Citation : 2021 Latest Caselaw 11217 Mad
Judgement Date : 30 April, 2021
Crl.O.P.No.8169 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 30.04.2021
CORAM:
THE HON'BLE MR.JUSTICE M.NIRMAL KUMAR
CRL.O.P. No. 8169 of 2021
M.M.Sanker ... Petitioner
Versus
State represented by
The Inspector of Police,
E3, Teynampet Police Station,
494, Anna Salai, Teynampet,
Chennai - 600 006. ... Respondent
Criminal Original Petition filed under Section 482 of the Code of
Criminal Procedure, to direct the respondent, Inspector of Police, E3
Teynampet Police Station, Chennai 600 006 to register a case on the basis
of the petitioner's complaint dated 11.11.2020 and to proceed to
investigate the same in accordance with law.
For Petitioner : Mr.N.S.Thanu Madhan
For Respondent : Mr.M.Mohamed Riyaz,
Additional Pubic Prosecutor
Page No.1 of 4
http://www.judis.nic.in
Crl.O.P.No.8169 of 2021
ORDER
This petition has been filed to direct the respondent to register the
first information report on the basis of the complaint dated 11.11.2020
given by the petitioner to the respondent.
2.Heard the learned counsel for the petitioner and the learned
Additional Public Prosecutor appearing on behalf of the respondent.
3.This petition is not maintainable, in view of the Order passed by
a Division Bench of this Court in G.Prabhakaran v. The Superintendent
of Police, Thanjavur reported in (2018) 2 LW Crl 489. The Hon'ble
Supreme Court in its latest judgment rendered by a three Judge Bench
in M. Subramaniam v. S. Janaki reported in (2020) 5 CTC 464, after
relying upon Sakiri Vasu Case, has categorically held that the High Court
cannot issue any direction for registration of FIR in exercise of its
jurisdiction under Section 482 of Cr.P.C. The Hon'ble Supreme Court
held that the informant has to necessarily avail of the alternative remedy
provided under Section 154 (3) of Cr.P.C., and Section 156 (3) of Cr.P.C.
http://www.judis.nic.in Crl.O.P.No.8169 of 2021
Liberty is given to the petitioner to workout his remedy as per the
directions issued by the Division Bench in the order referred supra.
4.This Criminal Original Petition is disposed of accordingly.
30.04.2021 Index: Yes/No Internet: Yes/No
klt
To
1.The Inspector of Police, E3, Teynampet Police Station, 494, Anna Salai, Teynampet, Chennai - 600 006.
2.The Public Prosecutor, High Court, Madras.
http://www.judis.nic.in Crl.O.P.No.8169 of 2021
M.NIRMAL KUMAR, J.
klt
CRL.O.P.No.8169 of 2021
30.04.2021
http://www.judis.nic.in
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!