Sunday, 12, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ravi Kant vs Central Bureau Of Investigation
2026 Latest Caselaw 2065 UK

Citation : 2026 Latest Caselaw 2065 UK
Judgement Date : 18 March, 2026

[Cites 10, Cited by 0]

Uttarakhand High Court

Ravi Kant vs Central Bureau Of Investigation on 18 March, 2026

                                                                                       2026:UHC:1846

                                                               Judgment Delivered on:18.03.2026
                                                               Judgment Reserved on:18.12.2025
        IN THE HIGH COURT OF UTTARAKHAND
                    AT NAINITAL
                                Criminal Revision No.945 of 2024

    Ravi Kant                                                                      ......Revisionist

                                                        Vs.

    Central Bureau of Investigation                                                .....Respondent



    Presence:

    Mr. Parikshit Saini, learned counsel for the Revisionist assisted by Ms.
    Sukhwani Singh, learned counsel.
    Mr. Piyush Garg, learned counsel for the CBI.



    Hon'ble Ashish Naithani, J.
    1. The present Criminal Revision has been preferred by the revisionist
        challenging the legality of the remand order dated 09.10.2024 passed
        by the Special Judicial Magistrate, C.B.I./Second Additional Chief
        Judicial Magistrate, Dehradun, District Dehradun, in relation to FIR
        No. RC0072023S0006, registered at Police Station CBI, SPE,
        Dehradun, under Sections 120-B, 420, 467, 468 and 471 of the Indian
        Penal Code, 1860. The revisionist has also prayed that his arrest be
        declared illegal and violative of the fundamental rights guaranteed
        under Articles 21 and 22 of the Constitution of India, and that he be
        released from judicial custody forthwith.
    2. The case of the investigating agency, as reflected from the record, is
        that the above-mentioned FIR was registered by the Central Bureau of
        Investigation, SPE, Dehradun, in connection with alleged offences


                                                                                                        1
Criminal Revision No.945 of 2024, Ravi Kant Vs. Central Bureau of Investigation-

                                                                                   Ashish Naithani J.
                                                                                        2026:UHC:1846

        relating to criminal conspiracy and forgery punishable under the
        aforesaid provisions of the Indian Penal Code.
    3. During the course of investigation, the revisionist came to be arrested
        by the investigating agency. After his arrest, the revisionist was
        produced before the jurisdictional Magistrate and was remanded to
        judicial custody by order dated 09.10.2024 passed by the Special
        Judicial        Magistrate,          C.B.I./Second           Additional     Chief     Judicial
        Magistrate, Dehradun.
    4. The revisionist has assailed the legality of the said remand order
        primarily on the ground that the arrest itself was illegal and
        unconstitutional. According to the revisionist, at the time of his arrest
        the grounds of arrest were not communicated to him in writing, which
        according to him constitutes a violation of the safeguards guaranteed
        under Article 22(1) of the Constitution of India and the settled legal
        position laid down by the Hon'ble Supreme Court with respect to
        communication of grounds of arrest.
    5. It is the case of the revisionist that in the absence of proper
        communication of the grounds of arrest, the arrest itself becomes illegal
        and any consequential order of remand passed by the Magistrate would
        also stand vitiated.
    6. On the strength of the above submissions, the revisionist has
        approached this Court by way of the present criminal revision seeking
        setting aside of the remand order dated 09.10.2024 and praying that his
        arrest be declared illegal and unconstitutional, with a further direction
        for his immediate release from judicial custody.
    7. Learned counsel appearing for the revisionist submits that the arrest of
        the revisionist is illegal and unconstitutional as the mandatory
        safeguards contained in Article 22(1) of the Constitution of India were
        not complied with at the time of arrest.



                                                                                                        2
Criminal Revision No.945 of 2024, Ravi Kant Vs. Central Bureau of Investigation-

                                                                                   Ashish Naithani J.
                                                                                        2026:UHC:1846

    8. It is submitted that the constitutional mandate requires that an arrested
        person must be informed of the grounds of arrest, and such
        communication must be meaningful and effective so as to enable the
        arrested person to understand the basis of the accusation against him
        and to prepare his defence.
    9. Learned counsel submits that in the present case the grounds of arrest
        were never communicated to the revisionist in writing at the time of
        arrest, nor was any document containing the grounds of arrest supplied
        to him. It is argued that mere arrest or production before the Magistrate
        without proper communication of the grounds of arrest is a direct
        infringement of the safeguards guaranteed under Articles 21 and 22 of
        the Constitution of India.
    10.          It is further submitted that the requirement of furnishing the
        grounds of arrest in writing has been authoritatively recognised by the
        Hon'ble Supreme Court. In this regard, reliance has been placed upon
        the judgments of the Hon'ble Supreme Court in Pankaj Bansal v. Union
        of India, (2024) 7 SCC 576, and Prabir Purkayastha v. State (NCT of
        Delhi), (2024) 8 SCC 254, wherein it has been held that furnishing the
        grounds of arrest in writing is an important safeguard flowing from
        Article 22(1) of the Constitution.
    11.          Learned counsel further submits that the Hon'ble Supreme Court
        in Mihir Rajesh Shah v. State of Maharashtra, 2025 SCC OnLine SC
        2356, has clarified the legal position and has held that the grounds of
        arrest must be communicated in writing to the arrestee in the language
        understood by him, and that failure to comply with this requirement
        renders the arrest illegal and violative of the constitutional mandate.
    12.          It is argued that the requirement of communicating the grounds of
        arrest is not a mere procedural formality but a substantive constitutional
        protection designed to safeguard personal liberty. Any violation of this
        mandate strikes at the root of the legality of the arrest itself.

                                                                                                        3
Criminal Revision No.945 of 2024, Ravi Kant Vs. Central Bureau of Investigation-

                                                                                   Ashish Naithani J.
                                                                                        2026:UHC:1846

    13.          Learned counsel submits that in the present case the investigating
        agency failed to communicate the grounds of arrest in writing to the
        revisionist and, therefore, the arrest is rendered illegal. It is further
        submitted that once the arrest itself is illegal, the remand order dated
        09.10.2024 passed by the Special Judicial Magistrate, C.B.I./Second
        Additional Chief Judicial Magistrate, Dehradun cannot be sustained in
        law.
    14.          It is therefore argued that the impugned remand order deserves to
        be set aside and the revisionist is entitled to be released from judicial
        custody forthwith, as his continued detention is the result of an arrest
        made in violation of the constitutional guarantees under Articles 21 and
        22 of the Constitution of India.
    15.          Per contra, learned counsel appearing for the respondent-Central
        Bureau of Investigation submits that the present revision is devoid of
        merit and the arrest of the revisionist was carried out strictly in
        accordance with law.
    16.          It is submitted that the principal contention raised by the
        revisionist regarding alleged non-communication of the grounds of
        arrest is factually incorrect. Learned counsel submits that the revisionist
        was duly informed of the allegations against him at the time of arrest
        and the relevant documents placed on record clearly reflect the basis on
        which the arrest was effected.
    17.          Learned counsel for the respondent submits that the constitutional
        requirement under Article 22(1) of the Constitution of India is that the
        arrested person must be made aware of the grounds of arrest in such a
        manner that he is able to understand why he has been arrested and is
        able to defend himself. It is argued that the provision does not prescribe
        any rigid format for communicating such grounds.
    18.          It is further submitted that the legal position in this regard has
        been explained by the Hon'ble Supreme Court in Vihaan Kumar v.

                                                                                                        4
Criminal Revision No.945 of 2024, Ravi Kant Vs. Central Bureau of Investigation-

                                                                                   Ashish Naithani J.
                                                                                        2026:UHC:1846

        State of Haryana, (2025) 5 SCC 799, wherein it has been held that the
        requirement of informing the grounds of arrest is satisfied if sufficient
        knowledge of the basic facts constituting the grounds of arrest is
        imparted to the arrested person. According to the respondent, the
        Hon'ble Supreme Court has clarified that the mode and method of
        communication must be such that the object of the constitutional
        safeguard is achieved.
    19.          Learned counsel further ccontended that the requirement of
        informing the grounds of arrest must be assessed in the context of the
        factual circumstances of each case, and that the essential requirement is
        that the arrested person should be made aware of the allegations
        forming the basis of his arrest.
    20.          It is argued that the Hon'ble Supreme Court in the aforesaid
        decisions has also observed that where the arrested person is made
        aware of the allegations and is able to seek legal remedy, procedural
        objections regarding the mode of communication of the grounds of
        arrest cannot automatically render the custody illegal.
    21.          Learned counsel for the respondent further submits that in the
        present case the arrest memo itself records the essential facts
        constituting the offence, including the allegations against the
        revisionist, and the same was supplied to him at the time of arrest.
        According to the respondent, the contents of the arrest memo
        sufficiently informed the revisionist of the basis on which he was being
        arrested.
    22.          It is further submitted that the revisionist was produced before the
        competent Magistrate and was remanded to judicial custody in
        accordance with law. The remand order dated 09.10.2024 was passed
        by the Special Judicial Magistrate, C.B.I./Second Additional Chief
        Judicial Magistrate, Dehradun, after considering the material placed
        before the court.

                                                                                                        5
Criminal Revision No.945 of 2024, Ravi Kant Vs. Central Bureau of Investigation-

                                                                                   Ashish Naithani J.
                                                                                        2026:UHC:1846

    23.          Learned counsel for the respondent also submits that the arrest in
        the present case was effected prior to the judgment of the Hon'ble
        Supreme Court in Mihir Rajesh Shah v. State of Maharashtra, and
        therefore the legal position as clarified subsequently cannot be
        retrospectively applied so as to invalidate the arrest.
    24.          On the strength of the above submissions, learned counsel for the
        respondent submits that the arrest of the revisionist was lawful and
        there is no violation of the safeguards contained in Articles 21 and 22
        of the Constitution of India. It is therefore submitted that the present
        criminal revision is liable to be dismissed.
    25.          Heard learned counsel for the Parties and perused the records.
    26.          The principal question which arises for consideration in the
        present criminal revision is whether the arrest of the revisionist suffers
        from illegality on account of non-compliance with the constitutional
        requirement of communicating the grounds of arrest as mandated under
        Article 22(1) of the Constitution of India, and whether on that basis the
        remand order dated 09.10.2024 passed by the Special Judicial
        Magistrate, C.B.I./Second Additional Chief Judicial Magistrate,
        Dehradun deserves to be set aside.
    27.           Article 22(1) of the Constitution provides that no person who is
        arrested shall be detained in custody without being informed, as soon as
        may be, of the grounds of such arrest. The object of this constitutional
        safeguard is to ensure that the arrested person is made aware of the
        basis of his arrest so that he may effectively exercise his right to seek
        legal remedies including bail and to prepare his defence.
    28.          The jurisprudence relating to communication of grounds of arrest
        has undergone certain developments through various decisions of the
        Hon'ble Supreme Court. In Pankaj Bansal v. Union of India, (2024) 7
        SCC 576, the Hon'ble Supreme Court emphasised that furnishing



                                                                                                        6
Criminal Revision No.945 of 2024, Ravi Kant Vs. Central Bureau of Investigation-

                                                                                   Ashish Naithani J.
                                                                                        2026:UHC:1846

        written grounds of arrest is a vital safeguard and held that ordinarily a
        copy of such grounds should be provided to the arrested person.
    29.          Subsequently, in Vihaan Kumar v. State of Haryana, (2025) 5
        SCC 799, the Hon'ble Supreme Court clarified that the constitutional
        mandate under Article 22(1) is satisfied if the arrested person is
        informed of the basic facts constituting the grounds of arrest in a
        meaningful manner, so that the object of the constitutional safeguard is
        achieved. The Court emphasised that the manner of communication
        must effectively convey the substance of the accusation.
    30.          From the above decisions, it is evident that the fundamental
        requirement is that the arrested person must be informed of the basic
        facts constituting the grounds of arrest, and such information must be
        conveyed in a manner that enables him to understand the allegations
        against him.
    31.          It is also well settled that there exists a distinction between the
        "reasons for arrest" and the "grounds of arrest". The reasons for arrest
        are generally the statutory considerations which justify the necessity of
        arrest, whereas the grounds of arrest consist of the basic factual
        allegations which constitute the offence attributed to the arrested
        person.
    32.           In the present case, the record indicates that the arrest of the
        revisionist was followed by preparation of the arrest memo, wherein the
        essential facts constituting the alleged offence were recorded. The
        arrest memo indicates that the arrest was made in connection with the
        alleged commission of offences under Sections 120-B, 420, 467, 468
        and 471 of the Indian Penal Code in relation to FIR No.
        RC0072023S0006 registered at Police Station CBI, SPE, Dehradun.
    33.          The arrest memo further records the substance of the allegations
        forming the basis of the arrest. The said document was admittedly
        supplied to the revisionist at the time of arrest.

                                                                                                        7
Criminal Revision No.945 of 2024, Ravi Kant Vs. Central Bureau of Investigation-

                                                                                   Ashish Naithani J.
                                                                                          2026:UHC:1846

    34.          In the considered opinion of this Court, once a written document
        containing the essential factual allegations forming the basis of the
        arrest is supplied to the arrested person, the requirement of
        communicating the grounds of arrest in writing stands substantially
        complied with. The constitutional mandate does not require that the
        grounds of arrest must necessarily be recorded on a separate document
        distinct from the arrest memo.
    35.          The object of Article 22(1) is to ensure that the arrested person is
        made aware of the accusations forming the basis of the arrest. If such
        information          is    conveyed          through        the     arrest   memo       or   any
        contemporaneous document supplied to the accused, the requirement of
        communication of grounds of arrest cannot be said to have been
        violated.
    36.           In the present case, the revisionist was informed of the
        allegations forming the basis of the arrest and was produced before the
        competent Magistrate in accordance with law. The remand order dated
        09.10.2024 was thereafter passed by the Special Judicial Magistrate,
        C.B.I./Second Additional Chief Judicial Magistrate, Dehradun.
    37.           In view of the material placed on record, this Court is unable to
        accept the contention of the revisionist that the arrest was effected in
        violation of the constitutional safeguards under Articles 21 and 22 of
        the Constitution of India.
    38.          Consequently, the foundation on which the present criminal
        revision has been filed, namely the alleged illegality of the arrest and
        the consequential invalidity of the remand order, cannot be sustained.
                                                      ORDER

In view of the foregoing discussion, this Court finds no merit in the contention advanced on behalf of the revisionist that his arrest was effected in violation of the constitutional safeguards guaranteed under Articles 21 and 22 of the Constitution of India.

Criminal Revision No.945 of 2024, Ravi Kant Vs. Central Bureau of Investigation-

Ashish Naithani J.

2026:UHC:1846

The record indicates that the revisionist was informed of the allegations forming the basis of his arrest and the relevant document containing the essential factual allegations was supplied to him at the time of arrest. In such circumstances, the requirement of communication of the grounds of arrest cannot be said to have been violated.

Consequently, the remand order dated 09.10.2024 passed by the Special Judicial Magistrate, C.B.I./Second Additional Chief Judicial Magistrate, Dehradun, District Dehradun, in relation to FIR No. RC0072023S0006 registered at Police Station CBI, SPE, Dehradun, under Sections 120-B, 420, 467, 468 and 471 of the Indian Penal Code, does not suffer from any illegality warranting interference by this Court in exercise of its revisional jurisdiction.

The criminal revision is accordingly dismissed.

(Ashish Naithani J.)

Dated:18.03.2026 NR/

Criminal Revision No.945 of 2024, Ravi Kant Vs. Central Bureau of Investigation-

Ashish Naithani J.

 
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 : Media

 
 
Latestlaws Newsletter