High Court Madras High Court

S.Srinivasan vs The Superintendent Of Police on 15 September, 2010

Madras High Court
S.Srinivasan vs The Superintendent Of Police on 15 September, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 15/09/2010

CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition(MD)No.11601 of 2010
and
M.P.(MD) No. 1 of 2010

S.Srinivasan						.. Petitioner

Versus

1.The Superintendent of Police,
  Tuticorin District,
  Tuticorin.

2.The Inspector of Police,
  Ettayapuram Police Station,
  Ettayapuram,
  Tuticorin District.

3.The Sub Inspector of Police,
  Ettayapuram Police Station,
  Ettayapuram,
  Tuticorin District.

4.Kaliraj						.. Respondents.

Prayer

Petition filed under Article 226 of the Constitution of India praying
for the issuance of a Writ of Mandamus, directing the first respondent to take
action on petitioner's complaint dated 02.09.2010.

!For petitioner	... Mr.V.Perumal
^For respondents... Mr.R.Monahoran
		    Government Advocate.

:ORDER

This writ petition has been filed, praying for a writ of mandamus, to
direct the first respondent to take action based on the complaint made by the
petitioner, dated 02.09.2010.

2. Mr.R.Manoharan, the learned Government Advocate takes notice on behalf
of the respondents 2 to 3.

3. The main contention of the learned counsel appearing on behalf of the
petitioner is that the second and the third respondents are interfering with the
civil disputes between the petitioner and the fourth respondent. It has also
been stated that a Second Appeal, in S.A.No.377 of 2010, is pending before this
Court, with regard to the civil disputes between the petitioner and the fourth
respondent.

4. Mr.R.Manoharan, the learned Government Advocate appearing on behalf of
the second and the third respondents had submitted, on instructions, that the
said respondents are not interfering with the civil disputes pending between the
petitioner and the fourth respondent.

5. In view of the said submission made by the learned Government Advocate
appearing on behalf of the second and the third respondents, this writ petition
is closed, as no further orders are necessary in the present writ petition. No
costs. Consequently, connected miscellaneous petition is also closed.

srm

To

1.The Superintendent of Police,
Tuticorin District,
Tuticorin.

2.The Inspector of Police,
Ettayapuram Police Station,
Ettayapuram,
Tuticorin District.

3.The Sub Inspector of Police,
Ettayapuram Police Station,
Ettayapuram,
Tuticorin District.