Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

John Peter vs The Commissioner Of Police
2022 Latest Caselaw 8761 Mad

Citation : 2022 Latest Caselaw 8761 Mad
Judgement Date : 26 April, 2022

Madras High Court
John Peter vs The Commissioner Of Police on 26 April, 2022
                                                                             Crl.O.P.No.9421 of 2022



                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED : 26.04.2022

                                                         CORAM :

                      THE HONOURABLE MR. JUSTICE A.D.JAGADISH CHANDIRA

                                              Crl.O.P.No.9421 of 2022

                John Peter,
                S/o.David                                                    ... Petitioner

                                                           Vs.

                1.The Commissioner of Police,
                  Salem City,
                  Salem.
                2.The Deputy Commissioner of Police,
                  Salem City,
                  Salem.
                3.The Assistant Commissioner of Police,
                  Sooramangalam Range,
                  Salem.
                4.The Inspector of Police,
                  Sooramangalam Police Station,
                  Salem.                                                     ... Respondents

                PRAYER : Criminal Original Petition is filed under Section 482 of Cr.P.C., to
                direct the fourth respondent to remove the petitioner's name in the History
                Sheet bearing No.02/2015, maintained by the fourth respondent.


                                        For Petitioner     : Mr.T.Muruganantham
                                        For Respondents : Mr.A.Gokulakrishnan
                                                        Additional Public Prosecutor.
https://www.mhc.tn.gov.in/judis

                1/10
                                                                                   Crl.O.P.No.9421 of 2022

                                                        ORDER

The Criminal Original Petition has been filed to direct the fourth

respondent to remove the petitioner's name in the History Sheet bearing

No.02/2015, maintained by the fourth respondent.

2. The learned counsel appearing for the petitioner would submit that

the petitioner is a farmer. The fourth respondent police had registered 3 cases

against the petitioner for the offence punishable under Sections 294 (b) and 323

of IPC in Crime No.168 of 2014 and for the offence punishable under Sections

494(B), 323 and 506(ii) of IPC in Crime No. 1240 of 2014 and for the offence

punishable under Sections 387 and 506(ii) of IPC in Crime No.390 of 2016.

Even though, the petitioner has not involved in any further criminal activities,

at the instigation of the superior officers in the Police Department, History

Sheeted Rowdy Book was opened in HS.No.02 of 2015 at the fourth respondent

police station, in order to harass the petitioner and to restrict his movements.

The petitioner was constantly compelled to attend the police station in the

pretext of enquiry. Hence, the petitioner seeks to delete his name from the

History Sheet book, but the respondents have not considered the same, till date.

Therefore, he sought for allowing this petition.

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

Crl.O.P.No.9421 of 2022

3. The learned Additional Public Prosecutor appearing for the

respondents submitted that the petitioner is an habitual offender indulging in

rowdy activities, extortion, etc. Hence, History Sheeted Rowdy Book was

opened at the fourth respondent police station as against the petitioner and it is

being extended regularly as per the Police Standing Order. Therefore, he prays

to dismiss this petition.

4.Heard the learned counsel appearing for the petitioner and the learned

Additional Public Prosecutor appearing for the respondents.

5. The issue involved in this petition has already been dealt with by the

Madurai Bench of this Court and detailed order has been passed in

W.P.(MD)No.19651 of 2017 on 26.09.2018. On the basis of the above said

Order, the Director General Of Police, Chennai issued a circular in Rc.No.

66569/Crime 3(2)/2019 dated 24.04.2019, which reads as follows :-

7.From the above judgments the following principles emerge insofar as history sheeters are concerned:

a. In order to facilitate the study of crime and criminals, the Police Standing Orders provides a mechanism, whereby every Police Station shall

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

Crl.O.P.No.9421 of 2022

maintain a crime history, which shall be a confidential record. In this record all cases of crime that are mentioned in PSO No.742, which provides various classes of crime, shall be entered and even an attempt to commit those offences, are entered in the records maintained in the Police Station.

b. These crime records maintained by the Various Police Stations shall be reviewed every year by the Inspector of Police of the concerned Police Station. On such review, the Inspector of Police has to furnish a concise appreciation of the year's crime for the benefit of the Superior Officers and also to make suggestions in order to improve the quality of crime control. The review undertaken by the Inspector of Police is not merely a catalogue of the crime in the year. It should reflect the valuable suggestions in order to prevent such crimes in future and to provide ways and means of handling serious offences in an effective manner.

c. History Sheet can be opened by the concerned Police Station under two circumstances.

The first circumstance is provided under PSO No.746, which states that the history sheet can be opened against a person who is a resident (permanently or temporarily) within the station limit, who is known or believed to be addicted to

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

Crl.O.P.No.9421 of 2022

commission of crime, whether convicted or not. Here the thrust is on the habituality or the propensity to commit a crime by a person, which is sought to be monitored by opening a history sheet.

d. The second category of persons against whom history sheet can be opened are the persons, who are convicted for various offences that has been listed in PSO No.747, wherein opening of the history sheet is automatic.

e. In the first category of opening history sheet, month wise scrutiny or a close watch on the person concerned is contemplated. Here also there is sub-catogrization as, close watch bad characters and non-close watch bad characters. In the former, the entry shall be made month wise and in the later, the entry shall be made once in a quarter. What is entered is normally anything of interest in respect of the bad character, which goes to the notice of the Police. These records must be checked and brought upto date once in a year. Here the main thrust is on “Current Doings”.

f. In the second category of opening history sheet, a mere act of conviction under the offences listed in PSO No.747 is enough. The name of the persons, who have been convicted for those offences can be retained for a period of two years

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

Crl.O.P.No.9421 of 2022

after their release from jail.

g. PSO No.748, is the most important provision, which deals with discontinuance of history sheet. This provision is common to both the categories falling under PSO Nos.746 and 747. As per PSO No.748, the Superintendent of Police may order a closure of a history sheet at any time. But, the Divisional Officer can order closure of history sheet only after the expiry of the period stipulated in PSO No.747.

h. As per PSO 748, where retention of the history sheet is considered to be necessary, even after two years of registration, orders of an Officer of and above the rank of Assistant Superintendent of Police/ Deputy Superintendent of Police must be taken for extension for the first instance upto the end of next December. For further annual extension from January to December, separate orders must be passed every time by an Officer of and above the rank of Assistant Superintendent of Police / Deputy Superintendent of Police. This provision is made applicable even for rowdy sheeters.

i. For the purpose of passing such orders, there must be valid materials available on record and it cannot be passed on the whims and fancies of

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

Crl.O.P.No.9421 of 2022

the Police Officers. Therefore, the authority empowered to extend the period of retention of the names of the persons in the history sheet, should record his reasons based on both objective and subjective instructions.

j. Branding a person as a history sheeted rowdy, taints the name and image of the person. It is true that the entire purpose of maintaining a history sheet is to ensure public peace. However, it should be balanced with the fundamental right guaranteed to every citizen under Article 21 of the Constitution of India. Therefore, a fair and reasonable decision, based on the materials, with sufficient reasons, becomes sine qua non to retain the name of a person as a history sheeter beyond the period stipulated in the Police Standing Orders.

k. This Court has time and again brought the above principle to the notice of the Higher Police Officials and in one of the judgments in Manivanan Vs. State represented by The District Collector, Coimbatore District and Others, reported in (2013) 7 MLJ 501, this Court felt that there is lack of understanding on the part of the Police in maintaining history sheet and therefore, directed the Director General of Police to issue necessary instructions / guidelines / circulars with

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

Crl.O.P.No.9421 of 2022

regard to the manner in which it has to be maintained and the manner in which the orders will have to be passed for extension of the period to continue a person as a history sheeter.

8.The above principles that has been culled out of various decisions of this Court will now be applied to each case in order to see if the Police officials have scrupulously followed all the Police Standing Orders and the judgments of this Court, while retaining the name of a person as a history sheeter, beyond the stipulated period.

6. In view of the above circular passed by the Director General of

Police, Chennai, this Court is inclined to pass the following order:-

(i) The petitioner is directed to submit a representation to the

authority concerned within a period of two weeks from the date of receipt of a

copy of this order. On receipt of the same, the authority concerned is directed to

pass orders, on merits and in accordance with law, within a period of four

weeks thereafter.

7. With the above direction, this criminal original petition stands

disposed of.

                Index :Yes/No                                                             26.04.2022
                Internet:Yes/No
                gsk
https://www.mhc.tn.gov.in/judis


                                                          Crl.O.P.No.9421 of 2022



                To

                1.The Commissioner of Police,
                  Salem City,
                  Salem.

2.The Deputy Commissioner of Police, Salem City, Salem.

3.The Assistant Commissioner of Police, Sooramangalam Range, Salem.

4.The Inspector of Police, Sooramangalam Police Station, Salem.

5. The Public Prosecutor, High Court of Madras.

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

Crl.O.P.No.9421 of 2022

A.D.JAGADISH CHANDIRA.,J

gsk

Crl.O.P.No.9421 of 2022

26.04.2022

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