Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

C.Manimala vs The Deputy Commissioner Of Police
2021 Latest Caselaw 24748 Mad

Citation : 2021 Latest Caselaw 24748 Mad
Judgement Date : 15 December, 2021

Madras High Court
C.Manimala vs The Deputy Commissioner Of Police on 15 December, 2021
                                                                       Crl.O.P(MD)No.19914 of 2021


                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED : 15.12.2021

                                                    CORAM :

                            THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN

                                         Crl.O.P(MD)No.19914 of 2021
                     1.C.Manimala
                     2.C.Viknesh
                     3.C.Jegan                                        ... Petitioners
                                                       Vs.

                     1.The Deputy Commissioner of Police,
                       (Law & Order),
                       Madurai City.

                     2.The Inspector of Police,
                       S.S.Colony Police Station,
                       Madurai City.
                     3.A.Manikandan
                     4.A.Kumar
                     5.K.Chithra                                      ... Respondents


                     Prayer: This Criminal Original Petition is filed under Section 482 of
                     Cr.P.C., to direct the Inspector of Police, S.S.Colony, Madurai City to
                     allow the petitioners to have occupation in their properties situated in
                     D.No.208/1, Theni Main Road, Virattipathu, Madurai – 16, by returning
                     the key of the said premises which has been hold by him in the light of
                     the judgment delivered by the learned District Munsif Court,
                     Tirumangalam in O.S.No.140 of 2016 forthwith.

https://www.mhc.tn.gov.in/judis
                     1/6
                                                                              Crl.O.P(MD)No.19914 of 2021


                                        For Petitioners    : Mr.R.Anand
                                        For Respondents : Mr.M.Sakthi Kumar,
                                                         Govt. Advocate (Crl. Side) for R1 & R2.



                                                          ORDER

Heard the learned counsel for the petitioners and the learned

Government Advocate (Crl. Side) for the respondents 1 and 2.

considering the nature of relief to be granted, issuance of notice to the

respondents 3 to 5 is dispensed.

2.This criminal original petition has been filed for directing the

respondent police to hand over the keys in respect of the petition

mentioned property.

3.It is seen that the petitioners have already moved the

jurisdictional Civil Court by filing O.S.No.140 of 2016 and obtained a

decree in their favour on 07.12.2020. It is further stated by the learned

counsel for the petitioners that the judgment debtors have filed A.S.No.5

of 2021 before the Sub Court, Thirumangalam. The petitioners are

permitted to file an interlocutory application in the pending appeal suit.

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

Crl.O.P(MD)No.19914 of 2021

Even though the respondent police may not be the parties to the main

appeal, the petitioners are permitted to implead the respondents 1 and 2

herein also in the said interlocutory application. The Court below shall

number the same and after notice to the respondents herein dispose of

the same on merits and in accordance with law within a period four

weeks after the said interlocutory application is filed. I make it clear that

I have not gone into the merits of the matter. The first appellate Court

will take the call in the matter.

4.With this liberty to the petitioners herein and direction to the

first appellate Court, this criminal original petition is disposed of. The

Registry is directed to mark a copy of this order to the learned Sub

Judge, Thirumangalam.

15.12.2021 Index :Yes/No Internet : Yes/No ias

Note : Issue order copy on 20.12.2021.

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.19914 of 2021

To:

1.The District Munsif Court, Thirumangalam.

2.The Deputy Commissioner of Police, (Law & Order), Madurai City.

3.The Inspector of Police, S.S.Colony Police Station, Madurai City.

Copy to:

The Sub Court, Thirumangalam.

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

Crl.O.P(MD)No.19914 of 2021

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

Crl.O.P(MD)No.19914 of 2021

G.R.SWAMINATHAN, J.

ias

Crl.O.P(MD)No.19914 of 2021

15.12.2021

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