Citation : 2022 Latest Caselaw 11069 Mad
Judgement Date : 24 June, 2022
Crl.O.P.No.10157 of 2022
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 24.06.2022
CORAM
THE HONOURABLE MR. JUSTICE N.SATHISH KUMAR
Crl.O.P.No.10157 of 2022
M.Vadivelu ... Petitioner
Vs.
1.The State if Tamil Nadu,
Rep. By the Commissioner of Police,
Vepery,
Chennai 7.
2.The Inspector of Police,
P-6, Kodungaiur Police Station,
Kodungaiur,
Chennai 118. ... Respondents
PRAYER: This Criminal Original Petition filed under Section 482 of Cr.P.C.,
to direct the second respondent to register the complaint of the petitioner dated
07.10.2015 and 01.04.2022 and investigate the same.
For Petitioner : Mr.B.Udhayakumar
For Respondents : Mr.A.Gokulakrishnan,
Additional Public Prosecutor.
1/4
https://www.mhc.tn.gov.in/judis
Crl.O.P.No.10157 of 2022
ORDER
This Criminal Original Petition has been filed to direct the second
respondent to register the complaint of the petitioner dated 07.10.2015 and
01.04.2022 and investigate the same.
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 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.10157 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.
24.06.2022 Internet:Yes/No Index:Yes/No Speaking/Non speaking order
shk/nr
https://www.mhc.tn.gov.in/judis Crl.O.P.No.10157 of 2022
N.SATHISH KUMAR,J.
shk/nr
To
1.The Commissioner of Police, Vepery, Chennai 7.
2.The Inspector of Police, P-6, Kodungaiur Police Station, Kodungaiur, Chennai 118.
3. The Public Prosecutor, High Court of Madras.
Crl.O.P.No.10157 of 2022
24.06.2022
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!