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

Basudev Samal vs State Of Odisha
2023 Latest Caselaw 11382 Ori

Citation : 2023 Latest Caselaw 11382 Ori
Judgement Date : 18 September, 2023

Orissa High Court
Basudev Samal vs State Of Odisha on 18 September, 2023
               IN THE HIGH COURT OF ORISSA AT CUTTACK

                             CRLA No.984 of 2023

              Basudev Samal                      ....     Appellant/
                                                        Petitioner

                                  Mr. J.K. Khuntia, Advocate.

                                      -versus-

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

                                  Mr. J.P. Patra,
                                  Special Counsel (OPID)

                                  CORAM:
                              JUSTICE S.K. SAHOO
                                    ORDER
Order No.                         18.09.2023
                            CRLA No.984 of 2023

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

Heard.

Admit.

Call for the trial Court records.

The names of Mr. Bibekananda Bhuyan and Mr. J.P. Patra, learned Special Counsel appearing for the State of Odisha in OPID Act matters shall be indicated in the cause list henceforth.

(S.K. Sahoo) Judge I.A. No.2115 of 2023

02. This is an application for bail.

Heard learned counsel for the appellant-petitioner // 2 //

and Mr. J.P. Patra, learned Special Counsel (OPID).

The appellant-petitioner along with another have been convicted under sections 420/406/467/468/465/471/120- B/34 of the Indian Penal Code read with sections 4,5, and 6 of the Prize Chit and Money Circulation (Banning) Act, 1978 and section 6 of the Odisha Protection of Interest of Depositors (in Financial Establishments) Act, 2011 and sentenced to undergo rigorous imprisonment for a period of five years and to pay a fine of Rs.1,00,000/- (rupees one lakh) each, in default, to undergo further R.I. for a period of one year each for the offence under section 6 of the OPID Act, to undergo R.I. for a period of three years and to pay a fine of Rs.20,000/- (rupees twenty thousand) each, in default, to undergo further R.I. for a period of three months each for the offence under sections 420/34 of the Indian Penal Code, to undergo R.I. for a period of two years and to pay a fine of Rs.20,000/- (rupees twenty thousand) each, in default, to undergo further R.I. for a period of three months each for the offences under sections 406/34 of the IPC, to undergo R.I. for a period of two years and to pay a fine of Rs.20,000/- (Rupees twenty thousand) each, in default, to undergo R.I. for a further period of three months for the offences under sections 465/34 of the IPC, to undergo R.i. for a period of three years and to pay a fine of Rs.20,000/- (rupees twenty thousand) each, in default, to undergo R.I. for a further period of three months each for the offence under sections 467/34 of the IPC, to undergo R.I. for a period of two years and to pay a fine of Rs.20,000/- (rupees twenty thousand) each, in default, to undergo R.I. for a

// 3 //

further period of three months each for the offences under sections 468/34 of IPC, to undergo R.I. for a period of two years and to pay a fine of Rs.20,000/- (rupees twenty thousand) each, in default to undergo R.I. for a further period of three months for the offences under sections 471/34 of the IPC, to undergo R.I. for a period of three years and to pay a fine of Rs.20,000/- (rupees twenty thousand) each, in default, to undergo R.I. for a further period of three months each for the offences under sections 120-B/34 of the IPC, to undergo S.I. for a period of three years and to pay a fine of Rs.1,000/- (rupees one thousand) each, in default to undergo S.I. for a further period of one month each for the offences under section 4,5, and 6 of the PCMCS (Banning) Act, 1978 and all the sentences were directed to run concurrently by the learned Presiding Officer, Designated Court under O.P.I.D. Act, Balasore in C.T. Case No. 9(C) of 2016.

Considering the submissions made by the learned counsel for the respective parties, the sentence imposed by the learned trial Court, the fact that the petitioner was on bail during trial and there is no allegation that he has misutilised the liberty and absence of chance of early hearing of the appeal in the near future, I am inclined to release the petitioner on bail.

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.

// 4 //

The I.A. is disposed of.

( S.K. Sahoo) Judge

I.A. No. 2116 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 22.08.2023 passed by the learned Presiding Officer, Designated Court under O.P.I.D. Act, Balasore in C.T. Case No. 9(C) of 2016 pending disposal of the criminal appeal.

The I.A. is disposed of.

Issue urgent certified copy as per Rules.

(S.K. Sahoo) Judge

amit

Signature Not Verified Digitally Signed Signed by: AMIT KUMAR MOHANTY Reason: Authentication Location: HIGH COURT OF ORISSA, CUTTACK Date: 22-Sep-2023 17:30:11

 
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