Citation : 2023 Latest Caselaw 8267 Ori
Judgement Date : 31 July, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
ABLAPL No.6743 of 2023
Niranjan Sahoo & Others .... Petitioners
Mr. Amit Kumar Nath, Advocate
-versus-
State of Odisha .... Opp. Party
Mr. Debasish Biswal, A.S.C.
CORAM:
JUSTICE CHITTARANJAN DASH
ORDER
Order No. 31.07.2023
01. 1. Heard the learned counsels for the Petitioners and the State.
2. Perused the case record. By means of this application, the Petitioners seek grant of bail U/s.438 Cr.P.C. in apprehension of arrest for his alleged involvement in the offences U/s. 294/323/379/448/427/435/354/354-B/506/34, I.P.C. and Section 3(1)(r), 3(1)(s),3(2)(iii) & 3(2)(va) of the S.C. & S.T. (PoA) Act, 1989 (Amendment 2015).
3. In view of the bar under Sections 18 and 18-A of the SC & ST (PA) Act, the present application under Section 438, Cr.P.C. is not maintainable. The issue has been examined by the Apex Court in the matter of Prithviraj Chauhan v. Union of India and Others, reported in (2020) 1 OLR SC 419. In paragraph-10 of the said judgment, it has been held that the provision of Section 438, Cr.P.C. shall not apply to the case involving offence under SC & ST (PA) Act, 1989. While saying so the Apex Court has further observed that, if the complaint does not make out a prima facie case or
// 2 //
applicability of the provision of the Act, the bar created by Sections 18 & 18-A of the Act shall not apply.
4. Further, this Court in Pramod Kumar Ray and others v. State of Orissa, reported in (2017) 67 OCR 309, in the light of the principles laid down by the Apex Court, reiterated the same principles. Hence, this present application is disposed of with the following observation.
(i) In the event the Petitioners surrender and move for bail before the learned Sessions Judge-cum-Special Judge, Jajpur in C.T. (Special) Case No.10 of 2023 arising out of Jajpur P.S. Case No.32 of 2023 within three weeks from today, before the court in seisin over the matter the Petitioners shall serve copy of the bail application on the learned PP/Special PP as required by him for the purpose of notice to the victim or his/her counsel or dependent.
(ii) It is further directed that, on advance intimation, the Case Diary and other relevant materials be made available to the concerned court by the date of surrender.
5. The learned Court is further directed to consider the case of the Petitioners in accordance with law upon verification of the antecedents and injuries, if not grievous, and shall dispose of the application strictly on its own merit.
6. The Court is also not precluded from granting interim protection to the Petitioners in appropriate circumstances but not in a routine manner.
// 3 //
7. It is made clear that the court concerned is to apply its wisdom in allowing / rejecting the Petition for bail keeping in view the gravity of the offence, circumstance of the crime and severity of the punishment.
8. The ABLAPL is disposed of accordingly.
( Chittaranjan Dash ) Judge
S.K. Parida
Signature Not Verified Digitally Signed Signed by: SAMIR KUMAR PARIDA Designation: Addl. Deputy Registrar-cum-Addl. Principal Secretary Reason: Authentication Location: ORISSA HIGH COURT Date: 01-Aug-2023 13:37:43
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!