High Court Madras High Court

Palaniammal vs The Superintendent Of Police on 12 January, 2011

Madras High Court
Palaniammal vs The Superintendent Of Police on 12 January, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED 12.01.2011

CORAM

THE HONOURABLE MR.JUSTICE G. M. AKBAR ALI

Crl.O.P.No.29457/2010

Palaniammal								..	Petitioner

Vs

1.The Superintendent of Police
   Salem District.

2.The Inspector of Police 
   Deevattipatti Police Station 
   Salem District.							..	Respondents

	Criminal Original Petition filed under section 482 of Criminal Procedure Code to direct the 2nd respondent to register the petitioner's complaint dated 05.11.2010.

		For Petitioner	:	Mr.B.Vasudevan
		For Respondents	:	Mr.Hassan Mohamed Jinnah, APP	
		
O R D E R

This petition has been filed by the petitioner seeking for the relief as stated therein.

2.The learned Additional Public Prosecutor submitted that the respondent police has not received any complaint so far and that the petitioner may approach the second respondent with a fresh complaint for initiating necessary action.

3.Accordingly, the petitioner is directed to give a fresh complaint to the second respondent along with a copy of this order and on receipt of the complaint, the second respondent is directed to conduct an enquiry in a fair manner and register a case, if any cognizable offence is made out only against those persons against whom the offences are made out and proceed in accordance with law.

4.The criminal original petition is disposed of.

ap

To

1.The Superintendent of Police
Salem District.

2.The Inspector of Police
Deevattipatti Police Station
Salem District.

3.The Public Prosecutor,
High Court of Madras,
Chennai