Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.Dharmalingam vs The Superintendent Of Police
2021 Latest Caselaw 5670 Mad

Citation : 2021 Latest Caselaw 5670 Mad
Judgement Date : 3 March, 2021

Madras High Court
S.Dharmalingam vs The Superintendent Of Police on 3 March, 2021
                                                                                   Crl.O.P.No.4115 of 2021

                               IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED 03.03.2021

                                                           CORAM

                          THE HONOURABLE Mr.JUSTICE N. ANAND VENKATESH

                                                Crl.O.P.No.4115 of 2021
                      S.Dharmalingam                                                    .. Petitioner

                                                                Vs.
                      1. The Superintendent of Police,
                      Coimbatore.

                      2. The Sub Inspector of Police,
                      KG Chavadi Police Station,
                      Coimbatore.                                              .. Respondents

                      Prayer: Criminal Original Petition is filed under Section 482 of Criminal
                      Procedure Code, directing the respondent Police to register the complaint of
                      the petitioner dated 18.02.2021.
                                          For Petitioner        : Mr.K.S.Karthik Raja
                                          For Respondents : Mr.M.Mohamed Riyaz
                                                            Additional Public Prosecutor

                                                         ORDER

This petition has been filed to direct the respondent Police to

register a case based on the petitioner's complaint dated 18.02.2021,

pending on the file of the first respondent Police.

http://www.judis.nic.in Crl.O.P.No.4115 of 2021

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 order referred supra.

4. This Criminal Original Petition is disposed of accordingly.

http://www.judis.nic.in Crl.O.P.No.4115 of 2021

03.03.2021

Index :Yes/No Internet:Yes/No Speaking/Non speaking order

rli

To

1. The Inspector of Police, G-2, Periamet Police Station, Periamet, Chennai.

3. The Public Prosecutor, High Court, Madras.

http://www.judis.nic.in Crl.O.P.No.4115 of 2021

N. ANAND VENKATESH,J

rli

Crl.O.P.No.4115 of 2021

03.03.2021

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 : IJJ

 

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

 
 
Latestlaws Newsletter