Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Renuka vs The Commissioner Of Police
2025 Latest Caselaw 5538 Mad

Citation : 2025 Latest Caselaw 5538 Mad
Judgement Date : 25 August, 2025

Madras High Court

Renuka vs The Commissioner Of Police on 25 August, 2025

Author: N. Sathish Kumar
Bench: N. Sathish Kumar
                                                                                        W.P.No.22992 of 2024


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED: 25.08.2025

                                                       CORAM:

                         THE HONOURABLE MR. JUSTICE N. SATHISH KUMAR

                                            W.P.Crl.No.22992 of 2024

                Renuka                                                                     ... Petitioner

                                                          Versus
                1.The Commissioner of Police
                Tambaram

                2. The Inspector of Police
                Thalambur Police Station
                Chengalpet District

                3.The Tahsildar
                Vandalur Taluk, Chengalpet District

                4.Suganthy
                5.Shyamsudar
                6.Jhonson Prabhakaran
                7.Umamageshwari                                                         .. Respondents

                PRAYER: Writ Petition is filed under Article 226 of Constitution of India,
                pleased to issue a Writ of Mandamus, directing the 1st and 2nd to provide
                adequate police protection for the petitioner to survey the land comprised in
                survey no. 36/1B1 measuring to 0.28 cents situated at No.1/101, Manthope
                Street,Siruseri village, Vandalur Taluk, Chengalpattu District.


                Page 1 of 4




https://www.mhc.tn.gov.in/judis               ( Uploaded on: 28/08/2025 01:49:43 pm )
                                                                                        W.P.No.22992 of 2024


                For Petitioner               : Mr.P.Anbazhagan

                For Respondents              : Mr.K.M.D.Muhilan for R1 to R3
                                               Additional Public Prosecutor
                                               No appearance for R4 to R7


                                                    ORDER

The writ petition has been filed seeking to direct the 1st and 2nd

respondents to provide adequate police protection for the petitioner to

survey the land comprised in survey no. 36/1B1 measuring to 0.28 cents

situated at No.1/101, Manthope Street,Siruseri village, Vandalur Taluk,

Chengalpattu District.

2. It is the contention of the learned counsel for the petitioner when

the petitioner tried to measure the property, the private respondents are

disturbing the petitioner. Hence, the petition.

3. Heard both sides and perused the materials placed on record.

4. At the out set, this Court is unable to countenance the submission

of the learned counsel for the petitioner. If at all the petitioner has any

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/08/2025 01:49:43 pm )

dispute with regard to measurement and survey of the land, the proper

course is to approach Civil Court by making the respondents as a necessary

party and to appoint an Advocate Commissioner, without resorting the same,

as a blanket order police protection cannot be granted. In this regard, the

Hon'ble Apex Court in the judgment of P.R.Muralidharan and others Vs.

Swami Dharmananda Theertha Padar and others reported in (2006) 4

SCC 501 has held that what are all the matters for which police protection

can be granted. For better appreciation, the relevant portion of the judgment

is extracted below:

“...19. A writ for “police protection” so-called, has only a limited scope, as, when the court is approached for protection of rights declared by a decree or by an order passed by a civil court. It cannot be extended to cases where rights have not been determined either finally by the civil court or, at least at an interlocutory stage in an unambiguous manner, and then too in furtherance of the decree or order.”

5. In view of the above, this writ petition stands dismissed. No costs.

25.08.2025 dhk Index :Yes/No Internet:Yes/No

N. SATHISH KUMAR, J.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/08/2025 01:49:43 pm )

dhk

To

1.The Commissioner of Police Tambaram

2. The Inspector of Police Thalambur Police Station Chengalpet District

3.The Tahsildar Vandalur Taluk, Chengalpet District

25.08.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 28/08/2025 01:49:43 pm )

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter