Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Basistha Digal vs State Of Odisha
2023 Latest Caselaw 5626 Ori

Citation : 2023 Latest Caselaw 5626 Ori
Judgement Date : 10 May, 2023

Orissa High Court
Basistha Digal vs State Of Odisha on 10 May, 2023
              IN THE HIGH COURT OF ORISSA AT CUTTACK

                            CRLA No.361 of 2023

              Basistha Digal                   ....      Appellant/
                                                       Petitioner

                                Mr. A.K. Sahoo, Advocate

                                    -versus-

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

                                Mr. Rajesh Tripathy
                                Addl. Standing Counsel

                                 CORAM:
                            JUSTICE S.K. SAHOO

                                  ORDER

Order No. 10.05.2023

01. This matter is taken up through Hybrid arrangement (video conferencing/physical mode).

Learned counsel for the appellant submitted that he will remove the defect no.7 as pointed out by the Stamp Reporter within a week.

Heard.

Admit.

Call for the trial Court record.

( S.K. Sahoo) Judge

I.A. No.779 of 2023

02. This is an application under Section 389 of Cr.P.C.

// 2 //

for grant of bail.

Heard.

The appellant-petitioner has been convicted under section 8 of the POCSO Act and sentenced to undergo R.I. for a period of three years and to pay a fine of Rs.30,000/- (rupees thirty thousand), in default, to undergo further S.I. for a period of three months by the learned Adhoc Additional Sessions Judge, (FTSC), Kandhamal, Phulbani in C.T. No.02 of 2019.

Perused the impugned judgment.

Learned counsel for the petitioner submitted that the petitioner was on bail during trial and he has never misutilised his liberty in any manner and the substantive sentence imposed by the learned trial Court against the petitioner is for three years and there are good chances of success in the appeal and there is no chance of early hearing of appeal in the near future and balance of convenience is in favour of the petitioner and therefore, the bail application of the petitioner may be favourably considered.

Learned counsel for the State opposed the prayer for bail.

Considering the submissions of learned counsel for the respective parties, the nature of evidence adduced by the prosecution during trial and the fact that the petitioner was on bail during trial and there is no allegation of misutilization of his liberty while on bail and

// 3 //

absence of any chance of early hearing of the appeal in the near future, the prayer for bail is allowed.

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 local 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.778 of 2023

03. Heard.

There shall be stay of realization of fine amount imposed by the learned trial Court on the appellant- petitioner till disposal of the criminal appeal.

The I.A. is disposed of.

Urgent certified copy of this order be granted as per rules.

( S.K. Sahoo) Judge RKM

RABINDRA Digitally signed by RABINDRA KUMAR KUMAR MISHRA Date: 2023.05.12 MISHRA 15:04:10 +05'30'

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter