Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

A.G.Karthik Kumar vs The State Of Tamil Nadu
2022 Latest Caselaw 7750 Mad

Citation : 2022 Latest Caselaw 7750 Mad
Judgement Date : 12 April, 2022

Madras High Court
A.G.Karthik Kumar vs The State Of Tamil Nadu on 12 April, 2022
                                                                    W.A(MD)No.344 of 2022


                             BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED : 12.04.2022

                                                   CORAM:

                                  THE HONOURABLE MR.JUSTICE PARESH UPADHYAY
                                                     and
                                   THE HONOURABLE MR.JUSTICE R.VIJAYAKUMAR

                                            W.A(MD)No.344 of 2022

                     A.G.Karthik Kumar                                     .. Appellant

                                                      Vs

                     1. The State of Tamil Nadu,
                        Rep. By its Home Secretary,
                        Secretary,
                        St.George Fort,
                        Chennai - 9.

                     2. The Director General of Police,
                        Dr.Radhakrishnan Salai,
                        Chennai.

                     3. The Deputy Inspector General of Police,
                        South Zone,
                        Madurai.

                     4. The Superintendent of Police,
                        Tenkasi District,
                        Tenkasi.

                     5. The Deputy Superintendent of Police,
                        Tenkasi,
                        Tenkasi District.

                     6. The Inspector of Police,
                        Tenkasi Police Station,
                        Tenkasi,
                        Tenkasi District.

https://www.mhc.tn.gov.in/judis
                     1/5
                                                                        W.A(MD)No.344 of 2022



                     7. Balamurugan
                        Inspector of Police,
                        Law and Order,
                        Tenkasi police station,
                        Tenkasi District.

                     8. A.Prakash

                     9. A.Rajesh

                     10.A.Dinesh                                       .. Respondents


                     PRAYER: Writ Appeal filed under Clause 15 of the Letters Patent
                     against the order dated 20.12.2021 made in W.P.(MD) No.22537
                     of 2021.

                                  For Appellant    : Mr.S.M.Anantha Murugan
                                  For Respondents : Mr.M.Sidharthan,
                                                    Additional Government Pleader
                                                    for R1 to R6

                                                    JUDGMENT

[Delivered by PARESH UPADHYAY, J.]

Challenge in this appeal is made to the order dated

20.12.2021 recorded on W.P.(MD) No. 22537 of 2021. This

appeal is by an unsuccessful writ petitioner.

2. Learned advocate for the appellant has submitted

that, the relief prayed by the petitioner ought to have been granted

by learned Single Judge. It is submitted that this appeal be

entertained.

https://www.mhc.tn.gov.in/judis

W.A(MD)No.344 of 2022

3. Having heard learned advocate for the appellant

and having considered the material on record, this Court find as

under :-

3.1 The petitioner is aggrieved by the late filing of an

FIR by the concerned police officer, pursuant to the order of the

Magistrate dated 04.10.2021. According to him, that FIR ought to

have been registered not later than 11.10.2021, however it came to

be registered as late as 15.11.2021. The late filing of FIR on the

complaint of the writ petitioner has led to the grievance of the

petitioner to the extent that the concerned police officer should have

been prosecuted departmentally by respondent authorities. It is this

writ petition which is dismissed by learned Single Judge holding that

it is for the concerned disciplinary authority to take a call.

3.2 We find that, the dismissal of writ petition with

this satisfaction can not be said to be erroneous in any manner

which may call for any interference by this Court. This appeal

therefore needs to be dismissed. From the record we find that, the

complainant is a legal consultant / practitioner. He wanted to invest

some money and he feels to have been cheated by the other side.

https://www.mhc.tn.gov.in/judis

W.A(MD)No.344 of 2022

This is an additional factor why this writ petition ought not to have

been entertained.

4. For the above reasons, this writ appeal is

dismissed. No costs.

                                                            [P.U., J]       [R.V., J]
                                                                   12.04.2022
                     Index        : No
                     ssm/8

                     To

                     1. The Home Secretary,
                        State of Tamil Nadu,
                        Secretary, St. George Fort,
                        Chennai - 9.

2. The Director General of Police, Dr.Radhakrishnan Salai, Chennai.

3. The Deputy Inspector General of Police, South Zone, Madurai.

4. The Superintendent of Police, Tenkasi District, Tenkasi.

5. The Deputy Superintendent of Police, Tenkasi, Tenkasi District.

6. The Inspector of Police, Tenkasi police station, Tenkasi, Tenkasi District.

https://www.mhc.tn.gov.in/judis

W.A(MD)No.344 of 2022

PARESH UPADHYAY, J.

and R.VIJAYAKUMAR, J.

(ssm)

W.A(MD)No.344 of 2022

12.04.2022

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter