Citation : 2023 Latest Caselaw 8981 Ori
Judgement Date : 10 August, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
BLAPL No.4313 of 2023
(In the matter of application under Section 439 of the
Code of Criminal Procedure).
Shiva Kumar Swain @ Siba .... Petitioner
Kumar Swain
-versus-
State of Orissa ... Opposite Party
.
For Petitioner : Mr. K.P. Mishra,
Sr. Advocate
For Opposite Party : Mrs. S.R. Sahoo, ASC
Mr. R.N. Das Mohapatra,
Advocate (Informant)
CORAM:
JUSTICE G. SATAPATHY
DATE OF JUDGMENT:10.08.2023
G. Satapathy, J.
1. This is an application U/S. 439 of Cr.P.C. by
the Petitioner for grant of bail in connection with
Badambadi P.S. Case No. 87 of 2022 corresponding
to G.R. Case No.425 of 2022 pending in the Court of
learned J.M.F.C.(City), Cuttack for commission of
offence U/Ss. 420 of the IPC read with Section 6 of
Protection of Interests of Depositors (Financial
Establish) Act, but subsequently charge-sheeted for
offence U/Ss.420/409/294/506/34 of IPC, on the
allegation that the petitioner being Chief Executive
Officer of Jai Jhadeswar Co-operative Society Ltd
had allured the informant and cheated him by
misappropriating the deposit made by him in the
Society for a sum of Rs.15,00,000/-.
2. In the course of hearing of bail application,
Mr.K.P. Mishra, learned Senior Counsel appearing for
the petitioner has submitted that there is of course
allegation against the petitioner for cheating and
misappropriating the money deposited by the
informant, but the petitioner is innocent of the
offence and he has not committed any offence nor
misappropriated the money of the informant. It is
further submitted by him that the petitioner
although was the Chief Executive Officer of the Co-
operative Society, but there were other office
bearers of the Co-operative Society and the
petitioner was not alone the in charge of the affairs
of Co-operative Society and in case, any
misappropriation of the money deposited by the
informant had been done, the same might have
been done by some other employee of the Society,
but not the petitioner. It is also alternatively
submitted that the petitioner being the CEO of the
society has every intention to settle the dispute of
the informant, but the same can be done once the
petitioner is released on bail inasmuch as there are
fifteen members engaged in the management and
affairs of the Co-operative Society who had also
availed loan from the Society and the amount
deposited by the informant can be settled by way of
funds kept in the Society. In summing up his
argument, Mr. Mishra, has highlighted the date of
detention of the petitioner since last one year and
prayed to grant bail to the petitioner in this case.
3. On the other hand, Mrs.S.R. Sahoo, learned
ASC, however, seriously opposes the bail application
of the petitioner and she inter alia has submitted
that the petitioner is not only involved in this case,
but has been involved in other four cases of similar
nature and, thereby, the petitioner should not be
granted bail.
4. Mr.R.N. Das Mohapatra, learned counsel for
the informant, however, has vociferously objected
the bail application of the petitioner by submitting
inter alia that the petitioner had cheated the
informant and misappropriated his deposits by
transferring some lakhs of rupees from the account
of the Society to the personal accounts of the
petitioner and his family members and in the
process, the petitioner had cheated and
misappropriated the amount of innocent depositors
along with co-accused persons. Mr. Das Mohapatra
accordingly has prayed to reject the bail application
of the petitioner.
5. On being queried by the Court, learned
counsel for the parties by referring to the affidavit
filed by the IIC, Badambadi P.S. in CRLMP No. 750
of 2022 apprised the Court that cash of rupees more
than one core has been freezed by the I.O. which
was deposited in the name of accused persons. It is
also not disputed that the petitioner is in custody
since 25.06.2022 and subsequently remanded in this
case. Admittedly, the petitioner was the Chief
Executive Officer of the Co-operative Society and
there were also office bearers in the said Co-
operative Society, but malpractices and irregularities
were alleged in the functioning in the Society during
annual inspection of the Society in the year 2016-
17. It was also alleged against the petitioner for
withholding information to the administrator and
higher authorities and the Registrar Co-operative
Society in the year 2019 had moved the EOW to do
the needful, but subsequently this case was initiated
on the FIR of the informant. This Court is also
informed by the petitioner producing the certified
copy of order sheet dated 27.07.2023 of learned
J.M.F.C.(City), Cutack that now the case stands
posted for production of the petitioner and the trial
therefore, would obviously take some time to
commence, but there is also no guarantee about its
early completion. In such situation, this Court is
reminded by the observation made by the Apex
Court long back in Hussainara Khatoon vs Home
Secretary, State Of Bihar; (1980) 1 SCC 81
wherein the right to speedy trial of offenders facing
criminal charge was acknowledged to be "implicit in
the broad sweep and content of Article 21". It was
also held therein that:
"Now obviously procedure prescribed by law for depriving a person of liberty cannot be "reasonable, fair or just" unless that procedure ensures a speedy trial for determination of the guilt of such person. No procedure which does not ensure a reasonably quick trial can be regarded as "reasonable, fair or just" and it would fall foul of Article 21. There can, therefore, be no doubt that speedy trial, and by speedy trial we mean reasonably expeditious trial, is an integral and essential part of the fundamental right to live and liberty enshrined in Article 21. The question which would, however, arise is as to what would be the consequence if a person accused of an offence is denied speedy trial and is sought to be deprived of his liberty by imprisonment as a result of a long delayed trial in violation of his fundamental right under Article 21."
6. Time and again, it is reiterated by different
constitutional Courts in India that the object of bail
is neither punitive nor preventive, but to secure the
appearance of the accused person at his trial by
taking reasonable amount of bail from him.
Deprivation of personal liberty must be considered
as punishment, unless it is required to ensure that
an accused person will stand his trial when called
upon. The effect of granting bail is not to set the
accused at liberty, but to release him from the
custody of law and to transfer him to the custody of
his surety (sureties), who is/are bound to produce
him to appear at his trial at a specified time and
place.
7. On coming back to the " triple/tripod test",
which is normally applied for deciding bail
application, it appears on scrutiny of materials
placed on record that the petitioner does not appear
to be a flight risk and charge sheet having already
filed in this case forecloses the apprehension of
tampering of evidence and lastly, the informant
having engaged counsels to protect his interest in
the bail application, there appears no reasonable
apprehension influencing of witnesses. One of the
most important consideration for grant of bail is
securing the attendance of the accused at his trial
and the same can be done by imposing appropriate
condition.
8. True it is, an accused is presumed to be
innocent in law, unless proven to be guilty beyond
all reasonable doubt, which is a human right and
flows from Article 21 of the Constitution, which is
why the bail jurisprudence persuades the Courts in
India to follow the principle; "grant of bail is the
rule, but refusal is the exception".
9. Keeping in view the aforesaid principles of bail
jurisprudence and the most precious fundamental
right of personal liberty as guaranteed under Article
21 of the Constitution of India, especially when the
trial in this case is yet to commence even after near
about one year custody of the petitioner and taking
into consideration the discussion made in the
preceding paragraphs, this Court on consideration of
the rival submissions and the materials placed on
record feels it proper to grant bail to the petitioner
with some stringent conditions.
10. Hence, the bail application of the
petitioner stands allowed and he be released on bail
on furnishing bail bonds in the sum of Rs.1,00,000/-
(Rupees One lakh) with two local solvent sureties,
out of which one must be his family member or
blood relative, each solvent to the amount to the
satisfaction of the learned Court in seisin of the
case, with following additional conditions:-
(i) the petitioner shall not commit any offence while on bail,
(ii) the petitioner shall appear before the Court in seisin of the case on each and every date of posting without fail unless his attendance is dispensed with. In case the Petitioner fails without sufficient cause to appear in the Court in accordance with the terms of the bail, the learned trial Court may proceed against the Petitioner for offence U/S.229-A of IPC in accordance with law,
(iii) the petitioner shall not leave the jurisdiction of the trial Court without prior permission till disposal of the case,
(iv) the petitioner shall report attendance before the Jurisdictional Police Station once in a fortnight preferably on a Sunday in between 10 A.M. to 12 Noon for six(06) months from the actual date of release from the custody and
(v) the petitioner shall inform the Court as well as the IO as to his place of residence during the trial by providing his mobile number(s), residential address, e-mail, if any, and other documents in support of proof of residence.
(vi) in case the petitioner misuses the liberty of bail and in order to secure his presence, proclamation U/S.82 of Cr.P.C. is issued and the petitioner fails to appear before the Court on the date fixed in such proclamation, then, the learned trial Court is at liberty to initiate proceeding against him for offence U/S.174-A of the IPC in accordance with law.
The I.I.C. of Jurisdictional Police Station shall
not detain the petitioner unnecessarily after recording
his attendance beyond the time as stipulated.
It is clarified that the Court in seisin of the
case will be at liberty to cancel the bail of the
petitioner without further reference to this Court, if
any of the above conditions are violated or a case
for cancellation of bail is otherwise made out. In the
wake of aforesaid, the subsequent involvement of
the petitioner for any offence in future on prima
facie accusations may be treated as a ground for
cancellation of bail.
11 Accordingly, the BLAPL stands disposed of.
(G. Satapathy) Judge
Orissa High Court, Cuttack, Dated the 10th of August, 2023/Kishore
Signature Not Verified Digitally Signed Signed by: KISHORE KUMAR SAHOO Designation: Secretary Reason: Authentication Location: High Court of Orissa Date: 10-Aug-2023 16:25:10
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!