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

WPCRL/664/2020
2022 Latest Caselaw 356 UK

Citation : 2022 Latest Caselaw 356 UK
Judgement Date : 22 February, 2022

Uttarakhand High Court
WPCRL/664/2020 on 22 February, 2022
           IN THE HIGH COURT OF UTTARAKHAND

                              AT NAINITAL

                         SRI JUSTICE S.K. MISHRA, A.C.J.

                                      AND

                          SRI JUSTICE N.S. DHANIK, J.

WRIT PETITION (CRL) NO. 664 OF 2020

22ND FEBRUARY, 2022

BETWEEN:

Mitakshi Rathour & another .....Petitioners.

And

State of Uttarakhand & others ....Respondents.

Counsel for the Petitioners : None appears.

Counsel for the Respondents : Mr. J.S. Virk, learned Deputy Advocate General for the State.

Upon hearing the learned Counsel, the Court made the following

JUDGMENT :(per Sri S.K. Mishra, A.C.J.)

Heard Mr. J.S. Virk, the learned Deputy Advocate

General appearing for the State.

2. It is stated by the State of Uttarakhand that no

further police protection is necessary, as the petitioners are

living happy married life.

3. In that view of the matter, the writ petition is

disposed of.

4. Urgency certified copy of this order be issued to the

parties on proper application.

(S.K. MISHRA, A.C.J.)

(N.S. DHANIK, J.) Dated: 22nd February, 2022 NISHANT

 
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