Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Constitutional Law Laboratory vs State Of Tamil Nadu
2021 Latest Caselaw 14330 Mad

Citation : 2021 Latest Caselaw 14330 Mad
Judgement Date : 16 July, 2021

Madras High Court
Constitutional Law Laboratory vs State Of Tamil Nadu on 16 July, 2021
                                                                           Crl.O.P.No.30310 of 2018

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED : 16.07.2021

                                                         CORAM

                                   THE HONOURABLE MR.JUSTICE M.DHANDAPANI

                                               Crl.O.P.No.30310 of 2018


                     Constitutional Law Laboratory,
                     through its Principal Consultant,
                     Shams Khwaja, Advocate
                     G-17, Fazal Enclave-I,
                     New Delhi – 110 025.                                     .. Petitioner

                                                          Vs.
                     State of Tamil Nadu
                     rep through its
                     learned Advocate General                                 .. Respondent

                     Prayer:Petition filed under Section 482 of Cr.P.C., to issue direction to the
                     District Courts in the State of Tamil Nadu to effect that the Judgment
                     directed to be circulated by the Hon'ble Supreme Court re: Priyanka
                     Srivastava & Anr. Versus State of U.P.2015 Cri.L.J.2396 is not applicable
                     in Criminal Complaint cases filed under section 200 Cr.P.C.


                                          For Petitioner : No appearance




                     1/5

https://www.mhc.tn.gov.in/judis/
                                                                                Crl.O.P.No.30310 of 2018

                                                           ORDER

The petitioner has filed this petition, to issue direction to the

District Courts in the State of Tamil Nadu to effect that the Judgment

directed to be circulated by the Hon'ble Supreme Court re: Priyanka

Srivastava & Anr. Versus State of U.P.2015 Cri.L.J.2396 is not applicable

in Criminal Complaint cases filed under section 200 Cr.P.C.

2. When the Matter was listed for hearing on 09.07.2021, there was

no representation on behalf of the writ petitioner and hence the matter was

posted on 14.07.2021. When the matter was taken for hearing on

14.07.2021, once again there is no representation for the petitioner and in

order to give one more opportunity to the petitioner, the matter was again

directed to be listed on 16.07.2021 under the caption ''For Dismissal''.

Today, the case is listed for hearing under the caption “for dismissal” but so

also none represented on behalf of the petitioner.

3. Accordingly, this Criminal Original Petition is dismissed for

https://www.mhc.tn.gov.in/judis/ Crl.O.P.No.30310 of 2018

non prosecution.

16.07.2021 sk

Speaking Order/ Non Speaking Order Index: Yes/ No Internet: Yes/ No

To

1. State of Tamil Nadu through its learned Advocate General

2.The Public Prosecutor, High Court of Madras, Chennai 600 104.

M.DHANDAPANI,J.

https://www.mhc.tn.gov.in/judis/ Crl.O.P.No.30310 of 2018

sk

Crl.O.P.No.30310 of 2018

16.07.2021

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter