BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 04/10/2010 CORAM THE HONOURABLE MR.JUSTICE G.RAJASURIA Crl.O.P.(MD).No.11117 of 2010 S.Muthusamy ... Petitioner Vs. 1.The Superintendent of Police, Thanjavur District, Thanjavur. 2.State, rep. by Inspector of Police, Taluk Police Station, Thanjavur. ... Respondents Prayer Petition filed under Section 482 of the Code of Criminal Procedure, praying to direct the 2nd respondent, the Inspector of Police, Thanjavur Taluk Police Station, Thanjavur to register the case on the basis of complaint dated 12.09.2010. !For Petitioner ... Mr.S.Deenadhayalan ^For Respondents ... Mr.P.Rajendran Government Advocate (Crl. Side) * * * * * :ORDER
This petition is focussed to get an F.I.R registered based on the
complaint of the petitioner dated 12.09.2010 and investigated by the police.
2. Heard both sides.
3. The nitty-gritty, the gist and kernel, the pith and marrow of the
grievance of the petitioner is that despite he having lodged the complaint with
the police, the latter failed to respond to it legally, whereas the learned
Government Advocate (Criminal Side) would submit that the police is enquiring
into the matter.
4. In this connection, the order of this Court dated 18.07.2007 in
Crl.O.P(MD)No.6616 of 2007, communicated vide circular ROC.No.1110B/07/F/MB
P.Dis.No.5/2007, dated 30.07.2007, shall be adhered to.
5. Here, in this case, the petitioner is directed to approach the learned
Magistrate with an application in terms of Section 156(3) Cr.P.C, thereupon the
learned Magistrate shall adhere to the procedures set out supra.
6. With the above direction, this petition is closed.
arul
To
1.The Superintendent of Police,
Thanjavur District,
Thanjavur.
2.The Inspector of Police,
Taluk Police Station,
Thanjavur.
3.The Public Prosecutor,
Madurai Bench of Madras High Court,
Madurai.