Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

A.Thanajayan vs The Inspector Of Police
2022 Latest Caselaw 9133 Mad

Citation : 2022 Latest Caselaw 9133 Mad
Judgement Date : 29 April, 2022

Madras High Court
A.Thanajayan vs The Inspector Of Police on 29 April, 2022
                                                                           Crl.O.P.No.15963 of 2020

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                             RESERVED ON        :   06.07.2022

                                             DELIVERED ON :           .07.2022

                                                       CORAM

                                  THE HON'BLE MR.JUSTICE G.K.ILANTHIRAIYAN

                                                Crl.O.P.No.15963 of 2020
                                                          and
                                                Crl.M.P.No.6111 of 2020

                     1.A.Thanajayan
                     2.Benz Saravanan.C                                    ... Petitioners
                                                          Vs.

                     1.The Inspector of Police,
                       V4 Rajamangalam Police Station,
                       Chennai.

                     2.Vijayakumar
                       S/o not known,
                       Police head constable 25083,
                       V4 Rajamangalam Police Station,
                       Chennai.                                            ... Respondents

                     Prayer: Criminal Original Petition filed under Section 482 of Criminal
                     Procedure Code, to call for the records in the FIR Crime No.969 of 2020
                     on the file of the first respondent police and quash the same.
                                   For Petitioners   : Mr.C.Kanagaraj
                                   For R1            : Mr.A.Gopinath
                                                       Government Advocate (Crl.Side)


                     1/17
https://www.mhc.tn.gov.in/judis
                                                                          Crl.O.P.No.15963 of 2020

                                  For R2             : No appearance
                                                      ORDER

This petition has been filed to quash the FIR in Crime No.969

of 2020 on the file of the first respondent police, for the offences under

Sections 3(2)(a),4(1),5(1)(a) of the Immoral Traffic (Prevention) Act r/w

Section 4(1)(k) of the Tamil Nadu Prohibition Act and Sections 188, 269

of IPC as against the petitioners.

2. The case of the prosecution is that when the respondent

police were on regular check up, they found that a Recreation club was

running without any valid permission. It is also alleged that the

petitioners and other accused are the owners of the club and they were

doing prostitution business. Hence, the complaint.

3. The learned counsel appearing for the petitioners would

submit that there are totally 9 accused in which the petitioners are

arrayed as A1 and A2. They are running a Recreation Club on their own

in the name of Kadal Pura Recreation Club, after obtaining necessary

permission and proper license from the Prohibition and Excise

https://www.mhc.tn.gov.in/judis Crl.O.P.No.15963 of 2020

Department. It is also periodically renewed by the department concerned.

He would further submit that the provisions of the Act must be strictly

followed, cogent and with the convincing material must be placed before

this Court that the petitioners were involved in the offences. While being

so, the second respondent ought not to have arrayed the petitioners as the

accused without any specific allegation. The premises was let out by the

landlord Mrs.P.Sridevi to one Ramamohan Durai for carrying out the

business of bar, restaurant and entertainment events on monthly rental

basis. The first petitioner entered into the business agreement with the

said Ramamohan Durai on 27.03.2019. Therefore, the role played by the

petitioners is that they handed over the premises for the purposes of skill

development and to keep fit health and mind, away from day today

human problems. That apart, the petitioners were not present at the time

of search and they are no way connected with the activities of the

recreation club. Only on the false information given by the competitor, the

present impugned FIR has been registered as against the petitioners.

https://www.mhc.tn.gov.in/judis Crl.O.P.No.15963 of 2020

4. The first respondent is not the competent person to register

the case under the Immoral Traffic (Prevention) Act [herein after called as

ITP Act]. As per the provision under Section 13 of the ITP Act has not

been complied with by the first respondent who had conducted the raid

and may arrest of the accused persons is not a Special Police Officer as

specified under the Act. Therefore, the first respondent has no jurisdiction

to register the FIR under the ITP Act. He further submitted that the first

respondent failed to follow the procedure laid down under Section 15 of

the ITP Act.

5. In support of his contentions, he relied upon several

Judgments in which this Court held in Crl.O.P.No.30001 of 2019 in

respect of the provisions under Section 15 of the ITP Act. By relying

upon the judgment of this Court reported in 2019 (1) LW Crl 94 in the

case of Kadek Dwi Ani Rasmini and Ors. Vs. K.Natarajan and Ors.,

held that the inspection was not carried out by the Special Police Officer

or the Trafficking Police Officer or the Officer who carried out the

inspection, was not an authorized Officer under Section 15 of the Act.

https://www.mhc.tn.gov.in/judis Crl.O.P.No.15963 of 2020

Further, held that if the search and inspection is not carried out by

following the procedure prescribed under Section 15 of the Act, the entire

proceeding is illegal in the eye of law. The Police officer failed to follow

the mandatory procedure as contemplated under Section 15 of the ITP

Act.

6. This Court held in Crl.O.P.No.10334 of 2022 in the case of

Udhaya Kumar Vs The State rep. By The Inspector of Police, Anti-

Vice Squad-II Police Station, Chennai CCB and another on relying

upon the Judgment of the Hon'ble Supreme Court of India reported in

2022 Live Law (SC) 525 in the case of Budhadev Karmaskar Vs. The

State of West Bengal & Ors, held that whenever any brothel house is

raided, sex workers should not be arrested or penalised or harassed or

victimised and it is only the running of the brothel, which is unlawful.

7. Per contra, the learned Government Advocate (Crl. Side)

submitted that when the first respondent went to the scene of occurrence

found that the accused persons escaped from occurrence place. There

https://www.mhc.tn.gov.in/judis Crl.O.P.No.15963 of 2020

were only 12 victims in the place of occurrence and they were rescued

and safely handed over to the Government home. Thereafter, they were

produced before the Jurisdictional Magistrate Court and sent for medical

examination. Insofar as the petitioners are concerned, they obtained

Anticipatory Bail and investigation is pending. The first respondent have

examined 12 victims and recorded their statements. Insofar as the

accused 6, 8 and 9 are concerned, they are still absconding and yet to

complete the investigation. He further submitted that only FIR has to be

investigated in depth to unearth the truth. Therefore, the FIR cannot be

quashed on its threshold and prayed for dismissal of this petition.

8. Heard Mr.C.Kanagaraj, learned counsel appearing for the

petitioners, Mr.A.Gopinath, learned Government Advocate (Crl.Side)

appearing for the first respondent.

9. The learned counsel for the petitioners had mainly raised two

grounds:

(i) the first respondent is not a competent authority to conduct

https://www.mhc.tn.gov.in/judis Crl.O.P.No.15963 of 2020

search and arrest of the accused persons as contemplated under Section

13 of the ITP Act.

(ii) the first respondent failed to comply the provisions under

Section 15 of the ITP Act while making search.

10. Both grounds raised by the petitioners have now been

settled by this Court in Crl.O.P.No.922 of 2021 dated 29.04.2022 in the

case of Hema Jwaalini and Ors. Vs. The Commissioner of Police,

Chennai and Ors. The first ground raised by the petitioners is that the

provision under Section 13 of ITP Act has not been followed by the first

respondent.

11. The learned counsel for the petitioners also relied upon the

judgment reported in AIR 1962 SC 63, in the case of Delhi

Administration Vs. Ram Singh. The ITP Act is enacted to inhibit or

abolish the commercialized trafficking of women and girls for the purpose

of prostitution as an organised means of living. To meet out the first

ground, it is relevant to extract under Section 13 of the ITP Act as

https://www.mhc.tn.gov.in/judis Crl.O.P.No.15963 of 2020

follows:

“13.Special police officer and advisory body.—

(1) There shall be for each area to be specified by the State Government in this behalf a special police officer appointed by or on behalf of that Government for dealing with offences under this Act in that area.

(2) The special police officer shall not be below the rank of an Inspector of Police.

(2A) The District Magistrate may, if he considers it necessary or expedient so to do, confer upon any retired police or military officer all or any of the powers conferred by or under this Act on a special police officer, with respect to particular cases or classes of cases or to cases generally: Provided that no such power shall be conferred on—

(a) a retired police officer unless such officer, at the time of his retirement, was holding a post not below the rank of an inspector;

(b) a retired military officer unless such officer, at the time of his retirement, was holding a post not below the rank of a commissioned officer.]

(3) For the efficient discharge of his functions in relation to offences under this Act—

(a) the special police officer of an area shall be assisted by such number of subordinate police officers (including women police officers wherever practicable) as the State Government may think fit;

and

(b) the State Government may associate with the special police officer a non-official advisory body

https://www.mhc.tn.gov.in/judis Crl.O.P.No.15963 of 2020

consisting of not more than five leading social welfare workers of that area (including women social welfare workers wherever practicable) to advise him on questions of general importance regarding the working of this Act.

(4) The Central Government may, for the purpose of investigating any offence under this Act or under any other law for the time being in force dealing with sexual exploitation of persons and committed in more than one State, appoint such number of police officers as trafficking police officers and they shall exercise all the powers and discharge all the functions as are exercisable by special police officers under this Act with the modification that they shall exercise such powers and discharge such functions in relation to the whole of India.

12. The Hon'ble Supreme Court of India held in the above

case of Delhi Administration Vs. Ram Singh that whether a police

officer, who is neither a special police officer under the Suppression of

Immoral Traffic in Women and Girls Act, 1956 nor a police officer

subordinate to a special police officer, can validly investigate the offences

under the Act. Whereas, the ground raised by the petitioners is that non

compliance of the provisions under Section 13 of the Act.

https://www.mhc.tn.gov.in/judis Crl.O.P.No.15963 of 2020

13. The Government of Tamil Nadu by the G.O.Ms.No.618,

Social Welfare Department, dated 13.04.1987, with regards to exercise of

powers conferred under Section 13 of the Suppression of immoral Traffic

in Women and Girls Act, 1956 passed order and the relevant portion

which as follows:

“In exercise of the powers conferred by section 13 of the Suppression of Immoral Traffic in Women and Girls Act, 1956 (Central Act 104 of 1956) and in supersession of the orders issued with G.O.Ms.No.2527, Home, dated the 6th September 1958 and G.O.Ms.No.2014, Home, dated the 29th June 1964, the Governor of Tamil Nadu hereby appoints every Police Officer not below the rank of an Inspector of Police to be the special police officer for dealing with offences under the said Act in respect of the areas within his jurisdiction and also appoints every Police Officer (including Women Police Officers wherever necessary) not below the rank of a Sub-Inspector of Police as subordinate police officer to assist the special police officer concerned.”

14. In pursuant to the Government Order the Commissioner

of Police, Chennai by the Memorandum dated 10.11.2017 appointed all

the officers and above the rank of the Inspector of Police as Special Police

Officer and the relevant portion which reads as follows:

“The Government order under reference

https://www.mhc.tn.gov.in/judis Crl.O.P.No.15963 of 2020

1st cited issued in exercise of the powers conferred under Section 13 of the Immoral Traffic (Prevention) Act, 1956 reads as below:

“the Governor of Tamil Nadu hereby appoints every Police Officer not below the rank of an Inspector of Police to be the Special Police Officer for dealing with offences under the said Act in respect of the areas within his jurisdiction and also appoints every Police Officer (including Women Police Officers wherever necessary) not below the rank of a Sub-Inspector of Police as Subordinate Police Officers to assist the Special Police Officer concerned”.

2)As per the above order, all officers of and above the rank of Inspectors of Police are empowered to deal with the offences under the Immoral Traffic (Prevention) Act, 1956 in respect of the areas within their jurisdiction and therefore they are vested with the powers of search, arrest, investigation etc., under various provisions of the said Act.

3) Hence all officers concerned are instructed to take not of the above said Government Order and in light of the same, they will hence forth deal with the offences under the Immoral Traffic (Prevention) Act, 1956.”

Thus it is clear that the first respondent who has registered the

FIR, the Special Officer who empower to deal with the offences under the

ITP Act. Therefore, there is no violation of the provision under Section 13

https://www.mhc.tn.gov.in/judis Crl.O.P.No.15963 of 2020

of the ITP Act.

15. The second ground raised by the petitioners is that there is

procedural irregularity on the part of the first respondent in complying

with the provisions of the Section 15(1) and (2) of the ITP Act, while

conducting search. In this regard, the learned counsel for the petitioners

relied upon the judgment in Crl.O.P.No.30001 of 2019 reported in the

case of Balu @ Balasubramanian Vs. The State. Rep. By The Inspector

of Police, Reddiyarpalayam Police Station, Puducherry District.

However, the decision in Bai Radha Vs. State of Gujarat reported in

1969 (1) SCC 43 was not brought to the notice of this Court.

Subsequently, this Court after considering the Bai Radha Vs. State of

Gujarat case in Crl.O.P.No.922 of 2021 held that non-observance of the

provisions of Section 15 of the Immoral Traffic (Prevention) Act would

not vitiate the entire criminal proceedings and such provisions are only

directory and not mandatory. Further held that in every case, on the

https://www.mhc.tn.gov.in/judis Crl.O.P.No.15963 of 2020

touchstone of Section 15(2) of the Immoral Traffic (Prevention) Act,

1956, it has to be determined by the Courts whether it was efficacious for

the officers to call two persons from the locality or if due to urgency or

emergency, the said provision could not be complied with, it has to

depend on the facts and circumstances and mere violation of Section

15(2) of Immoral Traffic (Prevention) Act will not vitiate the proceedings,

as it will be in the realm of appreciation of evidence in each and every

case.

16. Further the FIR is not an encyclopedia and it need not

contain all facts and it cannot be quashed in the threshold. This Court

finds that the FIR discloses prima facie commission of cognizable offence

and as such this Court cannot interfere with the investigation. The

investigating machinery has to step in, to investigate, grab and unearth

the crime in accordance with the procedures prescribed in the Code.

17. It is relevant to rely upon the judgment of the Hon'ble

Supreme Court of India passed in Crl.A.No.255 of 2019 dated

12.02.2019 in the case of Sau. Kamal Shivaji Pokarnekar vs. the State

https://www.mhc.tn.gov.in/judis Crl.O.P.No.15963 of 2020

of Maharashtra & ors., which reads as follows:-

"4. The only point that arises for our consideration in this case is whether the High Court was right in setting aside the order by which process was issued. It is settled law that the Magistrate, at the stage of taking cognizance and summoning, is required to apply his judicial mind only with a view to taking cognizance of the offence, or in other words, to find out whether a prima facie case has been made out for summoning the accused persons. The learned Magistrate is not required to evaluate the merits of the material or evidence in support of the complaint, because the Magistrate must not undertake the exercise to find out whether the materials would lead to a conviction or not.

5. Quashing the criminal proceedings is called for only in a case where the complaint does not disclose any offence, or is frivolous, vexatious, or oppressive. If the allegations set out in the complaint do not constitute the offence of which cognizance has been taken by the Magistrate, it is open to the High Court to quash the same. It is not necessary that a meticulous analysis of the case should be done before the Trial to find out whether the case would end in conviction or acquittal. If it appears on a reading of the complaint and consideration of the allegations therein, in the light of the statement made on oath that the ingredients of the offence are disclosed, there would be no justification for the High Court to interfere.

......................

https://www.mhc.tn.gov.in/judis Crl.O.P.No.15963 of 2020

9. Having heard the learned Senior Counsel and examined the material on record, we are of the considered view that the High Court ought not to have set aside the order passed by the Trial Court issuing summons to the Respondents. A perusal of the complaint discloses that prima facie, offences that are alleged against the Respondents. The correctness or otherwise of the said allegations has to be decided only in the Trial. At the initial stage of issuance of process it is not open to the Courts to stifle the proceedings by entering into the merits of the contentions made on behalf of the accused. Criminal complaints cannot be quashed only on the ground that the allegations made therein appear to be of a civil nature. If the ingredients of the offence alleged against the accused are prima facie made out in the complaint, the criminal proceeding shall not be interdicted."

18. In view of the above discussion, this Court is not inclined to

quash the proceedings in Crime No.969 of 2020 on the file of the first

respondent police. However, the first respondent is directed to complete

the investigation and file a final report, within the period of twelve weeks

from the date of receipt of a copy of this order.

19. Accordingly, this Criminal Original Petition stands

dismissed. Consequently, connected Miscellaneous petition is closed.



                                                                                          .07.2022
                     Internet : Yes / No


https://www.mhc.tn.gov.in/judis
                                                             Crl.O.P.No.15963 of 2020

                     Index    : Yes / No
                     Speaking / Non Speaking order
                     cda/mn


                                                         G.K.ILANTHIRAIYAN, J.

                                                                                 mn




                     To


                     1.The Inspector of Police,
                       V4 Rajamangalam Police Station,
                       Chennai.

                     2. The Public Prosecutor,
                        High Court, Madras.



                                                          Crl.O.P.No.15963 of 2020
                                                                               and
                                                           Crl.M.P.No.6111 of 2020





https://www.mhc.tn.gov.in/judis
                                  Crl.O.P.No.15963 of 2020


                                                .07.2022





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