Citation : 2023 Latest Caselaw 6977 Ori
Judgement Date : 21 June, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
CRLA No.354 of 2018
S.K. Firojul Akhatar Aman .... Appellant/
Petitioner
Mr. Sk. Zafarulla, Advocate
-versus-
State of Odisha .... Respondent/
Opp. Party
Mrs. Susamarani Sahoo,
Addl. Standing Counsel
CORAM:
JUSTICE S.K. SAHOO
ORDER
Order No. 21.06.2023
I.A. No.754 of 2023
17. This matter is taken up through Hybrid arrangement (video conferencing/physical mode).
This is an application under Section 389 of Cr.P.C. for grant of bail.
Heard.
The appellant-petitioner has been convicted under section 20(b)(ii)(C) of the N.D.P.S. Act and sentenced to undergo R.I. for a period of ten years and to pay a fine of Rs.1,00,000/- (rupees one lakh), in default, to undergo further R.I. for a period of one year by the learned 2nd Additional Sessions Judge, Balasore in Special Case No.116/71 of 2014.
// 2 //
Perused the impugned judgment. Learned counsel for the petitioner submitted that the petitioner is in judicial custody since 23.07.2014 and therefore, out of ten years of substantive sentence imposed by the learned trial Court, he has already undergone more than eight years of substantive sentence and earlier he was granted interim bail by this Court and after availing the same, he surrendered at right time. Learned counsel further submitted that since there is no chance of early hearing of appeal in the near future, the petitioner may be granted interim bail for some period.
Learned counsel for the State has no serious objection so far as the interim bail of the petitioner is concerned.
Considering the submissions made by the learned counsel for the respective parties, the nature of evidence adduced by the prosecution during trial and other materials available on record, while not inclining to release the petitioner on bail on merit, but taking into account the period of detention of the petitioner in judicial custody and absence of any chance of early hearing of the appeal in the near future, I am inclined to release the petitioner on interim bail for a period of three months from the date of release and the petitioner shall surrender before the learned trial Court immediately on expiry of the three months period.
// 3 //
For the above period, let the appellant-petitioner be released on interim bail in the aforesaid case on furnishing bail bond of Rs.50,000/- (rupees fifty thousand) with two local solvent sureties each for the like amount to the satisfaction of the learned trial Court subject to condition that he shall not indulge in any criminal activities in any manner.
Violation of any of the conditions shall entail cancellation of bail.
The I.A. is disposed of accordingly.
( S.K. Sahoo) Judge
CRLA No.354 of 2018
18. List this matter in the week commencing from 03.10.2023. Learned counsel for the appellant shall produce the surrender certificate of the appellant on the next date.
Urgent certified copy of this order be granted on proper application.
( S.K. Sahoo) Judge
RKM Signature Not Verified Digitally Signed Signed by: RABINDRA KUMAR MISHRA Designation: Personal Assistant Reason: Authentication Location: ORISSA HIGH COURT, CUTTACK Date: 22-Jun-2023 14:25:47
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!