High Court Madras High Court

Tmt.M.Lalitha vs The District Suptd. Of Police on 28 November, 2006

Madras High Court
Tmt.M.Lalitha vs The District Suptd. Of Police on 28 November, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 28.11.2006

CORAM:

THE HONOURABLE MR.JUSTICE R.REGUPATHI

Crl.O.P.No. 28530 of 2006




Tmt.M.Lalitha					... Petitioner.


	Vs


1. The District Suptd. of Police,
   Office of the District Suptd. of Police,
   Vellore 9.

2. The Inspector of Police, 
   Katpadi Police Station,
   Katpadi.					... Respondents




Prayer:  

	Petition filed under Section 482 Cr.P.C seeking for the reliefs as stated therein.

- - - - -
For Petitioner : Mr.P.Krishnan

For Respondent : Mr.P.Kumaresan, Addl. Public Prosecutor  
- - - - -


O R D E R	

This is a petition seeking for a direction to the respondents to register a case on the basis of the complaint given by the petitioner dated 3.10.2005 and file final report.

2. The learned Additional Public Prosecutor submits that the petitioner is an accused for an offence punishable under Section 138 of the Negotiable Instruments Act. The present petition has been filed as if the cheques, which are the subject matter of the case, have been stolen from him. The matter is pending before the learned Judicial Magistrate No.IV, Vellore, for enquiry.

3. Since the matter is pending before the learned Magistrate for enquiry, recording the submission made by the learned Additional Public Prosecutor, this petition is closed.

bs/

To

1. The District Superintendent of Police,
Office of the District Superintendent of Police,
Vellore 9.

2. The Inspector of Police,
Katpadi Police Station,
Katpadi.

3. The Public Prosecutor,
High Court,
Madras.

[PRV/8813]