Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lieutenant Colonel. S.Ganesan ... vs The State Of Tamil Nadu
2021 Latest Caselaw 10172 Mad

Citation : 2021 Latest Caselaw 10172 Mad
Judgement Date : 21 April, 2021

Madras High Court
Lieutenant Colonel. S.Ganesan ... vs The State Of Tamil Nadu on 21 April, 2021
                                                                            W.A.(MD)No.900 of 2021


                        BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED: 21.04.2021

                                                   CORAM:

                               THE HONOURABLE MR.JUSTICE T.S.SIVAGNANAM
                                                        AND
                                   THE HONOURABLE MRS.JUSTICE S.ANANTHI


                                            W.A.(MD)No.900 of 2021
                                                        and
                                           C.M.P(MD)No.4044 of 2021


                Lieutenant Colonel. S.Ganesan (Retd.)          ... Appellant / Petitioner


                                                        Vs.

                1.The State of Tamil Nadu,
                  represented by its Chief Secretary,
                  Secretariat,
                  Fort St.George,
                  Chennai-600 009.

                2.The State of Tamil Nadu,
                  represented by the Home Secretary,
                  Department of Home,
                  Fort St.George,
                  Chennai-600 009.

                3.The Director General of Police,
                  Office of the Director General of Police,
                  Beach Road, Mylapore,
                  Chennai-600 004.


https://www.mhc.tn.gov.in/judis/
                1/10
                                                                W.A.(MD)No.900 of 2021


                4.The Deputy Inspector General of Police,
                  O/o the Deputy Inspector General of Police,
                  Madurai Range,
                  New Natham Road,
                  Madurai.

                5.The District Collector,
                  Collectorate,
                  Virudhunagar District.

                6.The Superintendent of Police,
                  O/o the Superintendent of Police,
                  Virudhunagar District,
                  Virudhunagar.

                7.The Revenue Divisional Officer,
                  Revenue Divisional Office,
                  Aruppukottai,
                  Virudhunagar District.

                8.The Inspector of Police,
                  Aruppukottai Town Police Station,
                  Virudhunagar District.

                9.Kumaravel,
                  Inspector of Police,
                  Aruppukottai Town Police Station,
                  Virudhunagar District
                  presently working at
                  District Crime Branch,
                  Nagercoil.

                10.Jeyaseelan,
                   Sub-Inspector of Police,
                   Aruppukottai Town Police Station,
                   Virudhunagar District
                   presently working at
                  Special Cell, SP Security,
                 Office of Commissioner of Police,
                 Egmore, Chennai.

https://www.mhc.tn.gov.in/judis/
                2/10
                                                                               W.A.(MD)No.900 of 2021



                11.Ramar,
                  Grade II Police Constable(1847),
                   Aruppukottai Town Police Station,
                   Virudhunagar District
                   presently working at
                   Aruppukottai Town Police Station,
                   Virudhunagar District.

                12.Elangovan
                   Head Constable,
                   Presently working at
                  Aruppukottai Town Police Station,
                  Virudhunagar District.

                13.Gurusamy,
                   Grade II Police Constable(631),
                   presently retired
                  Notice sent through
                  The Superintendent of Police,
                  Virudhunagar District.                            ... Respondents / Respondents


                PRAYER: Writ Appeal filed under Clause 15 of the Letters Patent, praying to

                set aside the order dated 15.10.2020 made in W.P.(MD)No.238 of 2014 on the

                file of this Court.



                                   For Appellant            : Mr.T.Selvan
                                   For Respondents 1 to 8   : Mr.K.P.Krishnadoss,
                                                            Special Government Pleader




https://www.mhc.tn.gov.in/judis/
                3/10
                                                                                      W.A.(MD)No.900 of 2021


                                                         JUDGMENT

*************** [Judgment of the Court was delivered by T.S.SIVAGNANAM, J.]

This writ appeal filed by the appellant / writ petitioner is directed

against the order, dated 15.10.2020 passed in W.P.(MD)No.238 of 2014.

2.The said writ petition was filed by the appellant to direct the

appellant to conduct and complete the departmental enquiry against the erring

Police Officers, who have been arrayed as accused in C.C.No.207 of 2012

pending on the file of the Judicial Magistrate Court, Aruppukkottai, under the

provisions of the Tamil Nadu Police Subordinate Services Disciplinary and

Appeal Rules, 1955.

3.We have heard Mr.T.Selvan, learned Standing Counsel for the

appellant and Mr.K.P.Krishnadoss, learned Special Government Pleader

appearing for the respondents 1 to 8. Since the respondents 9 to 13 did not

enter appearance in the writ petition, though the writ petition was pending from

2014 and disposed of only in the year 2020 and noting that there is a factual

error has occurred while disposing of the writ petition, we dispensed with the

notice to the respondents 9 to 13.

https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.900 of 2021

4. The learned Writ Court had dismissed the writ petition on the

ground that the criminal case has been quashed by this Court in Crl.O.P(MD)

Nos.20970 of 2013 and 4423 of 2015, dated 26.04.2018.

5.The learned counsel for the petitioner has drawn our attention to

Ground No.8 in the memorandum of grounds, which reads as follows :

"8.The common order in both Crl.OP.No.4423 of 2015 and 20970 of 2013 has been extracted below :-

PARA 1 TO 6. xxx xxxx xxxxx xxx

7.This Court is of the view that the materials on record conclusively establish that Lieutenant Colonel Thiru.Ganesan (then captain) is a victim at the hands of the accused Police personnel. This Court had allowed the quash petition filed by the police only on a technical ground. This Court had earlier held that a private complaint by the Executive Magistrate will not lie. It is only in that view of the matter, Crl.O.P.(MD) No.4423 of 2015 filed by the Police personnel has been allowed by this Court.

PARA 8 TO 11. xxx xxxx xxxxx xxx

12. The order of this Court allowing Crl.O.P.

https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.900 of 2021

(MD) No.4423 of 2015 quashing C.C.No.207 of 2012 will not come in the way of Lieutenant Colonel Thiru.Ganesan from taking such steps as are available to him in law for prosecuting the erring police personnel."

6.The learned counsel for the appellant submitted that he did not have

the copy of the order, but the operative portion of the order passed in the

Criminal Original Petitions as above.

7.On going through the above order, it is seen that though the criminal

cases were quashed, the Court observed that the said order will not come in the

way of the appellant before us from taking such steps as available to him in law

for prosecuting the erring Police Personnel. It appears that this observation was

not brought to the notice of the learned Writ Court and had it been done,

probably the result would have been different in the writ petition.

8.In any event, since quashing of the criminal case was held to be not

a bar for the appellant to take steps as are available to him in law for

prosecuting the erring Police Personnel, the writ petition could not have been

dismissed for the reasons stated in the impugned order.

https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.900 of 2021

9. It is seen that the petitioner though prayed for a Writ of Mandamus

to be issued against respondents 1 to 6, we find that there is no representation

submitted by the appellant to the authorities, which is a prerequisite for a person

to invoke the extraordinary remedy of this Court under Article 226 of the

Constitution of India. Therefore, the appellant should submit a representation

and thereafter, it can be directed to be considered by the concerned official

respondent.

10.In the result, this Writ Appeal is allowed and the order passed in

the writ petition is set aside and the writ petition in W.P(MD)No.238 of 2014, is

disposed of, by giving liberty to the appellant to submit a representation to the

sixth respondent, namely, the Superintendant of Police, Virudhunagar District

and if such representation is submitted, the same shall be considered and orders

be passed on merits and in accordance with law, as expeditiously as possible.

No costs. Consequently, connected miscellaneous petition is closed.




                                                                    [T.S.S., J.]   &   [S.A.I., J.]
                                                                            21.04.2021
                Index      : Yes / No
                Internet : Yes / No
                RM

https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.900 of 2021

Note : In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate/litigant concerned.

To

1.The Chief Secretary, State of Tamil Nadu, Secretariat, Fort St.George, Chennai-600 009.

2.The Home Secretary, State of Tamil Nadu, Department of Home, Fort St.George, Chennai-600 009.

3.The Director General of Police, Office of the Director General of Police, Beach Road, Mylapore, Chennai-600 004.

4.The Deputy Inspector General of Police, O/o the Deputy Inspector General of Police, Madurai Range, New Natham Road, Madurai.

5.The District Collector, Collectorate, Virudhunagar District.

6.The Superintendent of Police, O/o the Superintendent of Police, Virudhunagar District, Virudhunagar.

https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.900 of 2021

7.The Revenue Divisional Officer, Revenue Divisional Office, Aruppukottai, Virudhunagar District.

8.The Inspector of Police, Aruppukottai Town Police Station, Virudhunagar District.

https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.900 of 2021

T.S.SIVAGNANAM, J.

AND S.ANANTHI, J.

RM

JUDGMENT MADE IN W.A.(MD)No.900 of 2021

21.04.2021

https://www.mhc.tn.gov.in/judis/

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter