Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

WPCRL/2116/2021
2021 Latest Caselaw 4765 UK

Citation : 2021 Latest Caselaw 4765 UK
Judgement Date : 25 November, 2021

Uttarakhand High Court
WPCRL/2116/2021 on 25 November, 2021
        IN THE HIGH COURT OF UTTARAKHAND
                          AT NAINITAL
       THE HON'BLE SRI JUSTICE ALOK KUMAR VERMA
                     25TH NOVEMBER, 2021
      CRIMINAL WRIT PETITION NO.2116 OF 2021


Between:

Arjun Pal.                                        ...Petitioner.

and

State of Uttarakhand and others.                  ...Respondents.


Counsel for the Petitioner:      Mr. Yogesh Pant, learned
                                 counsel.


Counsel for the Respondent       Mr. S.S. Adhikari, learned
Nos.1 and 2:                     Deputy Advocate General
                                 assisted by Mr. Balwinder
                                 Singh, learned Brief Holder
                                 for the State.

Hon'ble Alok Kumar Verma, J.

This criminal writ petition has been filed under Article 226 of the Constitution of India to issue a writ of certiorari to quash the impugned First Information Report No.0526 of 2021, registered with Police Station Rishikesh, District Dehradun for the offence under Sections 420 and 120-B of IPC.

2. Heard Mr. Yogesh Pant, the learned counsel for the petitioner and Mr. S.S. Adhikari, the learned Deputy Advocate General assisted by Mr. Balwinder Singh, the learned Brief Holder for the State.

3. During the arguments, the learned counsel for the petitioner submitted that this petition may be disposed of with the direction to the concerned Station House Officer, Police Station Rishikesh, District Dehradun,

the respondent no.2 / the Investigating Officer to follow the judgment of the Hon'ble Supreme Court, passed in Arnesh Kumar vs. State of Bihar and another, before proceed to arrest the petitioner.

4. The learned counsel for the State has no objection on the above submissions of the learned counsel for the petitioner.

5. In view of the above, this Criminal Writ Petition No.2116 of 2021 is disposed of with the direction to the Station House Officer, Police Station Rishikesh, District Dehradun, the respondent no.2/ the Investigating Officer to follow the guidelines formulated by the Hon'ble Supreme Court in Arnesh Kumar vs. State of Bihar and another.

__________________ ALOK KUMAR VERMA, J.

Dt: 25th November, 2021 Sukhbant

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter