Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

WPCRL/2257/2021
2021 Latest Caselaw 5192 UK

Citation : 2021 Latest Caselaw 5192 UK
Judgement Date : 16 December, 2021

Uttarakhand High Court
WPCRL/2257/2021 on 16 December, 2021
                Office Notes,
             reports, orders or
SL.           proceedings or
      Date                                     COURT'S OR JUDGES'S ORDERS
No             directions and
             Registrar's order
              with Signatures
                                  WPCRL No.2257 of 2021
                                  Hon'ble R.C. Khulbe, J.

Mr. S. K. Jain, learned senior counsel, assisted by Mr. Siddharth Jain, learned counsel for the petitioner.

Ms. Manisha Rana, learned AGA for the State.

Heard learned counsel for the parties. By means of present writ petition, petitioner seeks to quash impugned FIR/Case Crime No.0481 of 2021, under Section 420 IPC, registered at Police Station Gangnahar, District Haridwar.

Heard on Stay Application (IA/1/2021). The writ petition is being disposed of at the admission stage itself with the consent of learned counsel for the parties.

It is submitted by learned senior counsel for the writ petitioner that the petitioner is the employee in the company of respondent no.3- Jagdeep Ravindra Kumar; as per the instructions of the said respondent, he issued a letter in favour of Arpit Gupta; the letter which was issued by the writ petitioner is not a forged document, even he did not receive any money from Arpit Gupta; nor did he commit any offence.

In view of the judgment rendered by Hon'ble Apex Court in Arnesh Kumar vs. State of Bihar and another, reported in (2014) 8 SCC 273, the petitioner should be arrested only when the Investigating Officer has reason to believe on the basis of information and material collected, that he has committed an offence. Before making arrest, the Investigating Officer is required to satisfy himself that the arrest is necessary for one or more purposes envisaged by Sub-Clauses (a) to (e) of Clause (1) of Section 41 of Cr.P.C. It will not be based upon the ipsi dixit of the Police Officer. In other words, the petitioner shall be arrested only when the conditions stipulated in Sub-Clauses (a) to

(e) of Clause (1) of Section 41 of Cr.P.C. are satisfied. Petitioner is directed to contact the Investigating Officer.

Criminal writ petition is summarily disposed of with the direction as above.

All pending applications also stand disposed of.

(R.C. Khulbe, J.) 16.12.2021 R.Bisht

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter