Citation : 2025 Latest Caselaw 11369 Ori
Judgement Date : 16 December, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
CRLMC No.334 of 2021
Saubhagya Kumar Swain .... Petitioner
Mr. Tapas Kumar Acharya,
Advocate
-versus-
State of Orissa & another .... Opp. Parties
Mr. R.B. Dash, ASC
CORAM: JUSTICE SIBO SANKAR MISHRA
Order ORDER
No. 16.12.2025
I.A. No.2665 of 2025
24. 1. This is an application for modification of the
judgment dated 19.08.2025 passed in CRLMC No.334 of 2021.
2. Learned counsel for the petitioner submits that in paragraph-5 of the said judgment, it has been mentioned that the registration of the F.I.R. was delayed for about five months from the alleged incident. In fact, it is 863 days delay in registration of the F.I.R. To that extent, he seeks correction of the said judgment.
3. Regard being had to the submission made by the learned counsel for the petitioner, in paragraph-5 of the said judgment, in place of the words "Significantly, the F.I.R. was filed after a prolonged and unexplained delay of
over five months from the alleged incident", it may be read as "significantly, the F.I.R. was filed after a prolonged and unexplained delay of 863 days from the alleged incident." The other parts of the said judgment shall remain unaltered.
4. With the aforementioned modification, the I.A. is disposed of.
(S.S. Mishra) Judge
Subhasis
Designation: Personal Assistant
Location: High Court of Orissa, Cuttack. Date: 16-Dec-2025 17:36:32
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!