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

V.Janarthanan vs The State Rep By
2021 Latest Caselaw 88 Mad

Citation : 2021 Latest Caselaw 88 Mad
Judgement Date : 4 January, 2021

Madras High Court
V.Janarthanan vs The State Rep By on 4 January, 2021
                                                                            Crl.O.P.No.20095 of 2020

                                     IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                   DATED : 04.01.2021

                                                        CORAM

                                   THE HONOURABLE MR. JUSTICE N. ANAND VENKATESH

                                               Crl.O.P. No.20095 of 2020

                     V.JANARTHANAN                                                 .. Petitioner
                                                       .vs.

                     THE STATE REP BY
                     THE SUB-INSPECTOR OF POLICE
                     MANAMPATHI POLICE STATION
                     KANCHEEPURAM.                                                 ..Respondent


                               This Criminal Original Petition is filed under Section 482 of the
                     Code of Criminal Procedure, to direct the respondent to Register FIR
                     based on the petitioner's compliant dated on 26.08.2020.


                                      For Petitioner          : Mr.S.Sugendran

                                      For Respondent          : Mr.M.Mohamed Riyaz
                                                               Additional Public Prosecutor




                     1/4


https://www.mhc.tn.gov.in/judis/
                                                                        Crl.O.P.No.20095 of 2020

                                                     ORDER

This petition has been filed to direct the respondent to

Register FIR based on the petitioner's compliant dated on

26.08.2020.

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

https://www.mhc.tn.gov.in/judis/ Crl.O.P.No.20095 of 2020

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 order referred supra.

4. This Criminal Original Petition is disposed of accordingly.


                                                                                     04.01.2021
                     mra
                     Speaking/Non-speaking order
                     Index     : Yes/No
                     Internet : Yes/No

                     To
                     1         THE SUB-INSPECTOR OF POLICE
                               MANAMPATHI POLICE STATION
                               KANCHEEPURAM..


                     2.        THE PUBLIC PROSECUTOR
                               HIGH COURT OF MADRAS
                               MADRAS.







https://www.mhc.tn.gov.in/judis/ Crl.O.P.No.20095 of 2020

N. ANAND VENKATESH,. J.

mra

Crl.O.P. No.20095 of 2020

04.01.2021

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