/2022 INSC 0062/ ITEM NO.1503 Court 13 (Video Conferencing) SECTION II-C S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Petition(s) for Special Leave to Appeal (Crl.) No(s). 8082/2021 (Arising out of impugned final judgment and order dated 16-02-2021 in CRLA No. 784/2019 passed by the High Court of Judicature at Madras) VETRIVEL Petitioner(s) VERSUS STATE REPRESENTED BY ITS DEPUTY SUPERINTENDENT OF POLICE & ANR. Respondent(s) ([ HEARD BY HON. AJAY RASTOGI AND HON. ABHAY S. OKA, JJ. ] IA No. 136691/2021 - EXEMPTION FROM FILING C/C OF THE IMPUGNED JUDGMENT IA No. 136692/2021 - EXEMPTION FROM FILING O.T.) Date : 19-01-2022 This matter was called on for pronouncement of judgment today. CORAM : HON'BLE MR. JUSTICE AJAY RASTOGI HON'BLE MR. JUSTICE ABHAY S. OKA For Petitioner(s) Mr. M.P. Parthiban, AOR For Respondent(s) Dr. Joseph Aristotle S., AOR. Ms. Preeti Singh, Adv. Ms. Nupur Sharma, Adv. Mr. Sanjeev Kumar Mahara, Adv. Leave granted. Hon’ble Mr. Justice A.S. Oka pronounced the judgment in the matter heard by the Bench comprising of Hon’ble Mr. Justice Ajay Rastogi and His Lordship. The appeal is partly allowed in terms of the signed non- reportable judgment. Pending applications, if any, stand disposed of. (SONIA BHASIN) (BEENA JOLLY) COURT MASTER (SH) COURT MASTER (NSH) (SIGNED NON-REPORTABLE JUDGMENT IS PLACED ON THE FILE)