Citation : 2022 Latest Caselaw 710 UK
Judgement Date : 10 March, 2022
IN THE HIGH COURT OF UTTARAKHAND
AT NAINITAL
SRI JUSTICE S.K. MISHRA, A.C.J.
AND
SRI JUSTICE R.C. KHULBE, J.
10TH MARCH, 2022
WRIT PETITION (CRL) NO. 816 OF 2021
BETWEEN:
Alka & 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 with Mr. R.K. Joshi, learned Brief Holder for the State.
Upon hearing the learned Counsel, the Court made the following
JUDGMENT :(per Sri S.K. Mishra, A.C.J.)
None appears for the petitioners.
2. Interim protection was granted to the petitioner on
27.05.2021, by this Court.
3. Mr. J.S. Virk, the learned Deputy Advocate General
appearing for the State, submits that he has no instructions
in the matter.
4. Since almost ten months have elapsed, in the
meantime, threat perception might have changed. So, we
dispose of the writ petition with a direction to the Senior
Superintendent of Police, Haridwar to take a decision within a
period of twenty-one days from the date of receipt of a
certified copy of this order, whether to continue to give
protection to the petitioners, or not?
5. In case, the petitioners face any further problem
and the cause of action persists in the shape of threat to their
lives and property, they are at liberty to file an application for
modification/recall of this order.
6. Urgent certified copy of this order be issued to the
parties on proper application.
(S.K. MISHRA, A.C.J.)
(R.C. KHULBE, J.) Dated: 10TH March, 2022 NISHANT
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!