Citation : 2021 Latest Caselaw 19775 Mad
Judgement Date : 27 September, 2021
CRL.O.P.No.17238 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 27.09.2021
CORAM:
THE HON'BLE MR.JUSTICE M.NIRMAL KUMAR
CRL.O.P.No.17238 of 2021
Ezhumalai ... Petitioner
Versus
1.The State rep. By
The Superintendent of Police,
Kallakurichi,
Kallakurichi District.
2.The State rep. By
The Inspector of Police,
Elavansurkottai police Station,
Elavansurkottai,
Kallakurichi District. ... Respondents
PRAYER: Criminal Original Petition filed under Section 482 of the Code
of Criminal Procedure, to direct the 2nd respondent to register the
petitioner complaint on the basis of the complaint given by the petitioner
dated 14.08.2021 and CSR.No.252 of 2021 and file an FIR.
For Petitioner : Mr. D.Arun
For Respondents : Mr.R.Vinothraja
Gov. Advocate (Crl.Side)
Page No.1 of 4
https://www.mhc.tn.gov.in/judis/
CRL.O.P.No.17238 of 2021
ORDER
(This case has been heard through video conference)
This petition has been filed to direct the 2nd respondent Police to
register a case based on the petitioner's complaint dated 14.08.2021
pending on the file of the 2nd respondent Police.
2.Heard the learned counsel for the petitioner and the learned
Government Advocate (Criminal 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 held
https://www.mhc.tn.gov.in/judis/ CRL.O.P.No.17238 of 2021
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.
Index: Yes/No 27.09.2021
Index: Yes/No
Internet: Yes/No
rpp/nr
To
1. The Superintendent of Police,
Kallakurichi, Kallakurichi District.
2. The Inspector of Police, Elavansurkottai police Station, Elavansurkottai,Kallakurichi District.
3. The Public Prosecutor, High Court, Madras.
M.NIRMAL KUMAR, J.
https://www.mhc.tn.gov.in/judis/ CRL.O.P.No.17238 of 2021
rpp/nr
CRL.O.P.No.17238 of 2021
27.09.2021
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!