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

Ramachandra Mallik vs State Of Odisha
2023 Latest Caselaw 8112 Ori

Citation : 2023 Latest Caselaw 8112 Ori
Judgement Date : 24 July, 2023

Orissa High Court
Ramachandra Mallik vs State Of Odisha on 24 July, 2023
Signature Not Verified
Digitally Signed
Signed by: SIPUN BEHERA
Designation: Junior Stenographer
Reason: Authentication
Location: HIGH COURT OF ORISSA, CUTTACK
Date: 25-Jul-2023 17:55:56

                              IN THE HIGH COURT OF ORISSA AT CUTTACK

                                                    CRLA No.739 of 2023

                               Ramachandra Mallik                        ....        Appellant/
                                                                                   Petitioner

                                                        Mr.D.R. Parida, Advocate

                                                            -versus-

                               State of Odisha                           ....    Respondent/
                                                                                Opp. Party

                                                        Mr.P.B. Tripathy,
                                                        Addl.Standing Counsel
                                                          CORAM:
                                                     JUSTICE S.K. SAHOO
                                                          ORDER
      Order No.                                         24.07.2023
                                                   CRLA No.739 of 2023

            01.                           This     matter   is   taken        up   through   Hybrid

arrangement (video conferencing/physical Mode).

Heard.

Admit.

Call for the trial Court records.

( S.K. Sahoo) Judge I.A. No.1592 of 2023

02. This is an application for bail.

Heard learned counsel for the appellant-petitioner and learned Counsel for the State.

The appellant-petitioner Ramachandra Mallik has Signature Not Verified Digitally Signed // 2 // Signed by: SIPUN BEHERA Designation: Junior Stenographer Reason: Authentication Location: HIGH COURT OF ORISSA, CUTTACK Date: 25-Jul-2023 17:55:56

been convicted under sections 457/354/323 of the Indian Penal Code and sentenced 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 six months on each count for the offence under section 457 and section 354 of the Indian Penal Code and sentenced to undergo R.I. for a period one year and to pay a fine of Rs.500/-(rupees five hundred), in default, to undergo R.I. for a further period of two months for the offence under section 323 of the Indian Penal Code and both the sentences were directed to run concurrently by the learned Ad-hoc Addl. Sessions Judge, F.T.S.C., Kendrapara in S.T. Case No.279 of 2019.

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 State, on the other hand, 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 and absence of chance of early hearing of the appeal in the near future, I am inclined to release the petitioner on bail.

Signature Not Verified Digitally Signed // 3 // Signed by: SIPUN BEHERA Designation: Junior Stenographer Reason: Authentication Location: HIGH COURT OF ORISSA, CUTTACK Date: 25-Jul-2023 17:55:56

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.1593 of 2023

03. This is an application for stay of realization of fine.

Heard.

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 17th June 2023 passed by the Ad hoc Addl. Sessions Judge, F.T.S.C., Kendrapara in S.T. Case No.279 of 2019 pending disposal of the criminal appeal.

The I.A. is disposed of.

Issue urgent certified copy as per Rules.

( S.K. Sahoo) Judge sipun

 
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