Citation : 2023 Latest Caselaw 1452 Ori
Judgement Date : 10 February, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
BLAPL No. 472 of 2023
Ratan Lal Agarwal @ Agrawal .... Petitioner
Mr. D. Panda, Advocate
-versus-
State of Odisha .... Opposite Party
Mr. P.K. Maharaj, ASC
CORAM: JUSTICE V. NARASINGH
ORDER
10.02.2023 Order No.
01. 1. Heard Mr. Panda, learned counsel for the Petitioner and Mr. Maharaj, learned Addl. Standing Counsel.
2. The petitioner is an accused in G.R. Case No.4940 of 2022, pending on the file of learned S.D.J.M., Sambalpur, arising out of Sambalpur Town P.S. Case No.480 of 2022, for commission of alleged offences under Sections 147/341/323/332/353/506/186/ 188/149 of IPC.
3. Being aggrieved by the rejection of his application for bail U/s.439 Cr.P.C. by the learned Additional Sessions Judge-cum-Spl. Judge (Vig.) Sambalpur, by order dated 10.01.2023 in the aforementioned case, the present BLAPL has been filed.
4. This bail application stands disposed of in view of the judgment dated 10.02.2023 in BLAPL No.351 of 2023. The Petitioner herein is directed to be released on bail by the learned
Court in seisin on the terms set out in the said judgment dated 10.02.2023.
5. A photostat copy of the judgment dated 10.02.2023 in BLAPL No.351 of 2023 be kept on record.
6. Accordingly, the BLAPL stands disposed of.
7. Urgent certified copy of this order be granted as per the rules.
(V. NARASINGH) Judge
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!