Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Laba Digal vs State Of Odisha
2023 Latest Caselaw 7215 Ori

Citation : 2023 Latest Caselaw 7215 Ori
Judgement Date : 4 July, 2023

Orissa High Court
Laba Digal vs State Of Odisha on 4 July, 2023
                                              IN THE HIGH COURT OF ORISSA AT CUTTACK

                                                           BLAPL No.8569 of 2022
                                            Laba Digal                 ....              Petitioner
                                                                            Mr.R.C.Maharana, Adv.
                                                                  -versus-
                                            State of Odisha            ....         Opposite Party
                                                                            Mr.G.R.Mohapatra,ASC

                                                    CORAM:
                                                    DR.JUSTICE S.K. PANIGRAHI
                                   Order                              ORDER
                                   No.                               05.07.2023

                                           Dated       Police   Case No.             Sections
                              F.I.R.
                                                       Stationand Courts'
                               No.
                                                                 Name
                              25          14.03.2021 Phulbani C.T.    Case Section 20(b)(ii)(C)/25/29 of
                                                     Sadar    No.23     of the N.D.P.S. Act.

                                                              pending in
                                                              the court of
                                                              learned
                                                              Sessions
                                                              Judge-cum-
                                                              Special
                                                              Judge,
                                                              Kandhamal,
                                                              Phulbani

01. 1. This matter is taken up through hybrid arrangement.

2. Heard learned counsel for the petitioner and learned

counsel for the State.

Signature Not Verified

Signed by: LINGARAJ BEHERA Designation: Sr. Stenographer Reason: Authentication Location: High Court of Orissa, Cuttack Date: 07-Jul-2023 12:15:03 // 2 //

3. The petitioner being in custody in connection with

Phulbani Sadar P.S. Case No. 25 of 2021 corresponding to

C.T. Case No.23 of 2021 pending in the Court of learned

Sessions Judge-cum-Special Judge, Kandhamal, Phulbani

registered for the alleged commission of offence under

Section 20(b)(ii)(C)/25 and 29 of the NDPS Act has filed

this petition for his release on bail.

4. The prosecution allegation in brief is that on 14.03.2021

while the informant along with his staffs were performing

patrolling duty received information from credible sources

that 8 to 9 persons were in possession of huge quantity of

Ganja near Sarsada Chhaka. On such information, the

informant along with his staffs reached at the spot and

found seven numbers of big plastic bags containing Ganja

to have been kept on the road side and nine persons were

standing there. On weighing, it is found that all the seven

packets containing Ganja of 360 Kg and 300 grams.

Thereafter, the contraband article was seized due to non

production of any authenticated document by those

persons standing there. After observing all formalities, all

the accused persons including the petitioner were arrested

and forwarded them to the court.

5. Learned counsel for the petitioner submits that the

petitioner is a daily labourer. He has been arrayed as an Signature Not Verified

Signed by: LINGARAJ BEHERA Designation: Sr. Stenographer Reason: Authentication Location: High Court of Orissa, Cuttack Date: 07-Jul-2023 12:15:03 // 3 //

accused being present at the spot. He had no knowledge

regarding contraband articles. Though some of the

witnesses have been examined including seizure witness,

they have not deposed any incriminating materials against

the petitioner to have possessed such contraband article.

The petitioner is languishing in custody since 15.03.2021

which is more than two years. Further, it is submitted that

some of the co-accused who are similarly situated with the

petitioner have already been released on bail by order of

this Court on 06.03.2023 in BLAPL Nos.7256 of 2022, 7080

of 2022, 10789 of 2022 and 12522 of 2022 respectively.

6. Learned counsel for the State vehemently opposes the

bail prayer of the petitioner.

7. Hon'ble Supreme Court have held that right to have

speedy trial is a fundamental right of a citizen. Hence,

keeping a person in custody for such a long time without

any trial is not justified and violative of his fundamental

right. The importance of speedy trial has been emphasized

in the case of Hussainara Khatoon & Ors. vs Home

Secretary, State of Bihar, wherein the Hon'ble Supreme

Court has iterated that:

"Speedy trial is, as held by us in our earlier judgment dated 26th February, 1979, an essential ingredient of 'reasonable, fair and just" procedure guaranteed by Article 21 and it is the constitutional Signature Not Verified

Signed by: LINGARAJ BEHERA Designation: Sr. Stenographer Reason: Authentication Location: High Court of Orissa, Cuttack Date: 07-Jul-2023 12:15:03 // 4 //

obligation of the State to device such a procedure as would ensure speedy trial to the accused. The State cannot be permitted to deny the constitutional right of speedy trial to the accused on the ground that the State has no adequate financial resources to incur the necessary expenditure needed for improving the administrative and judicial apparatus with a view to ensuring speedy trial."

8. He further argues that the period of long incarceration

suffered, which entitle the Petitioner for grant of bail.

Right to Speedy trial is a fundamental right of an under

trial prisoner and this observations have been resonated,

time and again, in several judgments including that of

Kadra Pahadiya & Ors. v. State of Bihar1 wherein it has

been stated that the obligation of the State or the

complainant, as the case may be, to proceed with the case

with reasonable promptitude. Particularly, in a country

like ours, where the large majority of the accused come

from poorer and weaker sections of the society and are not

versed with laws and after face the dearth of competent

legal advice, the application of the said NDPS Rule is

wholly inadvisable. Of course, in a given case, if an

accused demands speedy trial and yet he is not given one,

may be a relevant factor in his favour. But an accused

cannot be disentitled from complaining of infringement of

1981)3 SCC 671

Signature Not Verified

Signed by: LINGARAJ BEHERA Designation: Sr. Stenographer Reason: Authentication Location: High Court of Orissa, Cuttack Date: 07-Jul-2023 12:15:03 // 5 //

his right to speedy trial on the ground that he did not ask

for or insist upon a speedy trial.

9. The Supreme Court has also held in Mohd. Muslim @

Hussain v. State (NCT of Delhi)2 that incarceration has

further deleterious effects where the accused belongs to

the weakest economic strata: immediate loss of livelihood,

and in several cases, scattering of families as well as loss of

family bonds and alienation from society. The courts

therefore, have to be sensitive to these aspects (because in

the event of an acquittal, the loss to the accused is

irreparable), and ensure that trials - especially in cases,

where special laws enact stringent provisions, are taken up

and concluded speedily.

10. Considering the submissions made and the factum of

release of the co-accused persons, this Court is inclined to

release the Petitioner on bail. Accordingly, it is directed

that the court in seisin over the matter shall release the

Petitioner on bail in the aforesaid case on stringent terms

and conditions with further conditions that:

i. the Petitioner shall appear before the learned trial court on each date of posting of the case, ii he shall not indulge in any criminal offence while on bail and

SLP (Crl.) No. 915 of 2023

Signature Not Verified

Signed by: LINGARAJ BEHERA Designation: Sr. Stenographer Reason: Authentication Location: High Court of Orissa, Cuttack Date: 07-Jul-2023 12:15:03 // 6 //

iii. he shall not tamper with the evidence of the prosecution witnesses in any manner.

Violation of any of the conditions shall entail cancellation of the bail.

11. The BLAPL is, accordingly, disposed of.

(Dr. S.K. Panigrahi) Judge

LB

Signature Not Verified

Signed by: LINGARAJ BEHERA Designation: Sr. Stenographer Reason: Authentication Location: High Court of Orissa, Cuttack Date: 07-Jul-2023 12:15:03

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter