Citation : 2022 Latest Caselaw 9400 Mad
Judgement Date : 27 May, 2022
1
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 27.05.2022
CORAM
THE HONOURABLE MR. JUSTICE D.BHARATHA CHAKRAVARTHY
Crl.O.P No.12799 of 2022
and
Crl.MP.No.6972 of 2022
K.Muruganantham .. Petitioner
vs.
State rep.by
The Sub Inspector of Police
Virudhachalam Police Station
Cuddalore District.
(Crime No.766 of 2017) ..Respondent
PRAYER: Criminal Original Petition filed under Section 482 of the Code of
Criminal Procedure, to call for the records pertaining to the First Information
Report in Crime No.766 of 2017, pending on the file of Respondent Police and
Quash the same.
https://www.mhc.tn.gov.in/judis
2
For Petitioner : Mr.Suresh Sakthi Murugan
For Respondent : Mr.A.Damodaran,
Additional Public Prosecutor.
ORDER
The Criminal Original Petition has been filed to quash the FIR in Crime
No.766 of 2017, pending on the file of the respondent.
2. It is seen that the First Information Report is registered for the alleged
offences under Sections 143 and 188 of IPC. Already this Court has categorically
held that there cannot be a registration of an FIR for the offence under Section 188
as per the judgment in Jeevanandham vs State reported in 2018 2 LW (Crl.) 606 .
As far as the offence under Section 143 is concerned, the same relates to the
democratic protest and this Court in the above said judgment of the Jeevanandam
as well as the order in Crl.OP.No.17903 of 2021 as held that the continuation of
the investigation in respect of democratic protest would amount to abuse of
process of law. The learned Additional Public Prosecutor cannot dispute the said
legal position.
https://www.mhc.tn.gov.in/judis
3. In that view of the same, this Criminal Original Petition is allowed and
the FIR in Crime No.766 of 2017, on the file of the respondent is quashed.
Consequently, connected miscellaneous petition is closed.
27.05.2022
Index : Yes/No
Internet : Yes/No
Speaking Order/Non-Speaking Order kp/shk
To
1. The Sub Inspector of Police Virudhachalam Police Station Cuddalore District.
2. The Public Prosecutor, Madras High Court.
https://www.mhc.tn.gov.in/judis
D.BHARATHA CHAKRAVARTHY, J.
kp/shk
Crl.O.P No.12799 of 2022 and Crl.MP.No.6972 of 2022
27.05.2022
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!