Citation : 2022 Latest Caselaw 10282 Mad
Judgement Date : 15 June, 2022
Crl.O.P.No.8724 of 2022
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 15.06.2022
CORAM
THE HONOURABLE MR.JUSTICE N.SATHISH KUMAR
Crl.O.P.No.8724 of 2022
Central Bank of India,
Regional Office,
Coimbatore, Represented by it's
Senior Regional Manager
Unnikrishnan P.V. ... Petitioner
Vs.
1. The Superintendent of Police,
Krishnagiri District.
2. The Superintendent of Police,
Economic Offence Wing (EOW),
Ammapalayam, Salem - 636302. ... Respondents
Prayer: This Criminal Original Petition filed under Section 482 Cr.P.C., pleased
to direct the 2nd respondent to register the complaint dated 03.09.2021 and
investigate into the matter within a time frame.
For Petitioner : Mr.M.L.Ganesh
For R1 & R2 : Mr.N.Muthuvel
Government Advocate (Crl. Side)
1/4
https://www.mhc.tn.gov.in/judis
Crl.O.P.No.8724 of 2022
ORDER
This Criminal Original Petition has been filed to direct the 2 nd respondent
to register the complaint dated 03.09.2021 and investigate into the matter within
a time frame.
2. Mr.N.Muthuvel, learned Government Advocate (Crl. Side) appearing
for the respondents submitted that based on the complaint given by the
petitioner, enquiry has been conducted and the same is pending.
3. Heard the learned counsel for the petitioner and the learned
Government Advocate (Crl. Side) 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 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
https://www.mhc.tn.gov.in/judis Crl.O.P.No.8724 of 2022
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.
15.06.2022
rgi/ham Speaking Order/Non-speaking Order Index :Yes/No Internet:Yes/No
N. SATHISH KUMAR,J.
https://www.mhc.tn.gov.in/judis Crl.O.P.No.8724 of 2022
rgi/ham
To
1. The Superintendent of Police, Krishnagiri District.
2. The Superintendent of Police, Economic Offence Wing (EOW), Ammapalayam, Salem - 636302.
3. The Public Prosecutor, Madras High Court, Chennai.
Crl.O.P.No.8724 of 2022
15.06.2022
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!