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

M/S. Manapuram Finance Limited vs The Superintendent Of Police
2022 Latest Caselaw 10039 Mad

Citation : 2022 Latest Caselaw 10039 Mad
Judgement Date : 14 June, 2022

Madras High Court
M/S. Manapuram Finance Limited vs The Superintendent Of Police on 14 June, 2022
                                                                                 Crl.OP.No.1226 of 2022

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED: 14.06.2022

                                                         CORAM

                              THE HONOURABLE MR. JUSTICE N.SATHISH KUMAR

                                                Crl.O.P.No.1226 of 2022

               M/s. Manapuram Finance Limited,
               Building No.26, 1st Floor, R.C. Complex,
               Near Jos Alukkas, Above Aircel, Katpadi Road,
               Thottapalayam, Vellore – 632004,
               Rep by its Authorized Signatory,
               Mr.M.Maniaarasan                                                    ... Petitioner
                                                   Vs.

               1. The Superintendent of Police,
                  Vellore.

               2. The Inspector of Police,
                  Vellore North, Police Station,
                  Vellore.                                                         ... Respondents

               PRAYER: This Criminal Original Petition filed under Section 482 of Cr.P.C.,
               pass an order of direction, to direct the respondents police to Register a Case on
               the basis of the complaint given by the petitioner dated 15.11.2021 against the
               above said person named in the complaint and investigate into the matter.

                                   For Petitioner          : M/S.K.Sathiya
                                   For Respondents         : Mr.A.Gokulakrishnan,
                                                            Additional Public Prosecutor.

               1/4


https://www.mhc.tn.gov.in/judis
                                                                                 Crl.OP.No.1226 of 2022


                                                       ORDER

This Criminal Original Petition has been filed seeking for a direction to the

respondents police to Register a Case on the basis of the complaint given by the

petitioner dated 15.11.2021 against the above said person named in the complaint

and investigate into the matter.

2. Mr.A.Gokulakrishnan, learned Additional Public Prosecutor for the

respondents would submit that based on the complaint given by the petitioner,

enquiry has been conducted and the same is pending on the file of the second

respondent police.

3. Heard the learned counsel for the petitioner and the learned Additional

Public Prosecutor for the respondents.

4. The Division Bench of this Court in G.Prabhakaran v. The

Superintendent of Police, Thanjavur, reported in (2018) 2 LW Crl 489 and the

Hon'ble Supreme Court in its latest judgment rendered by a three Judge Bench in

https://www.mhc.tn.gov.in/judis Crl.OP.No.1226 of 2022

M.Subramaniam v. S.Janaki, reported in (2020) 5 CTC 464, after relying upon

Sakiri Vasu's Case, has categorically held that the High Court cannot issue any

direction for registration of FIR. High Court can intervene only in extraordinary

circumstances and rare cases. However, taking note of the fact that the complaint

is now pending and not been enquired, the Investigation officer is directed to issue

notice to the parties and conduct enquiry as directed by the Hon'ble Apex Court in

the case of Lalita Kumari Vs. Government of Uttar Pradesh and others [2014

(2) SCC (1)]. If any cognizable offence is made out, the respondent police is

bound to register the FIR otherwise they may close the complaint. Such exercise

shall be completed within a period of two weeks from today.

5. With the above directions, this Criminal Original Petition is disposed of.

14.06.2022 Internet : Yes / No Index : Yes / No Speaking / Non Speaking order

shk/nr/sha

https://www.mhc.tn.gov.in/judis Crl.OP.No.1226 of 2022

N.SATHISH KUMAR,J.

shk/nr/sha

To

1. The Superintendent of Police, Vellore.

2.The Inspector of Police, Vellore North, Police Station, Vellore.

3. The Public Prosecutor, High Court of Madras, Chennai.

Crl.O.P.No.1226 of 2022

14.06.2022

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