Citation : 2021 Latest Caselaw 20118 Mad
Judgement Date : 30 September, 2021
Crl.O.P.No.17440 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 30.09.2021
CORAM:
THE HON'BLE MR.JUSTICE M.NIRMAL KUMAR
CRL.O.P.No.17440 of 2021
H.Priyanga,
W/o. Harikrishnan .. Petitioner
Versus
1. The Assistant Commissioner of
Police,
Assistant Commissioner Office,
Ashok Nagar,
Chennai-600 024.
2. Inspector of Police,
R-3 All Women Police Station,
Ashok Nagar,
Chennai-600 024. ... Respondents
PRAYER: Criminal Original Petition filed under Section 482 of the
Code of Criminal Procedure, to grant an order directing the 2nd
respondent to register a case on the complaint dated 08.09.2021 given by
the petitioner and investigate the same in accordance with law.
For Petitioner : Mr.R.Sasikumar
Page No.1 of 4
https://www.mhc.tn.gov.in/judis/
Crl.O.P.No.17440 of 2021
For Respondents : Mr.R.Vinoth Raja
Govt. Advocate (Crl.side)
ORDER
(This case has been heard through video conference)
This petition has been filed to direct the respondent Police to
register a case based on the petitioner's complaint dated 08.09.2021
pending on the file of the 2nd respondent Police.
2. Heard the submissions of 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
https://www.mhc.tn.gov.in/judis/ Crl.O.P.No.17440 of 2021
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.
30.09.2021 Index: Yes/No Internet: Yes/No rpp/nr
To
1. The Assistant Commissioner of Police, Assistant Commissioner Office, Ashok Nagar, Chennai-600 024.
2. Inspector of Police, R-3 All Women Police Station, Ashok Nagar, Chennai-600 024.
2.The Public Prosecutor, High Court, Madras.
https://www.mhc.tn.gov.in/judis/ Crl.O.P.No.17440 of 2021
M.NIRMAL KUMAR, J.
rpp/nr
CRL.O.P.No.17440 of 2021
30.09.2021
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!