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

M.Seerengan vs The Superintendent Of Police
2021 Latest Caselaw 17797 Mad

Citation : 2021 Latest Caselaw 17797 Mad
Judgement Date : 31 August, 2021

Madras High Court
M.Seerengan vs The Superintendent Of Police on 31 August, 2021
                                                                    Crl.O.P(MD).No.728 of 2021

                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED :31.08.2021

                                                       CORAM:

                                   THE HONOURABLE MR.JUSTICE G. ILANGOVAN

                                           Crl.O.P.(MD)No.728 of 2021

                     1.M.Seerengan

                     2.Kanniyammal

                     3.Thiruppathi                                           ... Petitioners

                                                        Vs.

                     1.The Superintendent of Police,
                       Trichy District,
                       Trichy.

                     2.The Deputy Superintendent of Police,
                       Office of Deputy Superintendent of Police,
                       Manaparai,
                       Trichy District.

                     3.The Inspector of Police,
                       Vaiyampatti Police Station,
                       Trichy District.

                     4.The Sub Inspector of Police,
                       Vaiyampatti Police Station,
                       Vaiyampatti,
                       Trichy District.

                     5.Shanmuga Sundaram

                     6.Balasubramani

                     7.Ramasamy                                       ... Respondents
https://www.mhc.tn.gov.in/judis/
                                                                            Crl.O.P(MD).No.728 of 2021

                     PRAYER: Criminal Original Petition is filed under Section 482 of
                     Cr.P.C., to direct the second respondent herein to provide necessary
                     police protection to the life and limb of the petitioners and to the
                     property      sitauted    in   Tiruchirapalli   District,   Manapparai    Taluk,
                     Vaiyamalaipalayam Village S.F.No.70/1 land measuring 0.55 cents out
                     of acre 1.63 cents corresponding to 0.66.0 Hectre bounded by common
                     pathway on west, Nagaraj land on east, land purchased by the seventh
                     respondent and that east west road on north.


                                              For Petitioner    : Mr.R.Senthil Kumar
                                              For Respondents : Mr.R.M.Anbunithi
                                              For R1 to R4    Additional Public Prosecutor

                                                          ORDER

This petition has been filed to direct the second respondent herein

to provide necessary police protection to the life and limb of the

petitioners and to the property sitauted in Tiruchirapalli District,

Manapparai Taluk, Vaiyamalaipalayam Village S.F.No.70/1 land

measuring 0.55 cents out of acre 1.63 cents corresponding to 0.66.0

Hectre bounded by common pathway on west, Nagaraj land on east, land

purchased by the seventh respondent and that east west road on north.

2.When the matter is came up for hearing, the learned Additional

Public Prosecutor would submit that based upon the representation made

by the petitioners, enquiry was undertaken. During the course of enquiry,

both the parties have given a statement that the civil suits are pending https://www.mhc.tn.gov.in/judis/ Crl.O.P(MD).No.728 of 2021

and they are ready to obey the judgment. In the mean time, they will not

make any trouble with each other. Based upon the above undertaking, the

complaint has been closed on 01.03.2020.

3.The learned counsel for the petitioner would submit that the

A.S.No.11 of 2019 was pending before the Sub-Court, Manapari and the

appeal filed by the private respondents was dismissed.

4.Since the representation given by the petitioner was closed by

the fourth respondent, nothing survives for further consideration or

direction in this matter. Hence, this Criminal Original Petition is

disposed of with a direction to the petitioner may give a proper

representation, if any trouble is exist even after the above said

undertaking and disposal of the appeal, by stating proper facts and

necessity of the police protection to the concerned respondent police.

31.08.2021

Index :Yes/No Internet:Yes/No tta

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. https://www.mhc.tn.gov.in/judis/ Crl.O.P(MD).No.728 of 2021

To

1.The Superintendent of Police, Trichy District, Trichy.

2.The Deputy Superintendent of Police, Office of Deputy Superintendent of Police, Manaparai, Trichy District.

3.The Inspector of Police, Vaiyampatti Police Station, Trichy District.

4.The Sub Inspector of Police, Vaiyampatti Police Station, Vaiyampatti, Trichy District.

https://www.mhc.tn.gov.in/judis/ Crl.O.P(MD).No.728 of 2021

G. ILANGOVAN, J.

tta

Crl.O.P.(MD)No.728 of 2021

31.08.2021

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter