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

Krishnamoorthy vs The Superintendant Of Police
2021 Latest Caselaw 976 Mad

Citation : 2021 Latest Caselaw 976 Mad
Judgement Date : 18 January, 2021

Madras High Court
Krishnamoorthy vs The Superintendant Of Police on 18 January, 2021
                                                                          Crl.O.P.(MD)No.462 of 2021


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED : 18.01.2021

                                                        CORAM :

                                THE HONOURABLE Mrs. JUSTICE R. HEMALATHA

                                            Crl.O.P.(MD)No.462 of 2021


                      Krishnamoorthy                                        ... Petitioner

                                                          Vs.

                      1.The Superintendant of Police,
                        Dindigul,
                        Dindigul District.

                      2.The Deputy Superintendant of Police,
                        Vedasandur,
                        Dindigul District.

                      3.The Inspector of Police,
                        Vadamadurai Police Station,
                        Vadamadurai,
                        Dindigul District.
                      4.Perumal
                      5.Chinnasamy
                      6.Selvaraj
                      7.Kannaiyan
                      8.Govindan
                      9.Natchammal                                          ... Respondents


                      Prayer : Criminal Original Petition filed under Section 482 of Cr.P.C to
                      direct the respondents 2 and 3 to give adequate police protection to the
                      petitioner.
http://www.judis.nic.in


                      1/4
                                                                              Crl.O.P.(MD)No.462 of 2021


                                   For Petitioner            : Mr.G.Gomathi Sankar

                                   For Respondents 1 to 3 : Mr. A.Robinson
                                                            Government Advocate (Crl. Side)


                                                        ORDER

The petitioner has filed the present petition under Section 482

of Cr.P.C. seeking for a direction to the respondents 2 and 3 to give him

adequate police protection.

2.The main grievance of the petitioner is that though he

obtained a decree and judgment in his favour in O.S.No.117 of 2017 on the

file of the District Munsif Court, Vedasandur, against the private

respondents, they are interfering with his peaceful possession and

enjoyment of his property. His further contention is that the private

respondents are threatening him with dire consequences and that though the

petitioner lodged a complaint with the third respondent police in this regard

on 10.05.2019, till date no action has been taken.

3.Mr.A.Robinson, learned Government Advocate, who accepts

notice for the respondents 1 to 3, would submit that the complaint given by

the petitioner with the third respondent was registered as CSR. No.11/2021

and the same is pending for enquiry. http://www.judis.nic.in

Crl.O.P.(MD)No.462 of 2021

4.Since the matter in issue seems to be purely civil in nature,

the third respondent police is directed to dispose of the petitioner's

complaint dated 10.05.2019, within a period of two weeks from the date of

receipt of a copy of this order.

5.With the above observation, this Criminal Original Petition is

disposed of.

18.01.2021

Index : Yes/No Internet:Yes/No rm 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.

To

1.The Superintendant of Police, Dindigul, Dindigul District.

2.The Deputy Superintendant of Police, Vedasandur, Dindigul District.

3.The Inspector of Police, Vadamadurai Police Station, Vadamadurai, http://www.judis.nic.in Dindigul District.

Crl.O.P.(MD)No.462 of 2021

R. HEMALATHA, J.,

rm

4.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.

Crl.O.P.(MD)No.462 of 2021

18.01.2021

http://www.judis.nic.in

 
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