Citation : 2023 Latest Caselaw 10157 Ori
Judgement Date : 28 August, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
CRLA No.948 of 2023
Raj Kishore Sahu .... Appellant/
Petitioner
Mr. M. K. Mohapatro, Advocate
-versus-
State of Odisha (Vig.) .... Respondent/
Opp. Party
Mr.Sanjay Kumar Das,
Standing Counsel(Vig.)
CORAM:
JUSTICE S.K. SAHOO
ORDER
Order No. 28.08.2023
CRLA No.948 of 2023
01. This matter is taken up through Hybrid
arrangement (video conferencing/physical Mode).
Mr. Sanjay Kumar Das, learned Standing Counsel for the Vigilance Department submitted that he has received the copy of the appeal memo along with the copies of the impugned judgment and interim application. He undertakes to file his appearance memo by the end September 2023.
Heard.
Admit.
Call for the trial Court record.
List this matter indicating the name of Mr. Sanjay // 2 //
Kumar Das, learned Standing Counsel for the Vigilance Department in the cause list as well as at the top of the brief after receipt of the trial court record.
It is further submitted by Mr. Sanjay Kumar Das, learned Standing Counsel for the Vigilance Department that co-accused person has faced trial along with the appellant and preferred separate criminal appeal i.e. CRLA No.922 of 2023 and in that criminal appeal, trial Court record has also been called for.
The Registry shall verify the availability of trial Court record in the aforesaid criminal appeal and if it is not available, then trial Court record shall be called for.
In view of such submission, this matter be listed along with CRLA No.922 of 2023 all times in future.
( S.K. Sahoo) Judge I.A. No.2038 of 2023
02. This application has been filed by the appellant-
petitioner for grant of bail under section 389 Cr.P.C.
Heard learned counsel for the appellant-petitioner and learned Standing Counsel for the Vigilance Department.
The appellant-petitioner Raj Kishore Sahu has been convicted under section 13(2) read with section 13(1)(c)(d) of the Prevention of Corruption Act (for short, "P.C. Act") and sections 468/471/409/420/120-B of the Indian Penal Code (for short, "I.P.C.") and
// 3 //
sentenced to undergo R.I. for a period of two years and to pay a fine of Rs.10,000/-(rupees ten thousand), in default, to undergo R.I. for a further period of three months for the offence under section 13(2) read with section 13(1)(c)(d), to undergo R.I. for a period of two years and to pay a fine of Rs.5,000/- (rupees five thousand), in default, to undergo R.I. for a further period of two months for the offence under section 468 of the I.P.C., to undergo R.I. for a period of two years and to pay a fine of Rs.5,000/- (rupees five thousand), in default, to undergo R.I. for a further period of two months for the offence under section 471 of the I.P.C., to undergo R.I. for a period of three years and to pay a fine of Rs.5,000/- (rupees five thousand), in default, to undergo R.I. for a further period of two months for the offence under section 409 of the I.P.C., to undergo R.I. for a period of two years and to pay a fine of Rs.5,000/- (rupees five thousand), in default, to undergo R.I. for a further period of two months for the offence under section 420 of the I.P.C. and to undergo R.I. for a period of six months and to pay a fine of Rs.2,000/- (rupees two thousand), in default, to undergo R.I. for a further period of one month for the offence under section 120-B of the I.P.C. and all the substantive sentences were directed to run concurrently by the learned Addl. Sessions Judge -cum- Special Judge (Vigilance), Bhawanipatna in G.R. (Vigilance) Case No.14 of
// 4 //
2017/T.R. No.19 of 2018.
Learned counsel for the petitioner submitted that the petitioner was on bail during trial and has never misutilized the liberty granted to him and therefore, the petitioner may be directed to be released on bail pending disposal of the appeal.
Learned counsel for the Vigilance Department opposed the prayer for bail.
Considering the submissions made by the learned counsel for the respective parties, the nature of evidence adduced by the prosecution during trial, the sentence imposed by the learned trial Court, the fact that the petitioner was on bail during trial and absence of any chance of early hearing of the appeal in the near future, I am inclined to release the petitioner on bail.
Let the appellant-petitioner be released on bail pending disposal of the appeal on furnishing bail bond of Rs.50,000/- (rupees fifty thousand) with two solvent sureties each for the like amount to the satisfaction of the learned trial Court.
The I.A. is disposed of.
( S.K. Sahoo) Judge
I.A. No.2039 of 2023
03. This is an application for stay of realization of fine.
Heard.
// 5 //
Considering the submissions made by the learned counsel for the parties, let there be stay of realization of fine amount imposed on the appellant-petitioner pursuant to the judgment and order dated 11.08.2023 passed by the learned Addl. Sessions Judge -cum- Special Judge (Vigilance), Bhawanipatna in G.R. (Vigilance) Case No.14 of 2017/T.R. No.19 of 2018 pending disposal of the criminal appeal.
The I.A. is disposed of.
Issue urgent certified copy as per Rules. Free copy of the order be supplied to the learned counsel for the Vigilance Department.
( S.K. Sahoo) Judge sipun
Signature Not Verified Digitally Signed Signed by: SIPUN BEHERA Designation: Junior Stenographer Reason: Authentication Location: HIGH COURT OF ORISSA, CUTTACK Date: 29-Aug-2023 17:26:55
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!