Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramavati vs State Of Uttarakhand
2025 Latest Caselaw 4637 UK

Citation : 2025 Latest Caselaw 4637 UK
Judgement Date : 26 September, 2025

Uttarakhand High Court

Ramavati vs State Of Uttarakhand on 26 September, 2025

Author: Ravindra Maithani
Bench: Ravindra Maithani
      HIGH COURT OF UTTARAKHAND AT NAINITAL

             Second Bail Application No.11 of 2025
 Ramavati                                              ........Applicant

                                   Versus

 State of Uttarakhand                               ........Respondent
 Present:-
             Mr. V.K. Guglani, Advocate for the applicant.
             Mr. B.N. Molekhi, D.A.G. for the State.

 Hon'ble Ravindra Maithani, J. (Oral)

Applicant is in judicial custody in FIR No. 474 of 2023,

under Sections 302, 201, 34 IPC, Police Station Bazpur, District Udham

Singh Nagar. She has sought her release on bail.

2. Heard learned counsel for the parties and perused the

record.

3. This is second bail application of the applicant. Her first

bail application was dismissed in non prosecution on 05.12.2024.

4. Learned counsel for the applicant submits that, in fact, the

grounds of arrest were not communicated to the applicant in writing,

and it makes a ground for bail, as laid down by the Hon'ble Supreme

Court in the case of Vihaan Kumar Vs. State of Haryana and Another,

2025 SCC OnLine SC 269.

5. Learned State Counsel admits that the grounds of arrest, in

writing, were not communicated to the applicant.

6. In para 21 of the judgment in the case of Vihaan Kumar

(supra), the Hon'ble Supreme Court observed as follows:-

"21. Therefore, we conclude:

a) The requirement of informing a person arrested of grounds of arrest is a mandatory requirement of Article 22(1);

............................................................................................. ............................................................................................. ..........................................................................

f) When a violation of Article 22(1) is established, it is the duty of the court to forthwith order the release of the accused. That will be a ground to grant bail even if statutory restrictions on the grant of bail exist. The statutory restrictions do not affect the power of the court to grant bail when the violation of Articles 21 and 22 of the Constitution is established."

7. Having considered, this Court is of the view that it is a case

fit for bail and the applicant deserves to be enlarged on bail.

8. The bail application is allowed.

9. Let the applicant be released on bail, on her executing a

personal bond and furnishing two reliable sureties, each in the like

amount, to the satisfaction of the court concerned.

(Ravindra Maithani, J) 26.09.2025 Jitendra

 
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