Citation : 2021 Latest Caselaw 99 Mad
Judgement Date : 4 January, 2021
Crl.O.P.No.19936 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.19936 of 2020
MALATHI .. Petitioner
.vs.
STATE BY
THE INSPECTOR OF POLICE (AWPS )
THIRUMANGALAM POLICE STATION
ANNA NAGAR. ..Respondent
This Criminal Original Petition is filed under Section 482 of the
Code of Criminal Procedure to direct the respondent to register a
case on the complaint given by the petitioner dated 14.03.2020 in
CSR No.104/2020 and to proceed with investigation according to
law.
For Petitioner : Mr.M.P.Rajavelayutham
For Respondent : Mr.M.Mohamed Riyaz
Additional Public Prosecutor
1/4
https://www.mhc.tn.gov.in/judis/
Crl.O.P.No.19936 of 2020
ORDER
This petition has been filed to direct the respondent to
register a case on the complaint given by the petitioner dated
14.03.2020 in CSR No.104/2020 and to proceed with investigation
according to law.
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
https://www.mhc.tn.gov.in/judis/ Crl.O.P.No.19936 of 2020
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 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 INSPECTOR OF POLICE (AWPS ) THIRUMANGALAM POLICE STATION ANNA NAGAR.
2. THE PUBLIC PROSECUTOR HIGH COURT OF MADRAS MADRAS.
https://www.mhc.tn.gov.in/judis/ Crl.O.P.No.19936 of 2020
N. ANAND VENKATESH,. J.
mra
Crl.O.P. No.19936 of 2020
04.01.2021
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!