Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nikunj Arora vs State Of Uttarakhand & Others
2014 Latest Caselaw 2405 Del

Citation : 2014 Latest Caselaw 2405 Del
Judgement Date : 12 May, 2014

Delhi High Court
Nikunj Arora vs State Of Uttarakhand & Others on 12 May, 2014
WPCRL no. 502 of 2014


U.C. Dhyani, J.

Mr. Gaurav Singh, Advocate for the petitioner.

Mr. P.S. Saun, Dy. Advocate General with Mr. V.S. Pal, AGA for the respondent State.

At the very outset, learned counsel for the petitioner did not press his writ petition on merits and instead made an innocuous prayer that the court below be directed to decide the bail application of the petitioner as early as possible.

The criminal writ petition is accordingly dismissed as 'not pressed'.

Thereafter, learned counsel for the petitioner submitted that counselling before State Women Commission at Dehradun is to take place on 23.05.2014 and, therefore, the petitioner should be granted two weeks' time to surrender before learned Magistrate.

Petitioner is the husband of the victim and offences punishable under Section 323, 504, 498A of IPC and Section ¾ of the Dowry Prohibition Act are alleged against him.

It is, accordingly, provided as an interim measure that if the petitioner surrenders before learned Magistrate on or before 26.05.2014, his bail application shall be decided as expeditiously as possible and without unreasonable delay, where after this interim protection from arrest till 26.05.2014 shall automatically stand vacated without reference to the Court. It is provided that no coercive measures shall be adopted against the petitioner before such date provided he cooperates with the investigating agency.

CLMA no. 4660 of 2014 also stands disposed of.

(U.C. Dhyani, J.) 12.05.2014 HN

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter