Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sukanta Kanhar vs State Of Odisha And
2025 Latest Caselaw 2904 Ori

Citation : 2025 Latest Caselaw 2904 Ori
Judgement Date : 24 January, 2025

Orissa High Court

Sukanta Kanhar vs State Of Odisha And on 24 January, 2025

Author: S.K. Sahoo
Bench: S.K. Sahoo
              IN THE HIGH COURT OF ORISSA AT CUTTACK

                            CRLA No.1336 of 2024

              Sukanta Kanhar                        ....      Appellant

                                   Mr. S.K. Dwibedi, Advocate

                                         -versus-

              State of Odisha and                   ....   Respondents
              another

                                   Mr. Aurobinda Mohanty,
                                   Addl. Standing Counsel

                             CORAM:
                THE HON'BLE MR. JUSTICE S.K. SAHOO
             THE HON'BLE MISS JUSTICE SAVITRI RATHO

                                     ORDER
Order No.                          24.01.2025

   01.           This     matter    is    taken     up   through   Hybrid

arrangement (video conferencing/physical mode).

Heard.

Admit.

Call for the trial Court record. Since the offences under which the appellant has been convicted are under sections 376(3)/376-DA of the Indian Penal Code, let an extra copy of the appeal memo along with the impugned judgment and copy of the interim application be served on the learned counsel for the State by 27.01.2025, who shall send the same to the Inspector in-charge of Phiringia police

station for its service on the informant in Phiringia P.S. Case No.53 dated 30.04.2021 and it will be intimated to her that the matter will be taken up in the week commencing from 17.02.2025 and if she so likes, she can engage a counsel to oppose the prayer for bail. A written proof regarding service of notice be obtained from the informant.

This matter be listed along with CRLA No.1330 of 2024 in the week commencing from 17.02.2025.

Let the learned counsel for the appellant supply the deposition copies of the witnesses to the learned counsel for the State in the meantime.

The interim applications for bail and stay realization of fine shall be considered after receipt of the trial Court record.

( S.K. Sahoo) Judge

( Savitri Ratho) Judge RKM

Signed by: RABINDRA KUMAR MISHRA

Location: HIGH COURT OF ORISSA, CUTTACK Date: 27-Jan-2025 13:53:56

 
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