Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sadhaba Meher vs State Of Odisha
2022 Latest Caselaw 1972 Ori

Citation : 2022 Latest Caselaw 1972 Ori
Judgement Date : 28 March, 2022

Orissa High Court
Sadhaba Meher vs State Of Odisha on 28 March, 2022
             IN THE HIGH COURT OF ORISSA AT CUTTACK

                          CRLA No.591 of 2017

              Sadhaba Meher                      ....  Appellant/
                                                      Petitioner
                                        Mr. Milan Kanungo,
                                        Senior Advocate

                                      -versus-
              State of Odisha                    ....   Respondent/
                                                        Opp. Party

                                 Mr. P.K. Mohanty,
                                 Addl. Standing Counsel
                                  CORAM:

                            JUSTICE S.K. SAHOO
                                  ORDER
Order No.                        28.03.2022

   14.           This   matter   is    taken     up   through   Hybrid

arrangement (video conferencing/physical mode).

Learned counsel for the appellant pointed out that I.A. No.1314 of 2021 was filed for grant of interim bail on the ground of ailment of the appellant and this Court vide order dated 14.03.2022 taking into account the written instruction received by the learned counsel for the State from the Superintendent of Special Sub- jail, Boudh dated 12.03.2022 and the medical report of the appellant, rejected the prayer for interim bail but inadvertently instead of I.A. No.1314 of 2021 in the top of the order, the same has been reflected as I.A. No.1543 of 2017 which is actually an application for // 2 //

bail on merit. He further submitted that the I.A. number may be corrected in the order dated 14.03.2022 and the said interim application be taken up for orders.

Perused the order dated 14.03.2022. Considering the submission made by the learned counsel for the appellant in the order dated 14.03.2022, the I.A. number is corrected and '1543' is scored out in red ink by me in open Court and corrected as '1314' and '2017' is scored out by me in red ink and corrected as '2021'.

( S.K. Sahoo) Judge

Misc. Case No.1543 of 2017

15. This is an application under section 389 of Cr.P.C.

for grant of bail.

Heard.

The appellant-petitioner has been convicted under section 20(b)(ii)(C) of the N.D.P.S. Act and sentenced to undergo R.I. for a period of ten years and to pay a fine of Rs.1,00,000/- (rupees one lakh), in default, to undergo further R.I. for a period of one year for the offence under section 20(b)(ii)(C) of the NDPS Act and R.I. for three years and to pay a fine of Rs.1000/- (rupees one thousand), i.d. to undergo R.I. for six months for the offence under section 25 of the

// 3 //

Arms Act and all the substantive sentences were directed to run concurrently by the learned Additional Sessions Judge -cum- Special Judge, Boudh in Special Case (NDPS) 40 of 2015.

Perused the impugned judgment.

Learned counsel for the appellant-petitioner submitted that the petitioner was taken into judicial custody on 26.06.2015 and he was never released on bail during trial and during pendency of this criminal appeal, he was granted interim bail only for some period i.e., 22.11.2021 to 06.12.2021 on the ground of his son's marriage and after availing the same, he surrendered at right time. It is further submitted that one of the co-accused persons who faced trial along with the petitioner, namely, Narottam Prusty and also convicted, has preferred a separate appeal i.e., JCRLA No.37 of 2021 and on 14.03.2022 in I.A. No.19 of 2022, he has been directed to be released on interim bail for a period of three months, mainly on the ground of the sentence imposed by the learned trial Court and the period of detention. It is further submitted that since the petitioner is similarly situated, he may also be granted interim bail.

Learned counsel for the State opposed the prayer for bail.

Considering the submissions of learned counsel for the respective parties, the nature of evidence

// 4 //

adduced by the prosecution during trial, the commercial quantity of ganja seized and in view of the bar under section 37 of the N.D.P.S. Act, while not inclining to release the petitioner on bail on merit, but taking into account the sentence imposed by the learned trial Court, the period of detention of the petitioner in judicial custody and the release of the co- accused on interim bail in connected appeal, I direct the petitioner to be released on interim bail for a period of three months from the date of his release. The petitioner shall surrender before the learned Court below immediately on the expiry of the said three months period.

For the aforesaid period, let the appellant- petitioner be released on interim bail on furnishing bail bond of Rs.50,000/- (rupees fifty thousand) with two local solvent sureties each for the like amount to the satisfaction of the Court in seisin over the matter with further terms and conditions as the learned Court may deem just and proper.

The Misc. Case is disposed of.

( S.K. Sahoo) Judge

Misc. Case No.1542 of 2017

16. Heard.

There shall be stay of realization of fine amount

// 5 //

imposed by the learned trial Court on the appellant- petitioner till disposal of the criminal appeal.

The Misc. Case is disposed of.

( S.K. Sahoo) Judge

CRLA No.591 of 2017 List this matter in the week commencing from

20.06.2022.

Learned counsel for the appellant shall file the surrender certificate of the appellant by the next date.

A free copy of the order be handed over to the learned counsel for the State.

Urgent certified copy of today's orders be granted on proper application.

( S.K. Sahoo) Judge

P

 
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