Citation : 2023 Latest Caselaw 8398 Ori
Judgement Date : 1 August, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
CRLA No.1 of 2023
Dambaru @ Dmbarudhar Das & .... Appellants
Others Mr.B.S.Dasparida,
Advocate
-versus-
State of Odisha .... Respondent
Mr.D.K.Mishra, AGA
Mr.Maitrijit Mohanty,
Adv. for informant
CORAM:
MR. JUSTICE D.DASH
Dr. JUSTICE S.K. PANIGRAHI
ORDER
01.08.2023
Order No. I.A. No.2 of 2023
04. 1. This matter is taken up through hybrid arrangement (virtual/physical) mode.
2. The Appellants have filed the application under section 389 Cr.P.C. for suspension of execution of sentence imposed upon them by the Trial Court while convicting them for the offence under section 302/307/34 of IPC and their release on bail pending disposal of this Appeal.
2. Heard.
3. Taking into account the submissions made and on going through the impugned judgment passed by the Trial Court; further keeping in view the evidence on record with regard to the role of these Appellants as also the manner in which the incident is said to have been committed, at this stage, we are not inclined to accept the prayer, as advanced in this Application.
// 2 //
4. The I.A. is accordingly dismissed.
(D. Dash), Judge
(Dr. S.K.Panigrahi) Judge CRLA No.1 of 2023
05. 1. List this Appeal along with CRLA No.165 of 2023.
(D. Dash), Judge
(Dr. S.K.Panigrahi) Judge Basu
Signature Not Verified Digitally Signed Signed by: BASUDEV NAYAK Designation: A.R.-CUM-SR.SECRETARY Reason: Authentication Location: OHC Date: 03-Aug-2023 11:33:21
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!