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 3, Cited by 1]

Madras High Court

S.Sangeetha vs The Superintendent Of Police on 26 September, 2019

Author: G.K.Ilanthiraiyan

Bench: G.K.Ilanthiraiyan

                                                                             Crl.O.P.(MD) No.13625 of 2019


                                BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                       DATED: 26.09.2019

                                                           CORAM:

                                   THE HONOURABLE MR. JUSTICE G.K.ILANTHIRAIYAN

                                               Crl.O.P.(MD) No.13625 of 2019

                      S.Sangeetha                                                    ...Petitioner

                                                                Vs.

                      1. The Superintendent of Police
                         Madurai District

                      2. The Inspector of Police
                         Alanganallur Police Station
                        Madurai District

                      3.Palpandi                                             ...Respondents


                      PRAYER: Criminal Original Petition filed under Section 482 Cr.P.C. praying to
                      direct the second respondent not to harass the petitioner and his family
                      members under the guise of enquiry.


                                     For Petitioner       : Mr.R.Manoharan

                                     For Respondents      : Mr.K.Suyambulinga Bharathi
                                     No.1 & 2               Government Advocate(Crl.Side)

                                                            ORDER

This petition has been filed seeking direction to direct the second respondent not to harass the petitioner and his family members under the guise of enquiry.

1/5 http://www.judis.nic.in Crl.O.P.(MD) No.13625 of 2019

2. The learned counsel appearing for the petitioner submits that the respondent police harassed the petitioner under the guise of enquiry.

3. The learned Government Advocate(Crl.Side) appearing for the respondent police submits that on the complaint given by the defacto complainants against the petitioner, petition enquiry is pending on the file of the respondent police

4. Heard the learned Counsel for the petitioner and learned Government Advocate(Crl.Side) for the respondent police.

5. It is the grievance of the petitioner that the respondent police has been harassing him under the guise of an enquiry/investigation and hence, has invoked the inherent powers of this Court under Section 482 of Cr.P.C.

6. An enquiry into a non cognizable offence or a cognizable offence is the unfettered powers of the Investigation Officers so long as the power to investigate/enquire into these offences are legitimately exercised within the frame work of Chapter XII of the Code of Criminal Procedure. Though the Code of Criminal Procedure empowers the Magistrate to be a guardian in all the stages of the police investigation, there is no power envisaging him to 2/5 http://www.judis.nic.in Crl.O.P.(MD) No.13625 of 2019 interfere with the actual investigation or the mode of investigation. It is in this background that numerous petitions complaining of harassment are being reported and filed before this Court seeking for directions to refrain the police officials from harassing the persons named in a complaint.

7. This Court, exercising its power under Section 482 of the Criminal Procedure Code normally would not interfere with the investigation conducted by a police officer. Nevertheless, it would also not turn a blind eye to instances of harassment by the police under the guise of investigation is brought to its notice.

8. In the present case in hand, the petitioner has complained of harassment by the police based on a complaint and seek for this Court's intervention by way of a direction. The term 'harassment' by itself has a very wide meaning and hence, what could be harassment to the petitioner may not be the same to the police officer.

9. In order to circumvent such situations, the following guidelines are issued:

a)While summoning any person named in the complaint or any witness to the incident complained of, the police officer shall summon such person 3/5 http://www.judis.nic.in Crl.O.P.(MD) No.13625 of 2019 through a written summon under Section 160 Cr.P.C., specifying a particular date and time for appearing before them for such an enquiry/investigation.
b)The minutes of the enquiry shall be recorded in the general diary/station diary/daily diary of the police station.
c)The police officer shall refrain himself or herself from harassing persons called upon for enquiry/investigation.
d)The guidelines stipulated for preliminary enquiry or registration of FIR by the Hon'ble Supreme Court in Lalita Kumari Vs. Government of Uttar Pradesh and others [2014 (2) SCC (1)] shall be strictly adhered to.

10. With the above observations and direction, the Criminal Original Petition stands disposed off.

26.09.2019 Internet:Yes Index:Yes/No Speaking/Non speaking order aav To

1. The Superintendent of Police Madurai District

2. The Inspector of Police Alanganallur Police Station Madurai District

3.The Additional Public Prosecutor Madurai Bench of Madras High Court 4/5 http://www.judis.nic.in Crl.O.P.(MD) No.13625 of 2019 G.K.ILANTHIRAIYAN.J., aav Crl.O.P.(MD) No.13625 of 2019 26.09.2019 5/5 http://www.judis.nic.in