Uttarakhand High Court
WPCRL/162/2026 on 20 January, 2026
Office Notes,
reports, orders
or proceedings
SL.
Date or directions COURT'S OR JUDGE'S ORDERS
No.
and Registrar's
order with
Signatures
WPCRL No.162 of 2026
Hon'ble Alok Mahra, J.
Mr. Saurav Adhikari, learned counsel for the petitioner.
2. Mr. Rakesh Joshi, learned Brief Holder for the State.
3. By means of the present petition, the petitioner has sought a writ in the nature of certiorari for quashing F.I.R. No. 0002 of 2026, registered under Sections 192, 196, 299 and 302 of the Bharatiya Nyaya Sanhita, 2023, R/w 27 of the Arms Act, at Police Station Kotwali, District Almora, as well as a writ in the nature of mandamus directing respondent nos. 1 and 2 not to arrest the petitioner pursuant to the aforesaid F.I.R.
4. Issue notice to respondent no. 3, returnable within six weeks.
5. Steps be taken within one week.
6. List the case after service of notice upon respondent no. 3.
7. Meanwhile, learned counsel for the State/respondents may file a counter affidavit.
8. Heard on the stay application (I.A. No. 1of 2026).
9. Learned counsel for the petitioner submits that the impugned F.I.R. has been lodged at the instance of respondent no. 3 alleging that the religious sentiments of the complainant were hurt on account of certain gestures and allegedly derogatory words used by the petitioner in a public blog/post uploaded on the petitioner's social media account, allegedly concerning Gods and Goddesses revered in the State of Uttarakhand. He would further submit that in respect of the very same social media blog/post, as many as seven F.I.Rs. have been lodged against the petitioner at different police stations. In one such matter, namely Case Crime No. 3 of 2026, the petitioner has already been granted bail by the court concerned vide order dated 13.01.2026.
10. It is further submitted that the petitioner is willing to remove the impugned blog/post from her social media account and undertakes to exercise restraint in future while using language or expressions that may hurt the sentiments of local residents.
11. Having considered the submissions advanced and without expressing any opinion on the merits of the case, as an interim measure, it is directed that the petitioner shall not be arrested pursuant to F.I.R. No. 0002 of 2026, registered under Sections 192, 196, 299 and 302 B.N.S. read with Section 27 of the Arms Act, at Police Station Kotwali, District Almora, provided the petitioner cooperates with the investigation.
12. Urgency application (I.A. No. 2 of 2026) stands disposed of accordingly.
(Alok Mahra, J.) Vacation Judge 20.01.2026 Mamta