Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Biswajit Das vs State Of Orissa .... Opposite Party
2024 Latest Caselaw 12605 Ori

Citation : 2024 Latest Caselaw 12605 Ori
Judgement Date : 1 August, 2024

Orissa High Court

Biswajit Das vs State Of Orissa .... Opposite Party on 1 August, 2024

Author: V. Narasingh

Bench: V. Narasingh

                 IN THE HIGH COURT OF ORISSA AT CUTTACK

                            BLAPL No.6264 of 2024

             Biswajit Das                ....              Petitioner
                                            Mr. P.K. Das, Advocate

                                  -versus-

             State of Orissa             ....         Opposite Party
                                             Mr. P.K. Maharaj, ASC


                        CORAM: JUSTICE V. NARASINGH
                                    ORDER

01.08.2024 Order No.

02. 1. Heard learned counsel for the Petitioner and learned counsel for the State.

2. The Petitioner is an accused in connection with Special G.R. Case No.56 of 2022 pending on the file of learned Sessions Judge-cum-Special Judge, Malkangiri, arising out of Malkangiri P.S. Case No.188 of 2022 for commission of offence alleged under Sections-20(b)(ii)(C) 25 & 29 of NDPS Act.

3. Learned counsel, on instruction, submits that except the present BLAPL, no other bail application of the Petitioner relating to the aforementioned P.S. case is pending in any other Court.

4. Being aggrieved by the rejection of his application for bail U/s.439 Cr.P.C. by the learned Special Judge, Malkangiri by order dated 02.05.2024

in the aforementioned case, the present BLAPL has been filed.

5. This is the third journey of the Petitioner to this Court. Earlier the Petitioner moved in BLAPL No.4990 of 2022, wherein Co-ordinate Bench of this Court by order dated 13.02.2023 while not entertaining the bail application of the Petitioner, granted liberty to renew his prayer in the event trial is not concluded within a period of six months from the date of framing of charge. Thereafter, the Petitioner had moved in BLAPL No.11558 of 2023, which was rejected by the order dated 30.11.2023.

6. Learned counsel submits that the Petitioner who is the first offender is in custody since 08.04.2022 and only 7 witnesses out of 24 cited have been examined in the meanwhile hence primarily on the ground of procrastination of trial, the Petitioner seeks release.

7. It is submitted by the learned counsel for the Petitioner that one of the co-accused similarly placed namely, Sinukawasi @ Chita Kawasi was released on bail by this Court by order dated 18.03.2024 in BLAPL No.13570 of 203. Hence, on the ground of parity, the Petitioner seeks release and he relies on the judgment of the Apex Court in the case of Satender Kumar Antil vrs. Central Bureau of Investigation

& another, reported in 2022 (10) SCC 51 on the question of parity.

8. Learned counsel for the State opposes the prayer for bail keeping in view the rigors of the Section 37(1)(b)(ii) of the NDPS Act and relying on the order of the Apex Court in the case of State by the Inspector of Police vs. B. Ramu in SLP(Crl.) No(s).8137 of 2022 dated 12.02.2024 submits that since charge sheet has been filed prima facie case is well made out against the Petitioner. Hence, he ought not to be released on bail.

9. Considering that the Petitioner is the first offender and procrastination of trial as noted, in the light of the judgment of the Apex Court in the case of Rabi Prakash vs. The State of Odisha reported in 2023 SCC OnLine SC 1109 and Mohd. Muslim alias Hussain vs. State (NCT of Delhi) reported in AIR 2023 SC 1648 keeping in view the sacred right of an under trial as guaranteed under Article 21 of the Constitution, this Court directs the Petitioner to be released on bail on such terms to be fixed by the learned Court in seisin.

10. Before releasing, learned Court in seisin is requested to verify the criminal antecedent of the Petitioner. If it comes to the fore that the Petitioner has any criminal antecedent, this order shall not be given effect to.

11. Additionally, it is directed that Petitioner shall appear before the jurisdictional police station once every month on such date and time to be fixed by the learned Court in seisin till conclusion of trial. Certification of such appearance shall be submitted to the Court in seisin.

12. Accordingly, the BLAPL stands disposed of.

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



                                                         (V. NARASINGH)
            Soumya                                             Judge






Signed by: SOUMYA RANJAN SAMAL

Location: High Court of Orissa
Date: 03-Aug-2024 12:49:10




 

 
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 : MAIMS

 
 
Latestlaws Newsletter