Uttarakhand High Court
WPCRL/818/2022 on 5 May, 2022
Author: Alok Kumar Verma
Bench: Alok Kumar Verma
IN THE HIGH COURT OF UTTARAKHAND
AT NAINITAL
THE HON'BLE SRI JUSTICE ALOK KUMAR VERMA
05TH MAY, 2022
CRIMINAL WRIT PETITION NO.818 of 2022
Between:
Deepak Chauhan alias Rishi Chauhan ...Petitioner.
and
State of Uttarakhand and Others. ...Respondents.
Counsel for the Petitioner : Mr. Vaibhav Singh Chauhan,
learned counsel.
Counsel for the State/ : Mr. Pratiroop Pandey,
Respondent no. 1 to 3. learned AGA.
Hon'ble Alok Kumar Verma, J.
This Criminal Writ Petition has been filed under Article 226 of the Constitution of India to issue a writ of certiorari to quash the impugned First Information Report No.212 of 2022, registered with Police Station Kotwali Jwalapur, District Haridwar for the offence under Sections 452, 354, 323, 504, 506 & 509 of IPC.
2. Heard Mr. Vaibhav Singh Chauhan, the learned counsel for the petitioner and Mr. Pratiroop Pandey, the learned AGA for the State.
3. During the arguments, the learned counsel for the petitioner submitted that this writ petition may be disposed of with a direction to the concerned Station House Officer, Police Station Kotwali Jwalapur, District Haridwar, the respondent no.2, and the Investigating 2 Officer 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.
4. The learned counsel for the State has no objection on the above submission of the learned counsel for the petitioner.
5. In view of the above, this Criminal Writ Petition No.818 of 2022 is disposed of with a direction to the Station House Officer, Police Station Kotwali Jwalapur, District Haridwar, the respondent no.2 and the Investigating Officer to follow the guidelines formulated by the Hon'ble Supreme Court in 'Arnesh Kumar vs. State of Bihar and Another', (2014) 8 SCC 273.
__________________ ALOK KUMAR VERMA, J.
Dt: 05.05.2022 Ravi