Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bulu @ Biswanath Hota vs State Of Odisha .... Opp. Party (S)
2025 Latest Caselaw 6968 Ori

Citation : 2025 Latest Caselaw 6968 Ori
Judgement Date : 11 April, 2025

Orissa High Court

Bulu @ Biswanath Hota vs State Of Odisha .... Opp. Party (S) on 11 April, 2025

Author: S.K. Panigrahi
Bench: S.K. Panigrahi
                                                             Signature Not Verified
                                                             Digitally Signed
                                                             Signed by: BHABAGRAHI JHANKAR
                                                             Reason: Authentication
                                                             Location: ORISSA HIGH COURT, CUTTACK
                                                             Date: 15-Apr-2025 16:40:33




              IN THE HIGH COURT OF ORISSA AT CUTTACK
                             CRLREV No.591 of 2024
       (From the order dated 20.09.2024 passed by the learned Additional
       District Judge-cum-OPID, Sambalpur, in Sessions Trial Case No.
       266/4/1 of 2015).

       Bulu @ Biswanath Hota                     ....          Petitioner (s)
                                      -versus-
       State of Odisha                           ....         Opp. Party (s)

       Advocates appeared in the case through Hybrid Mode:
       For Petitioner (s)        :                     Miss. A. Ray, Adv.
                                                              On behalf of
                                                      Mr. L N. Patel, Adv.
                                      -versus-

       For Opp. Party (s)         :                     Smt. J. Sahoo, ASC


                   CORAM:
                   DR. JUSTICE S.K. PANIGRAHI

                     DATE OF HEARING:-07.03.2025
                    DATE OF JUDGMENT:-11.04.2025

         Dr. S.K. Panigrahi, J.

1. In this CRLREV, the Petitioner challenges the order dated 20.09.2024

passed by the learned Additional District Judge-cum-OPID, Sambalpur,

in Sessions Trial Case No. 266/4/1 of 2015. This order framed charges

under Sections 341, 367, 329, and 34 IPC in connection with Sambalpur

Town P.S. Case No. 325 of 2015. The Petitioner, accused of unlawful

restraint, kidnapping, and extortion, argues that the charges are

unlawful and seeks a revision.



                                                                                        pg. 1




                                                                    Location: ORISSA HIGH COURT, CUTTACK





I.    FACTS AS PRESENTED BY THE PETITIONER:

2. The prosecution's case can be summarized as follows:

(i). On 03.09.2015 at 13:30 PM, the victim Dhiru Mahakud, brother of

the complainant, was returning home from Susarigali when he

was assaulted by accused Arjun Bagarty using a betted (wooden

stick). Subsequently, the other accused persons, Biswanath Hota @

Bulu and Saroj Mishra @ Gulchi, arrived and, with their common

intention, kidnapped Dhiru Mahakud.

(ii). The accused took him to Kalyan Mandap (a community hall) near

Ring Road, confined him inside, and brutally assaulted him to

extort money. The accused allegedly took away Rs. 5000/- in cash

from the victim.

(iii). A passerby rescued Dhiru Mahakud and shifted him to the

hospital for treatment. The police issued an injury requisition

form, obtained a medical opinion, and registered a case under

Sambalpur Town P.S. Case No. 325 of 2015.

(iv). After the completion of the investigation, the Investigating Officer

submitted a charge sheet against the petitioner and other accused

persons, leading the trial court to take cognizance of the offenses.

(v). Subsequently, the petitioner filed a discharge petition before the

Additional Judge-cum-OPID, Sambalpur, in Sessions Trial Case

No. 266/4/1 of 2015.

pg. 2

Location: ORISSA HIGH COURT, CUTTACK

II. CONTENTION OF THE PETITIONER:

3. The framing of charges on 20.09.2024 by the learned A.D.J.-cum-OPID,

Sambalpur, is arbitrary and not supported by proper evidence. The

petitioner claims that the trial court erred in framing charges against

him despite no prima facie case being made out.

4. The police allegedly filed the charge sheet with an ulterior motive

despite no incriminating material against the petitioner. The FIR and

statements under Section 161 Cr.P.C. do not provide substantive

evidence against the petitioner.

5. The order violates settled legal principles laid down by various High

Courts and the Supreme Court of India regarding the sufficiency of

evidence for framing charges. The trial court did not consider

contradictions in the witness statements, which do not corroborate each

other.

6. The trial court has allegedly accepted inadmissible evidence while

ignoring relevant and admissible evidence, leading to miscarriage of

justice. The trial court failed to determine whether there was any prima

facie case against the petitioner before framing charges.

III. PROSECUTION'S CASE:

7. The counsel for the prosecution urged the following submissions:

(i). The prosecution argued that there was sufficient prima facie

evidence to proceed with the trial against the accused.

(ii). The prosecution charged the accused under Sections 341, 367, and

329 of the Indian Penal Code (IPC), each addressing serious

pg. 3

Location: ORISSA HIGH COURT, CUTTACK

criminal offenses. Section 341 IPC punishes the wrongful restraint

of a person, restricting their movement unlawfully.

(iii). Additionally, Section 34 IPC establishes that the accused acted

with a common intention, indicating that they were involved in a

shared criminal purpose.

(iv). The prosecution emphasized that the case materials supported the

involvement of the accused in committing the alleged offenses,

making their trial necessary. Hence, discharging the accused at

this stage would be premature and unjustified.

IV. ORDER OF THE TRIAL COURT:

8. Upon reviewing the materials available in the case records, the court

assessed whether there was sufficient prima facie evidence against the

accused.

9. The court found that there was enough material to implicate the

accused in the commission of the offenses alleged. It held that the

charges under Sections 341, 367, and 329 read with 34 of the IPC were

attractable based on the evidence presented.

10. After considering the arguments and evidence, the court concluded that

the discharge petition lacked merit and, therefore, rejected it.

V. JUDGMENT AND ANALYSIS:

11. I have given my anxious consideration to the submissions of the counsel

appearing for both the parties.

12. It is a well-settled legal principle that when deciding an application for

discharge, the court must assume the prosecution's material to be true.

pg. 4

Location: ORISSA HIGH COURT, CUTTACK

At this stage, the court is not required to conduct a detailed analysis of

the evidence as it would adversely impact during trial but must simply

assess whether the available material, on its face, establishes the

fundamental elements of the alleged offense. The inquiry is limited to

determining whether the presented facts indicate the commission of the

offense, justifying the continuation of proceedings.

13. There exists plethora of judicial precedents reinforcing this principle.

Notably, in Amit Kapoor v. Ramesh Chander1, the Supreme Court

unequivocally held the same. The relevant excerpts are produced

below:

"17. Framing of a charge is an exercise of jurisdiction by the trial court in terms of Section 228 of the Code, unless the accused is discharged under Section 227 of the Code. Under both these provisions, the court is required to consider the "record of the case" and documents submitted therewith and, after hearing the parties, may either discharge the accused or where it appears to the court and in its opinion there is ground for presuming that the accused has committed an offence, it shall frame the charge. Once the facts and ingredients of the section exists, then the court would be right in presuming that there is ground to proceed against the accused and frame the charge accordingly. This presumption is not a presumption of law as such. The satisfaction of the court in relation to the existence of constituents of an offence and the facts leading to that offence is a sine qua non for exercise of such jurisdiction. It may even be weaker than a prima facie case. There is a fine distinction between the language of Sections 227 and 228 of the Code. Section 227 is the expression of a definite opinion and judgment of the Court while Section 228 is tentative.

(2012) 9 SCC 460.

pg. 5

Location: ORISSA HIGH COURT, CUTTACK

Thus, to say that at the stage of framing of charge, the Court should form an opinion that the accused is certainly guilty of committing an offence, is an approach which is impermissible in terms of Section 228 of the Code."

14. At the stage of framing charges, the court's role is not to determine guilt

but to assess whether a strong suspicion exists that the accused has

committed an offense which, if proved at trial, could lead to a

conviction. The inquiry is confined to examining whether the material

on record rules out the innocence of the accused. The final

determination of guilt is reserved for the trial. This principle was

reaffirmed by the Supreme Court in State of Bihar v. Ramesh Singh2,

where it was so held. The relevant excerpts are produced below:

"4. Under Section 226 of the Code while opening the case for the prosecution the Prosecutor has got to describe the charge against the accused and state by what evidence he proposes to prove the guilt of the accused. Thereafter comes at the initial stage the duty of the court to consider the record of the case and the documents submitted therewith and to hear the submissions of the accused and the prosecution in that behalf. The Judge has to pass thereafter an order either under Section 227 or Section 228 of the Code. If 'the Judge considers that there is no sufficient ground for proceeding against the accused, he shall discharge the accused and record his reasons for so doing', as enjoined by Section 227. If, on the other hand, 'the Judge is of opinion that there is ground for presuming that the accused has committed an offence which (b) is exclusively triable by the court, he shall frame in writing a charge against the accused', as provided in Section 228. Reading the two provisions together in juxtaposition, as they have

(1977) 4 SCC 39.

pg. 6

Location: ORISSA HIGH COURT, CUTTACK

got to be, it would be clear that at the beginning and the initial stage of the trial the truth, veracity and effect of the evidence which the Prosecutor proposes to adduce are not to be meticulously judged. Nor is any weight to be attached to the probable defence of the accused. It is not obligatory for the Judge at that stage of the trial to consider in any detail and weigh in a sensitive balance whether the facts, if proved, would be incompatible with the innocence of the accused or not. The standard of test and judgment which is to be finally applied before recording a finding regarding the guilt or otherwise of the accused is not exactly to be applied at the stage of deciding the matter under Section 227 or Section 228 of the Code. At that stage the court is not to see whether there is sufficient ground for conviction of the accused or whether the trial is sure to end in his conviction. Strong suspicion against the accused, if the matter remains in the region of suspicion, cannot take the place of proof of his guilt at the conclusion of the trial. But at the initial stage if there is a strong suspicion which leads the court to think that there is ground for presuming that the accused has committed an offence then it is not open to the court to say that there is no sufficient ground for proceeding against the accused. The presumption of the guilt of the accused which is to be drawn at the initial stage is not in the sense of the law governing the trial of criminal cases in France where the accused is presumed to be guilty unless the contrary is proved. But it is only for the purpose of deciding prima facie whether the court should proceed with the trial or not. If the evidence which the Prosecutor proposes to adduce to prove the guilt of the accused even if fully accepted before it is challenged in cross-examination or rebutted by the defence evidence, if any, cannot show that the accused committed the offence, then there will be no sufficient ground for proceeding with the trial. An exhaustive list of the circumstances to indicate as to what will lead to one conclusion or the other is neither possible nor advisable. We pg. 7

Location: ORISSA HIGH COURT, CUTTACK

may just illustrate the difference of the law by one more example. If the scales of pan as to the guilt or innocence of the accused are something like even at the conclusion of the trial, then, on the theory of benefit of doubt the case is to end in his acquittal. But if, on the other hand, it is so at the initial stage of making an order under Section 227 or Section 228, then in such a situation ordinarily and generally the order which will have to be made will be one under Section 228 and not under Section 227."

15. Applying the abovementioned judicial precedents to the case in hand, it

is evident that the trial court followed the correct approach in law while

rejecting the discharge petition filed by the petitioner. The court was

only required to determine whether the materials placed before it

disclosed sufficient grounds for presuming that the accused might have

committed the alleged offences. It was not expected to assess the

reliability of the evidence or to weigh the defence version at that stage.

16. The facts presented by the complainant, which include specific

allegations of wrongful restraint, kidnapping, and extortion, supported

by medical records and the recovery of the victim from the location

described, offer a plausible narrative that warrants further judicial

scrutiny. The presence of multiple accused persons and the consistency

in their alleged actions with the nature of offences invoked further

supports the prima facie case.

17. The contradictions pointed out by the petitioner in the statements of the

witnesses do not significantly weaken the case at this preliminary stage.

Minor inconsistencies are common in criminal proceedings and do not

pg. 8

Location: ORISSA HIGH COURT, CUTTACK

necessarily vitiate the prosecution's case unless they are material and

affect the core of the allegations. It is well established that

contradictions and discrepancies can only be effectively evaluated

during the trial after the evidence has been tested through cross-

examination.

18. The framing of charges does not amount to a finding of guilt. It merely

sets the stage for a full-fledged trial where both sides will get the

opportunity to present and challenge evidence. It ensures that justice is

not denied by prematurely halting the criminal process.

19. Thus, based on the case record, factual matrix, and prevailing legal

standards, the trial court has acted within its jurisdiction. The rejection

of the discharge petition is consistent with the judicial duty to ensure

that offences which have a plausible basis are examined thoroughly

through trial rather than being dismissed at a threshold stage.

20. Accordingly, the Criminal Revision Petition stands dismissed.

21. Any interim order passed earlier stands vacated.

(Dr. S.K. Panigrahi) Judge

Orissa High Court, Cuttack, Dated the 11th April, 2025

pg. 9

 
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