Citation : 2021 Latest Caselaw 241 UK
Judgement Date : 15 January, 2021
WPCRL No.93 of 2021 Hon'ble N.S. Dhanik, J.
Mr. Gaurav Singh, learned counsel for the petitioner.
Ms. Manisha Rana Singh, learned A.G.A. along with Ms. Meena Bisht, learned B.H. for the State.
Heard learned counsel for the parties. This writ petition is filed seeking for a writ of certiorari to quash the FIR lodged against the petitioner, details whereof are given in the prayer clause.
It is submitted by learned counsel for the petitioner at bar that the present case is squarely covered by the judgment rendered by Hon'ble Apex Court in Arnesh Kumar vs. State of Bihar and another, accordingly, the writ petition is being disposed of at the admission stage itself.
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 petitioners should be arrested only when the Investigating Officer has reason to believe on the basis of information and material collected, that they have 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 on or before 30.01.2021.
Criminal writ petition is summarily disposed of with the direction as above.
All pending applications also stand disposed of.
(N.S. Dhanik, J.) 15.01.2021 Sukhbant
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!