Citation : 2021 Latest Caselaw 4569 Mad
Judgement Date : 22 February, 2021
1
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 22.02.2021
CORAM
THE HONOURABLE MR. JUSTICE N.ANAND VENKATESH
CRL.O.P.No.3374 of 2021
N.Suresh ...Petitioner
.Vs.
1.The Commissioner of Police,
Office of Commissioner of Police,
Vepery,
Chennai.
2.The Deputy Commissioner of Police,
Ambattur District.
Ambattur.
3.The Inspector of Police (crime),
Korttur Police Station,
Chennai. ...Respondents
PRAYER: Criminal Original Petition filed under Section 482 of the
Code of Criminal Procedure, to direct the 3rd respondent to register the
complaint dated 26.11.2019 lodged by the petitioner before the Inspector
of Police, T3 Korattur Police Station, Chennai and Vide CSR No.2559 of
2019 and file the FIR.
For Petitioner : Mr.G.Prasanna
For Respondents : Mr.M.Mohamed Riyaz
Additional Public Prosecutor
https://www.mhc.tn.gov.in/judis/
2
ORDER
This Criminal Original Petition has been filed to direct the
3rd respondent to register the complaint based on the petitioner's
complaint dated 26.11.2019.
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. Liberty is given to the petitioner to workout
his remedy as per the directions issued by the Division Bench in the https://www.mhc.tn.gov.in/judis/
order referred supra.
4.This Criminal Original Petition is disposed of
accordingly.
22.02.2021
Index : Yes/No Internet: Yes KP
To
1.The Commissioner of Police, Office of Commissioner of Police, Vepery, Chennai.
2.The Deputy Commissioner of Police, Ambattur District.
Ambattur.
3.The Inspector of Police (crime), Korttur Police Station, Chennai.
4.The Public Prosecutor, High Court, Madras.
N.ANAND VENKATESH. J., https://www.mhc.tn.gov.in/judis/
KP
CRL.O.P.No.3374 of 2021
22.02.2021
https://www.mhc.tn.gov.in/judis/
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!