 of I.P.C. and it is the subject matter of the above
criminal revision case.

3. On the part of the learned counsel appearing on behalf of the
petitioners in the criminal revision case, he would argue to the effect that
while the major charge under Section 307 itself is there, the lower court
should not have gone into adding up of Sections 323, 324, and 436 I.P.C, that
too, without the ingredients being made available but on the part of the lower
court as per its order, it would see that sufficient ingredients being made
out for those sections to be added.

4. Section 216 of Cr.P.C. provides that:

(1) Any Court may alter or add to any charge at any time before
judgment is pronounced.

(2) Every such alteration or addition shall be read and explained to
the accused.

(3) If the alteration or addition to a charge is such that proceeding
immediately with the trial is not likely, in the opinion of the Court, to
prejudice the accused in his defence or the prosecutor in the conduct of the
case, the Court may, in its discretion, after such alteration or addition has
been made, proceed with the trial as if the altered or added charge had been
the original charge.

(4) If the alteration or addition is such that proceeding immediately
with the trial is likely, in the opinion of the Court, to prejudice the
accused or the prosecutor as aforesaid, Court may either direct a new trial or
adjourn the trial for such period as may be necessary.

(5) If the offence stated in the altered or added charge in one for
the prosecution of which previous sanction is necessary, the case shall not be
proceeded with until such sanction is obtained unless sanction has been
obtained for a prosecution on the same facts as those on which the altered or
added charge is founded.”

5. From the above reading of the Section, it could be seen that the
said Section gives enormous power to the trial Court to add up, delete or
alter the charges and therefore, the trial Court which is one having the
entire materials placed on record and having perused the same wants to alter
the charge for the reasons assigned and hence, no interference by this court
need be made into such of the acts committed on the part of the trial Court
and even in the case in hand though on the part of the petitioners, they are
able to say that the ingredients are not so well made out in the case of the
prosecution so as to add up the Sections, still they are not able to explain
as to how it is prejudicial to their interest or as to how it is against the
dictum of law, the charges have been altered and therefore, the altering of
the charges by the trial Court has to be approved. Whatever be the charges
framed, unless on evidence it is proved, merely adding up of the Sections is
not going to matter during trial and therefore, the petitioners need not much
worry about the adding of the Sections in the framing of the charges but to
focus their attention to disprove the case of the prosecution and hence, the
following order.

In result,

i) The above criminal revision case does not merit acceptance for the
reasons assigned the same is dismissed.

ii) The order dated16.7.2004 made in Crl.M.P.No.74 of 2004 in S.C.
No.16 of 2003 on the file of the Additional Sessions Court/Fast Track Court,
Namakkal, is confirmed;

iii) Consequently, the stay petition filed in C.M.P.No.10684 of 2004
is also dismissed.

Index: Yes

Internet: Yes
vsi

To

1. The learned Additional Sessions Court/
Fast Track Court, Namakkal.

2. The Inspector of Police,
Namagiripettai Police Station,
Namakkal District

3. The Public Prosecutor,
High Court, Chennai.