Citation : 2025 Latest Caselaw 2357 Ori
Judgement Date : 4 August, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
CRLA No. 188 of 2025
Laxmi Gouda ..... Appellant
Mr. Soubhagya Ketan Nayak,
Advocate
-versus-
State of Orissa ..... Respondent
Mr.Partha Sarathi Nayak, AGA CORAM:
THE HON'BLE MR. JUSTICE S.K. SAHOO THE HON'BLE MR. JUSTICE S.S. MISHRA Order No. ORDER 30.07.2025
04. This matter is taken up through Hybrid arrangement (video conferencing/physical mode).
As per order dated 05.05.2025, learned counsel for the State has obtained instruction received from In-charge DSP, Digapahandi police station to the effect that opinion of the Public Prosecutor, Ganjam, Berhampur has been sent to the Director, Public Prosecution, Odisha, Bhubaneswar for preferring an appeal, but the opinion is awaited. We are told that the post of Director, Public Prosecution, Odisha, Bhubaneswar is lying vacant since 01.07.2025.
Heard Mr. Soubhagya Ketan Nayak, learned counsel for the appellant and Mr. Partha Sarathi Nayak, Addl. Government Advocate for the State.
Perused the impugned judgment.
It appears that the appellant Laxmi Gouda, who was the victim being the widow of the deceased Kuresu Gouda, has challenged the impugned judgment and order dated 11.12.2024 passed by the learned 1st Addl. Sessions Judge, Berhampur, Ganjam in S.T. Case No. 13 of 2019 in acquitting the respondent no.2 of the charges under sections 147, 148, 294, 324, 307, 302, 506, 120- B/149 of the Indian Penal Code.
Learned counsel for the appellant submits that in view of the eye witnesses account of P.W.20 Uali Gouda so also P.W.21 Mahendra Pradhan and the corroborative evidence adduced by the doctor (P.W.19), who conducted post mortem examination over the dead body of the deceased and the threatening given by the accused persons, which is deposed to by P.W.22, Laxmi Gouda, the widow of the deceased Kuresu Gouda, the learned trial Court should not passed the impugned order of acquittal.
Heard.
Admit.
Call for the trial Court records.
Issue notice to the respondents.
Learned counsel for the State accepts notice for respondent no.1.
So far as respondent no.2 is concerned, requisites for issuance of notice with proof of delivery shall be filed within a week.
The notice shall be made returnable within four weeks. Issue warrant of arrest against respondent no.2 as per section 390 of Cr.P.C. (Section 431 of BNSS) indicating therein that on his appearance before the learned trial Court, he shall be enlarged on bail.
List this matter in the week commencing from 15th September 2025.
( S.K. Sahoo) Judge
PKSahoo (S.S. Mishra) Judge
Location: HIGH COURT OF ORISSA
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!