Citation : 2021 Latest Caselaw 19692 Mad
Judgement Date : 24 September, 2021
Crl.O.P.No.17233 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 24.09.2021
CORAM:
THE HON'BLE MR.JUSTICE M.NIRMAL KUMAR
Crl.O.P.No.17233 of 2021
K.Balaganga. ... Petitioner
Versus
1.The Commissioner of Police,
Greater Chennai Police,
Vepery,
Chennai.
2.The Inspector of Police,
J3-Guindy Police Station,
Chennai.
(CSR.No.737 of 2021) ... Respondents
PRAYER: Criminal Original Petition filed under Section 482 of the
Code of Criminal Procedure, to direct the 2nd respondent police herein
viz. The Inspector of Police, J3-Guindy Police Station, Chennai to
register the case on the petitioner's complaint dated 10.08.2021 in CSR
No.737 of 2021 and file a FIR in accordance with law.
For Petitioner : Mr.Sasikumar.
Page No.1 of 4
https://www.mhc.tn.gov.in/judis/
Crl.O.P.No.17233 of 2021
For Respondents : Mr.R.Vinoth Raja,
Government Advocate (crl.side)
*****
ORDER
This petition has been filed to direct the respondent Police to
register a case based on the petitioner's complaint dated 10.08.2021
pending on the file of the 2nd respondent Police.
2.Heard the learned counsel for the petitioner and the learned
Government Advocate (crl.side) 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
https://www.mhc.tn.gov.in/judis/ Crl.O.P.No.17233 of 2021
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.
24.09.2021 Index: Yes/No Internet: Yes/No
mpl
To
1.The Commissioner of Police, Greater Chennai Police, Vepery, Chennai.
2.The Inspector of Police, J3-Guindy Police Station, Chennai.
https://www.mhc.tn.gov.in/judis/ Crl.O.P.No.17233 of 2021
M.NIRMAL KUMAR, J.
mpl
CRL.O.P.No.17233 of 2021
24.09.2021
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!