Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bisikesan Sahu vs The Mayurbhanj Central .... Opposite ...
2025 Latest Caselaw 7156 Ori

Citation : 2025 Latest Caselaw 7156 Ori
Judgement Date : 25 August, 2025

Orissa High Court

Bisikesan Sahu vs The Mayurbhanj Central .... Opposite ... on 25 August, 2025

Author: R.K. Pattanaik
Bench: R.K. Pattanaik
                 IN THE HIGH COURT OF ORISSA AT CUTTACK
                               CRLREV No.462 of 2025
            Bisikesan Sahu                            ....          Petitioner
                                                      Mr. N. Lenka, Advocate
                                          -Versus-
            The Mayurbhanj Central                    ....     Opposite Party
            Cooperative Bank Ltd.,
            represented through its Manager,
            At. Baripada, Mayurbhanj


                     CORAM:
                     MR. JUSTICE R.K. PATTANAIK
                                          ORDER

25.08.2025 Order No.

01. 1. Heard Mr. Lenka, learned counsel for the petitioner.

2. Instant revision is filed by the petitioner assailing the impugned judgments at Annexures-1 and 2.

3. The petitioner has been convicted and directed to undergo sentence of one year and pay compensation of Rs.4,08,000/-. Mr. Lenka, learned counsel for the petitioner submits that the petitioner defaulted in paying the instalments to the opposite party and the alleged cheque received as security was presented for encashment and as a result, it stood dishonoured, the complaint was filed with a delay condoned in absence of the petitioner.

4. Having regard to the fact that there has been concurrent findings of the learned courts below, recording the submission of Mr. Lenka, learned counsel that the alleged cheque was for security purpose, in order to ascertain the correctness of the above claim, the Court is inclined to direct issuance of notice to the opposite party for a reply and response.

5. Hence, it is ordered.

6. Notice to the opposite party by Registered Post with AD returnable at an early date and for the said purpose, requisites shall be filed by Mr. Lenka, learned counsel for the petitioner within seven working days.

7. List on 24th September, 2025 for final orders.

(R.K. Pattanaik) Judge

02. 1. Heard.

2. Instant petition is filed for appropriate orders.

3. Recorded the submission of Mr. Lenka, learned counsel for the petitioner that the filing of the certified copy of the order of conviction and sentence in ICC Case No.90 of 2021 is already complied with.

4. As a result, the IA is disposed of.

(R.K. Pattanaik) Judge

I.A. Nos.675 and 677 of 2025

03. 1. Heard.

2. Instant IAs are filed seeking release of the petitioner on bail and stay realization of the fine amount awarded and confirmed in Criminal Appeal No.55 of 2024.

3. This Court, as an interim measure, directs release of the petitioner on bail in ICC Case No.90 of 2021 subject to condition imposed by the learned J.M.F.C., Baripada and the same time, stays realization of the fine/compensation amount as has been directed. The above order shall be given effect to subject to fulfilment of the conditions fixed besides a direction to the learned 2nd Additional Sessions Judge, Baripada to release the statutory deposit in favour of the opposite party allowed to have been adjusted towards the compensation at the time of realization.

4. List on the date fixed for further orders.

5. Issue urgent certified copy as per rules.

(R.K. Pattanaik) Judge TUDU

 
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