Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

ABLAPL/16361/2020
2021 Latest Caselaw 1403 Ori

Citation : 2021 Latest Caselaw 1403 Ori
Judgement Date : 4 February, 2021

Orissa High Court
ABLAPL/16361/2020 on 4 February, 2021

ABLAPL No.16361 of 2020

02. 04.02.2021 This matter is taken up by video conferencing mode.

The Petitioner having been implicated in Malgodown P.S. Case No.253 of 2020 corresponding to G.R. Case No.1520 of 2020 pending in the court learned J.M.F.C.(City), Cuttack has filed this application for grant of anticipatory bail.

Heard learned counsel for the Petitioner and learned counsel for the State.

Considering the submission, further keeping in view the nature of accusation as those emanate from the materials on record; I do not find it to be a fit case for grant of anticipatory bail.

The ABLAPL stands dismissed.

As the restrictions due to the COVID-19 situation are continuing, learned counsel for the parties may utilize a soft copy of this order/judgment available in the High Court's website or print out thereof at par with certified copy in the manner prescribed, vide Court's Notice No.4587 dated 25th March, 2020.

( D. Dash) Judge

Aks

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter