Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V. Ramya vs The Superintendent Of Police
2021 Latest Caselaw 22559 Mad

Citation : 2021 Latest Caselaw 22559 Mad
Judgement Date : 17 November, 2021

Madras High Court
V. Ramya vs The Superintendent Of Police on 17 November, 2021
                                                                             Crl.O.P.No.21090 of 2021


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                   DATED : 17.11.2021

                                                        CORAM

                             THE HONOURABLE MR.JUSTICE M.NIRMAL KUMAR

                                                Crl.O.P.No.21090 of 2021

                     V. Ramya                                              ... Petitioner

                                                          Vs.

                     1. The Superintendent of Police,
                        Namakkal District.

                     2. The State Rep. By its
                        The Inspector of Police,
                        Pallipalayam Police Station,
                        Pallipalayam,
                        Namakkal District.                                      ... Respondents

                     PRAYER: Criminal Original Petition is filed under Section 482 of the
                     Code of Criminal Procedure, to direct the second respondent to register
                     the case on the petitioner's complaint dated 29.09.2021 and to investigate
                     the same in accordance with law.


                                      For Petitioner   : Mr.M.Guruprasad
                                      For Respondents : Mr.R.Vinothraja
                                                         Government Advocate [Crl. Side]
                                                        *****

                     Page No.1 of 4


https://www.mhc.tn.gov.in/judis
                                                                                  Crl.O.P.No.21090 of 2021



                                                           ORDER

This Criminal Original Petition has been filed to direct the

second respondent to register the case on the petitioner's complaint dated

29.09.2021 and to investigate the same in accordance with law.

2. Heard the learned counsel for the petitioner and the learned

Government Advocate appearing on behalf of the respondents.

3. This petition is not maintainable, in view of the Order passed by

the 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

https://www.mhc.tn.gov.in/judis Crl.O.P.No.21090 of 2021

Section 156 (3) of Cr.P.C. Liberty is given to the petitioner to workout

her remedy as per the directions issued by the Division Bench in the

order referred supra.

4. This Criminal Original Petition is disposed of accordingly.



                                                                                           17.11.2021

                     Index              : Yes/No
                     Internet           : Yes/No
                     rgi

                     To

1. The Superintendent of Police, Namakkal District.

2. The Inspector of Police, Pallipalayam Police Station, Pallipalayam, Namakkal District.

3.The Public Prosecutor High Court, Madras.

https://www.mhc.tn.gov.in/judis Crl.O.P.No.21090 of 2021

M.NIRMAL KUMAR, J.

rgi

CRL.O.P.No.21090 of 2021

17.11.2021

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