Citation : 2021 Latest Caselaw 9750 Mad
Judgement Date : 16 April, 2021
dt.16.04.2021 CRL.O.P.No.6978 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 16.04.2021
CORAM:
THE HON'BLE MR.JUSTICE M.NIRMAL KUMAR
CRL.O.P.No.6978 of 2021
N.Dhanapal ... Petitioner
Versus
1.The Superintendent of Police,
Office of the Superintendent of Police,
Krishnagiri.
2.The Inspector of Police,
Land Grabbing Cell,
Office of the Superintendent of Police,
Krishnagiri. ... Respondents
Criminal Original Petition filed under Section 482 of the Code of
Criminal Procedure, to direct the second respondent to enquire and
investigate, register a case based on the complaint dated 09.03.2021 to
deal with the same in accordance to law.
For Petitioner : Mr.T.N.Murali Moghan
For Respondents : Mr.M.Mohammed Riyaz,
Additional Public Prosecutor
ORDER
http://www.judis.nic.in dt.16.04.2021 CRL.O.P.No.6978 of 2021
This petition has been filed seeking a direction, to direct the second
respondent to enquire, investigate and register a case based on the
complaint dated 09.03.2021 and to deal with the same in accordance with
law.
2.Heard the learned counsel for the petitioner and the learned
Additional Public Prosecutor appearing on behalf of the respondents.
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 dt.16.04.2021 CRL.O.P.No.6978 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.
16.04.2021 Index: Yes/No Internet: Yes/No
klt
Note: Issue order copy on 19.04.2021
To
1.The Superintendent of Police, Office of the Superintendent of Police, Krishnagiri.
2.The Inspector of Police, Land Grabbing Cell, Office of the Superintendent of Police, Krishnagiri.
3.The Public Prosecutor, High Court, Madras.
http://www.judis.nic.in dt.16.04.2021 CRL.O.P.No.6978 of 2021
M.NIRMAL KUMAR, J.
klt
CRL.O.P.No.6978 of 2021
16.04.2021
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!