Citation : 2023 Latest Caselaw 1985 Ori
Judgement Date : 9 March, 2023
IN THE HIGH COURT OF ORISSA AT CUTTACK
ABLAPL No.2038 of 2023
Bamadev Swain @ Babuna Swain .... Petitioner
Mr. Sanjit Mishra, Advocate
-versus-
State of Odisha .... Opp. Party
Mr. Shashanka Patra, A.S.C.
CORAM:
JUSTICE CHITTARANJAN DASH
ORDER
Order No. 09.03.2023
01. 1. Heard the learned counsels for the Petitioner and the State.
2. Perused the case record. By means of this application, the Petitioner seeks grant of bail U/s.438 Cr.P.C. in apprehension of arrest for his alleged involvement in the offences U/s. 323/294/341/307/506/34, I.P.C. and Sections 3(1)(r) & 3(1)(s) 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 Petitioner surrenders and moves for bail before the learned court in seisin over the matter in C.T. Case No.341 of 2022 arising out of Dhauli P.S. Case No.218 of 2022 pending in the court of learned J.M.F.C. (Cog.-V), Bhubaneswar, within three weeks from today, before the court in seisin over the matter the Petitioner 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 Petitioner in accordance with law upon verification of the antecedents and injuries, if not grievous, and shall dispose of the application on the very same day as far as possible, strictly on its own merit.
6. The Court is also not precluded from granting any interim protection to the Petitioner in appropriate circumstances but not in a routine manner.
// 3 //
7. It is made clear that the court concerned is to apply its own wisdom in allowing / rejecting the Petition for bail.
8. The ABLAPL is disposed of accordingly.
(Chittaranjan Dash) Judge
S.K. Parida
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!