Citation : 2025 Latest Caselaw 5721 UK
Judgement Date : 24 November, 2025
Office Notes,
reports, orders
SL. or proceedings or
Date COURT'S OR JUDGES'S ORDERS
No directions and
Registrar's order
with Signatures
WPCRL No.1522 of 2025
Hon'ble Ashish Naithani, J.
Mr. R.C. Tamta, learned counsel for the petitioner.
2. Mr. N.S. Kanyal, learned AGA for the State.
3. The present writ petition under Article 226 of the Constitution of India is filed by the petitioner for quashing the F.I.R. No.0210/2024 dated 14.06.2024, u/s 420 of Indian Penal Code, 1860 lodged at Sitarganj, District Udham Singh Nagar.
4. During the arguments, the learned counsel for the petitioner submits that this writ petition may be disposed of with a direction to the respondent no.2 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.
5. Learned State counsel has no objection on the submissions made by the learned counsel for the petitioner.
6. Having considered the submissions, this Court reminds the Investigating Officer concerned to adhere strictly to the law laid down by the Hon'ble Supreme Court in Arnesh Kumar (supra). The Investigating Officer shall abide by the requirements of Section 41 and 41A CrPC before effecting any arrest.
7. In view of the submissions made by learned counsel for the parties, the present writ petition is disposed of with a direction to the respondent no.2 to follow the guidelines formulated by the Hon'ble Supreme Court in 'Arnesh Kumar vs. State of Bihar and Another', (2014) 8 SCC 273.
8. It is directed that in the event of the petitioner's co-operation in the investigation, the Investigating Officer of the case shall not arrest the petitioner without satisfying himself regarding the necessity of arrest as per the mandate of Section 41 CrPC read with the guidelines in Arnesh Kumar (supra).
9. The petitioner shall extend full co-operation in the investigation and shall appear before the Investigating Officer as and when called upon.
(Ashish Naithani, J.) 24.11.2025 Ravi
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!