Citation : 2022 Latest Caselaw 1975 Ori
Judgement Date : 28 March, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
JCRLA No.13 of 2021
Rajesh Lakra .... Appellant/
Petitioner
Mr.S.Mukherjee, 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
I.A. No. 27 of 2022
02. This matter is taken up through Hybrid Arrangement (Video Conferencing/Physical Mode).
Mr. Satyajit Mukherjee, learned counsel and associates have filed Vakalatnama for appearing on behalf of the appellant, which is accepted.
The name of Mr.A.Mohanty, learned counsel shall not be reflected in the cause list henceforth.
Heard the Learned counsel for the petitioner and learned counsel for the State.
This is an application for grant of bail. The appellant-petitioner has been convicted under section 376-D of the Indian Penal Code and sentenced to undergo rigorous imprisonment for twenty years and to // 2 //
pay a fine of Rs.5,000/- (rupees five thousand) and in default, to undergo rigorous imprisonment for a further period of three months for the offence under section 376- D of the Indian Penal Code by the learned Sessions Judge, Keonjhar vide judgment and order dated 28th January 2021 in S.T. No.96/121 of 2019-17.
Learned counsel for the petitioner submitted that the petitioner is in judicial custody since 30.07.2017 and though the evidence of the victim (P.W.2) is that it is a case of gang rape, but the doctor (P.W.11) has not noticed any bodily injury suggestive of forcible sexual intercourse and the clothings of the victim also did not bear any physical clue relating to the commission of sexual offence on her and there was no sign or symptoms of recent sexual intercourse on the genital. It is further submitted that the case of the prosecution that P.Ws.4 and 6 were accompanying the victim at the time of occurrence, but they have simply stated that the victim was being forcibly taken away by the appellant and another accused, but their evidence is also silent about the commission of rape on the victim. Learned counsel further submitted that the victim has made delayed disclosure before her husband about the commission of rape and therefore, the bail application of the petitioner may be favourably considered.
Learned counsel for the State, on the other hand, opposed the prayer for bail and argued that the evidence of the victim gets corroboration from the evidence of
// 3 //
P.Ws.4 and 6 even though those two witnesses have not stated about the commission of rape. He further submitted that the victim was a married lady of thirty five years of age and therefore, non-finding of any injury or symptoms of commission of rape on her by the doctor, who examined her two days after the occurrence, cannot be a ground to discard the evidence of the victim.
Considering the submissions made by the learned counsel for the respective parties, the nature of evidence available on record, the nature and gravity of accusation and the manner in which the crime has been committed, I am not inclined to release the petitioner on bail.
Accordingly, the prayer for bail stands rejected.
The I.A. is disposed of.
( S.K. Sahoo) Judge
PKSahoo
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!