Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 2]

Madras High Court

Geetha @ Sharmila vs State Rep By on 3 April, 2009

Author: R.Regupathi

Bench: R.Regupathi

       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 3-04-2009

CORAM:

THE HONOURABLE MR.JUSTICE R.REGUPATHI

Crl.O.P.No.5426 of 2009
and M.P.No.1 of 2009


1. Geetha @ Sharmila
2. Prakash Chand Jain
3. Santhilal Jain
4. Sanjai Mehta
5. Harish							.. Petitioners

			Versus

State rep by
Inspector of Police
W.26, All Women Police Station
Ashok Nagar, Chennai					.. Respondent 

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

		For Petitioner     :   Mr.Rajendra Prasad Tayal

		For Respondent     :   Mr. A. Saravanan
			        Government Advocate

			O R D E R	

This petition is filed, seeking for a direction to quash the police notice dated 30.3.2009 issued by the Inspector of Police, W.26 All Women Police Station, Ashok Nagar, Chennai-600 083 pursuant to the CSR No.83/W/26/AWPS/09 dated 30.3.2009

2. The petitioners were issued with a Notice under Secs.160 and 91 Cr.P.C, whereby, they were required to appear before the Investigating Officer on 1.4.2009 at W 26 All Women Police Station, Ashok Nagar, Chennai since it was believed that they are acquainted with certain facts and circumstances relating to a telegram.

3. The learned counsel for the petitioners submits that the investigating Officer has not mentioned about the pendency of a case, crime number and the offence, but simply issued a notice for appearance and therefore, the notice is liable to be quashed. In support of his submission, learned counsel relied on a case law reported in 2004(1) CTC 130 ( Prakash Transports vs Inspector of Police,CCB, Salem) and contended that the respondent police do not have any jurisdiction to summon the petitioners under Sec.160 Cr.P.C compelling them to appear, without even registering the case.

4. Perused the materials available on record and also the other materials produced by the learned counsel for the petitioners.

5. Before registration of a case, it appears that the respondent police is conducting an enquiry and that is the reason why a reference in Community Service Register (CSR) No. 83/W/26/AWPS/09 has been mentioned. The Government of Tamil Nadu introduced a procedure, whereby, in matters relating to matrimonial and other minor offences, the police officers may, before even registering the case and after making entry in the Community Service Register, conduct a preliminary enquiry by summoning both the parties in dispute. Such procedure has been adopted only to avoid unnecessary litigation and harassment for the parties. Further if a compromise could be reached even at the stage of preliminary enquiry, such course is resorted to, else if the dispute could not be resolved and if a cognizable offence seems to be made out, usual procedure is applied by registering a case.

6. In the present case, even though there is no direct provision in the Criminal Procedure Code to direct the parties to appear before the Investigating Officer, Sec.160 Cr.P.C has been invoked by the respondent police with reference to the procedure adopted while investigating cases pertaining to matrimonial and other minor offences. Therefore, I do not find any violation in the procedure adopted by the respondent police. Consequently, the petition is dismissed as devoid of merits. Connected MP is closed.

sr To

1. The Inspector of Police W.26, All Women Police Station Ashok Nagar, Chennai

2. The Public Prosecutor, High Court, Chennai