Citation : 2022 Latest Caselaw 3887 Mad
Judgement Date : 1 March, 2022
1
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 01.03.2022
CORAM
THE HON'BLE MR.JUSTICE A.D.JAGADISH CHANDIRA
Crl.O.P.No.4548 of 2022
A.Sabapathy,
S/o.Arumugam ... Petitioner
Vs.
The Inspector of Police,
S10 Pallikaranai Police Station,
Chennai. ... Respondent
PRAYER: This Criminal Original Petition filed under Section 482 Cr.P.C., to
direct the respondent to register the FIR based on the petitioner's complaint
dated 24.07.2021.
For Petitioner : Mr.K.Muruganantham
For Respondent : Mr.V.Meghanathan
Government Advocate (criminal side)
ORDER
This Criminal Original Petition has been filed, to direct the respondent to
register the FIR based on the petitioner's complaint dated 24.07.2021.
https://www.mhc.tn.gov.in/judis
2. Heard the learned counsel for the petitioner and the learned
Government Advocate (criminal side) for the respondent and perused the
materials available on record.
3. This petition is not maintainable, in view of the Order passed by a
Hon'ble Division Bench of this Court in G.Prabhakaran v. The
Superintendent of Police, Thanjavur, reported in (2018) 2 LW Crl 489. 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 Case, has categorically held that the High Court cannot issue
any direction for registration of FIR in exercise of its jurisdiction under Section
482 of Cr.P.C. The Hon'ble Supreme Court held that the informant has to
necessarily avail the alternative remedy provided under Section 154 (3) of
Cr.P.C., and Section 156 (3) of Cr.P.C. Liberty is given to the petitioner to
workout his remedy as per the directions issued by the Hon'ble Division Bench
in the order referred supra.
4. This Criminal Original Petition is disposed of accordingly.
01.03.2022 Index :Yes/No Internet : Yes/No Speaking order/Non-speaking order
shk/arb https://www.mhc.tn.gov.in/judis
To
1.The Inspector of Police, S10 Pallikaranai Police Station, Chennai.
2.The Public Prosecutor, High Court of Madras.
https://www.mhc.tn.gov.in/judis
A.D.JAGADISH CHANDIRA,J.
shk/arb
Crl.O.P.No.4548 of 2022
01.03.2022
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!