Citation : 2022 Latest Caselaw 1207 UK
Judgement Date : 13 April, 2022
IN THE HIGH COURT OF UTTARAKHAND
AT NAINITAL
THE HON'BLE SRI JUSTICE ALOK KUMAR VERMA
13TH APRIL, 2022
CRIMINAL WRIT PETITION NO.649 of 2022
Between:
Vishal Tripathi Alias Osho ...Petitioner.
and
State of Uttarakhand and Others. ...Respondents.
Counsel for the Petitioner : Mr. R.C. Tamta with Ms.
Meenu, learned counsel.
Counsel for the State/ : Mr. Shubhash Tyagi
Respondent nos. 1 & 2. Bharadwaj, learned Deputy
Advocate General 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.310 of 2021, registered with Police Station Transit Campt, District Udham Singh Nagar, for the offence under Section 13 of the Public Gambling Act, 1867.
2. Heard Mr. R.C. Tamta with Ms. Meenu, learned counsel for the petitioner and Mr. Shubhash Tyagi Bharadwaj, learned Deputy Advocate General for the State.
3. During the arguments, the learned counsel appearing for the petitioner submitted that this writ petition may be disposed of with a direction to the
concerned Station House Officer, Police Station Transit Camp, District Udham Singh Nagar, the respondent no.2, and the Investigating Officer to follow the judgment of the Hon'ble Supreme Court, passed in 'Arnesh Kumar vs. State of Bihar and Another', (2014) 8 SCC 273, before proceed to arrest the petitioner.
4. The learned counsel for the State has no objection on the above submission of the learned counsel for the petitioner.
5. In view of the above, this Criminal Writ Petition No.649 of 2022 is disposed of with a direction to the Station House Officer, Police Station Transit Camp, District Udham Singh Nagar, the respondent no.2 and the Investigating Officer to follow the guidelines formulated by the Hon'ble Supreme Court in 'Arnesh Kumar vs. State of Bihar and Another', (2014) 8 SCC 273.
6. Let a certified copy of this order be supplied to the learned counsel for the petitioner, today itself, on payment of usual charges.
__________________ ALOK KUMAR VERMA, J.
Dt: 13th April, 2022 Pant/
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!