Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

A.Anwar Hussain vs The State By
2022 Latest Caselaw 14772 Mad

Citation : 2022 Latest Caselaw 14772 Mad
Judgement Date : 5 September, 2022

Madras High Court
A.Anwar Hussain vs The State By on 5 September, 2022
                                                                         CRL.O.P.No.21074 of 2022

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                   DATED: 05.09.2022

                                                        CORAM:

                                   THE HON'BLE MR.JUSTICE G.K.ILANTHIRAIYAN

                                               CRL.O.P.No. 21074 of 2022
                                         and CRL.M.P.Nos. 13742 & 13743 of 2022

                     A.Anwar Hussain                                                .. Petitioner
                                                         Versus

                     The State by
                     The Inspector of Police,
                     Race Course Police Station,
                     Coimbatore
                     (Cr.No.738/2019)                                             .. Respondent

                     PRAYER: Criminal Original Petition filed under Section 482 of Cr.P.C,
                     to call for the records in STC.No.2040/2020 pending on the file of
                     Judicial Magistrate Court-III, Coimbatore and quash the same as illegal.

                                             For Petitioner   : Mr.I.Abdul Basith
                                             For Respondent   : Mr.E.Raj Thilak
                                                                Additional Public Prosecutor

                                                       ORDER

This Criminal Original Petition has been filed to quash the

proceedings in STC.No.2040/2020 pending on the file of Judicial

Magistrate Court-III, Coimbatore, thereby having been taken cognizance

https://www.mhc.tn.gov.in/judis CRL.O.P.No.21074 of 2022

for the offences under Sections 143 & 341 of IPC as against the

petitioner.

2. The case of the prosecution is that on 15.11.2019, around 17.30.,

the petitioners along with other accused staged protest towards

demanding the Hon'ble Supreme Court of India to review its verdict in

Ayodiya Babri Case, without getting prior permission from the concerned

authority. On the basis of the above said allegation, the respondent police

registered the complaint and filed a charge sheet against the petitioner

and others.

3. The learned counsel appearing for the petitioner submitted that

the petitioner has been raising voice for the public cause and public

welfare, whenever injustice and inaction of the government machineries.

In order to draw the attention of the Central and State Governments, the

petitioner along with several members had protested demanding the

Hon'ble Supreme Court of India to review its verdict in Ayodiya Babri

Case The learned counsel further submitted that the Hon'ble Supreme

https://www.mhc.tn.gov.in/judis CRL.O.P.No.21074 of 2022

Court of India has held that the right to freely assemble and also right to

freely express once view or constitutionally protected rights under Part

III and their enjoyment can be only in proportional manner through a fair

and non-arbitrary procedure provided in Article 19 of Constitution of

India. He further submitted that it is the duty of the Government to

protect the rights of freedom of speech and assemble that is so essential

to a democracy. Further he submitted that the petitioner or any other

members had never involved in any unlawful assembly and there is no

evidence that the petitioner or others restrained anybody. However, the

officials of the respondent police had beaten the petitioner and others.

When there was lot of members involved in the protest, the respondent

police had registered this case as against the petitioner and others.

Therefore, he sought for quashing the proceeding.

4. Per contra, the learned Additional Public Prosecutor submitted

that the petitioner along with others staged protest and there are specific

allegations as against the petitioners to proceed with the trial. Further, he

would submit that Section 143 of IPC is a cognizable offence and

https://www.mhc.tn.gov.in/judis CRL.O.P.No.21074 of 2022

therefore it is the duty of the police to register a case. More over, the

petitioner is an habitual offender by committing these kind of crimes.

Therefore, he vehemently opposed the quash petition and prayed for

dismissal of the same.

5. Heard Mr.I.Abdul Basith, learned counsel for the petitioner and

Mr.E.Raj Thilak, learned Additional Public Prosecutor appearing for the

respondent.

6. On perusal of the charge, it is seen that the petitioner and others

staged protest towards demanding the Hon'ble Supreme Court of India to

review its verdict in Ayodiya Babri Case, without getting prior

permission from the concerned authority. Therefore, the respondent

police levelled the charges as against the petitioner and others. Except

the official witnesses, no one has spoken about the occurrence and no

one was examined to substantiate the charges against the petitioner. It is

also seen from the charge itself that the charges are very simple in nature

and trivial.

https://www.mhc.tn.gov.in/judis CRL.O.P.No.21074 of 2022

7. The only question for consideration is that whether the

registration of case under Sections 143, 188 IPC, registered by the

respondent is permissible under law or not? In this regard it is relevant to

extract Section 195(1)(a) of the Criminal Procedure Code, 1973 :-

“195.Prosecution for contempt of lawful authority of public servants, for offences against public justice and for offences relating to documents given in evidence. (1) No Courts hall take cognizance-

(a) (i) of any offence punishable under sections 172 to 188 (both inclusive)of the Indian Penal Code (45 of 1860), or

(ii)of any abetment of, attempt to commit, such offence, or

(iii) of any criminal conspiracy to commit, such offence, except on the complaint in writing of the public servant concerned or of some other public servant to whom he is administratively subordinate;...” Therefore, it is very clear that for taking cognizance of the

offences under Section 188 of IPC, the public servant should lodge a

complaint in writing and other than that no Court has power to take

cognizance.

https://www.mhc.tn.gov.in/judis CRL.O.P.No.21074 of 2022

8. The learned counsel for the petitioner relied upon a judgement

in Mahaboob Basha Vs. Sambanda Reddiar and others reported in

1994(1) Crimes, Page 477. He also relied upon a judgment in a batch of

quash petitions, reported in 2018-2-L.W. (Crl.) 606 in Crl.O.P. (MD)No.

1356 of 2018, dated 20.09.2018 in the case of Jeevanandham and

others Vs. State rep. by the Inspector of Police, Karur District, and this

Court held in Paragraph-25, as follows :-

"25.In view of the discussions, the following guidelines are issued insofar as an offence under Section 188 of IPC, is concerned:

a) A Police Officer cannot register an FIR for any of the offences falling under Section 172 to 188 of IPC.

b) A Police Officer by virtue of the powers conferred under Section 41 of Cr.P.C will have the authority to take action under Section 41 of Cr.P.C., when a cognizable offence under Section 188 IPC is committed in his presence or where such action is required, to prevent such person from committing an offence under Section 188 of IPC.

c) The role of the Police Officer will be confined only to the preventive action as stipulated under Section 41 of Cr.P.C and immediately thereafter, he has to inform about the same to the

https://www.mhc.tn.gov.in/judis CRL.O.P.No.21074 of 2022

public servant concerned/authorised, to enable such public servant to give a complaint in writing before the jurisdictional Magistrate, who shall take cognizance of such complaint on being prima facie satisfied with the requirements of Section 188 of IPC.

d) In order to attract the provisions of Section 188 of IPC, the written complaint of the public servant concerned should reflect the following ingredients namely;

i) that there must be an order promulgated by the public servant;

ii) that such public servant is lawfully empowered to promulgate it;

iii) that the person with knowledge of such order and being directed by such order to abstain from doing certain act or to take certain order with certain property in his possession and under his management, has disobeyed;

and

iv)that such disobedience causes or tends to cause;

(a) obstruction,annoyance or risk of it to any person lawfully employed; or

(b) danger to human life, health or safety; or (c) a riot or affray.

e) The promulgation issued under Section 30(2) of the Police Act, 1861, must satisfy the test of reasonableness and can only be

https://www.mhc.tn.gov.in/judis CRL.O.P.No.21074 of 2022

in the nature of a regulatory power and not a blanket power to trifle any democratic dissent of the citizens by the Police.

f) The promulgation through which, the order is made known must be by something done openly and in public and private information will not be a promulgation. The order must be notified or published by beat of drum or in a Gazette or published in a newspaper with a wide circulation.

g) No Judicial Magistrate should take cognizance of a Final Report when it reflects an offence under Section 172 to 188 of IPC. An FIR or a Final Report will not become void ab initio insofar as offences other than Section 172 to 188 of IPC and a Final Report can be taken cognizance by the Magistrate insofar as offences not covered under Section 195(1)(a)(i) of Cr.P.C.

h) The Director General of Police, Chennai and Inspector General of the various Zones are directed to immediately formulate a process by specifically empowering public servants dealing with for an offence under Section 188 of IPC to ensure that there is no delay in filing a written complaint by the public servants concerned under Section 195(1)(a)(i) of Cr.P.C.

9. In the case on hand, the First Information Report has been

registered by the respondent police for the offences under Sections 143 &

341 of IPC. Further, the complaint does not even state as to how the

https://www.mhc.tn.gov.in/judis CRL.O.P.No.21074 of 2022

protest formed by the petitioners and others is an unlawful protest and

does not satisfy the requirements of Section 143 of IPC. Therefore, the

final report cannot be sustained and it is liable to be quashed.

10. Accordingly, the proceedings in STC.No.2040/2020 pending

on the file of Judicial Magistrate Court-III, Coimbatore, is quashed and

the Criminal Original Petition is allowed. Consequently, connected

miscellaneous petitions are closed.


                                                                                        05.09.2022
                     Index      : Yes / No
                     Internet   : Yes / No
                     Speaking/Non-speaking order
                     dhk


                     To

                     1.The Judicial Magistrate Court-III
                     Coimbatore

                     2. The Inspector of Police,
                     Race Course Police Station,
                     Coimbatore

                                                                    G.K.ILANTHIRAIYAN, J.




https://www.mhc.tn.gov.in/judis
                                                    CRL.O.P.No.21074 of 2022

                                                                        dhk




                     3. The Public Prosecutor,
                     High Court, Madras.




                                                 CRL.O.P.No.21074 of 2022




                                                                05.09.2022






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 : MAIMS

 
 
Latestlaws Newsletter