Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Susa @ Susanta Baliarsingh @ vs State Of Odisha .... Opp. Party
2025 Latest Caselaw 4635 Ori

Citation : 2025 Latest Caselaw 4635 Ori
Judgement Date : 5 March, 2025

Orissa High Court

Susa @ Susanta Baliarsingh @ vs State Of Odisha .... Opp. Party on 5 March, 2025

Author: Savitri Ratho
Bench: Savitri Ratho
                     IN THE HIGH COURT OF ORISSA AT CUTTACK
                                BLAPL No.10748 of 2024

            Susa @ Susanta Baliarsingh @          ....                    Petitioner
            Susana Baliarsingh
                                                             Mr. Jyotirmaya Sahoo
                                                                         Advocate
                                           -versus-
            State of Odisha                       ....                   Opp. Party
                                                              Ms. Sarita Moharana,
                                                       Additional Standing Counsel
                    CORAM:
                                 JUSTICE SAVITRI RATHO
Order No.                                  ORDER
                                          07.02.2025
                                    (Through Hybrid Mode)
   05.         1.      This is second application under Section 439 of Cr.P.C. in

               connection with Jankia P.S. Case No.235 of 2023 corresponding to

               G.R. Case No.785 of 2023 pending in the Court of learned J.M.F.C.

               (Cog.), Khurda.

               2.      The petitioner along with other accused persons, namely,

               Gobinda Jena, Chandan Biswal @ Chadrasekhar, Jagannath Baral,

               Pintu @ Bidubhusan Kar and another unknown persons are facing

               trial in the Court of learned 2nd Additional Sessions Judge, Khurda

               in S.T. Case No.77 of 2024 for commission of offences punishable

               under Section 307/506/324/325/326/120-B/34 of the I.P.C. read

               with Sections 25 & 27 of the Arms Act. Earlier the bail application

               of the petitioner, i.e., BLAPL No.12102 of 2023 has been

               dismissed granting liberty to the petitioner to move for bail after
 examination of the injured in the trial or if there was undue delay in

examination of the injured in the trial. Thereafter, the petitioner has

moved the learned trial Court for bail, which has been rejected on

24.09.2024

.

3. The prosecution allegation in brief is that on 24.07.2023,

the present petitioner along with the other accused persons and

another unknown person made a conspiracy in the house of

Pintu @ Bidubhusan Kar. On 25.07.2023 at about 6.00 AM when

the injured Biroj Kumar Rath @ Butuna had gone for a morning

walk, he was assaulted by the accused persons and the un-

known accused by means of swords. As a result of which he

sustained 22 incised bleeding injuries including two fractures.

Thinking that he had died the accused persons left the spot on two

motorcycles. After the informant reached the spot, the injured

was shifted to SUM Hospital. He regained his consciousness on

the way and named the co-accused Gobinda Jena, Chandan Biswal

and Jagannath Baral to have assaulted him with sword.

4. Mr. Jyotirmaya Sahoo, learned counsel for the petitioner

submits that the petitioner is in custody since 04.09.2023 and

number of witnesses have been examined, but the injured Biroj

Kumar Rath @ Butuna in spite of service of summon is not

appearing in the Court for adducing evidence. He further submits

that it has been alleged that the petitioner has 28 criminal

antecedents and the cases with their status have been indicated but

in the affidavit dated 19.12.2024 filed by Bibhuti Baliarsingh, who

is the elder brother of the petitioner. The cases indicated in the

affidavit are as follows:-

"(i) Nirakarpur P.S. Case No - 127 dtd. 18.09.2014 U/S - 47(a) B & O Excise Act (Judgment - Acquitted)

(ii) Nirakarpur P.S. Case No - 145 dtd. 21.10.2014 U/S - 47(a) B & O Excise Act (Judgment - Acquitted)

(iii) Nirakarpur P.S. Case No - 27 dtd. 20.03.2018 U/S - 47(a) B & O Excise Act (Judgment - Acquitted)

(iv) Nirakarpur P.S. Case No - 36 dtd. 23.04.2016 U/S - 47(a) B & O Excise Act (Judgment - Acquitted)

(v) Nirakarpur P.S. Case No - 116 dtd. 22.08.2014 U/S -

147/148/448/427/354/323/307/506/149 IPC & 9(b) I.E. Act (Regular Bail)

(vi) Nirakarpur P.S. Case No - 171 dtd. 20.12.2014 U/S - 341/294/323/354/506 IPC (Judgment - Acquitted)

(vii) Nirakarpur P.S. Case No - 75 dtd. 17.08.2016 U/S - 147/148/427/323/506/149 IPC r/w 25 Arms Act & 3/4 E.S. Act (Judgment - Acquitted)

(ix) Nirakarpur P.S. Case No - 05 dtd. 13.01.2017 U/S - 147/148/294/323/506/149 IPC & 25/27 Arms Act (Judgment - Acquitted)

(x) Nirakarpur P.S. Case No - 95 dtd. 28.09.2017 U/S - 52(a)(i) Odisha Excise Act (Judgment - Acquitted)

(xi) Nirakarpur P.S. Case No - 62 dtd. 22.06.2018 U/S - 52(a)(i) Odisha Excise Act (Judgment - Acquitted)

(xii) Nirakarpur P.S. Case No - 235/2023 U/S - 307/324/326/506/34 IPC (Pending)

(xiii) Nirakarpur P.S. Case No - 183 dtd. 24.12.2020 U/S - 52(a)(i) Odisha Excise Act (Judgment - Acquitted)

(xiv) Nirakarpur P.S. Case No - 01 dtd. 01.01.2014 U/S - 294/506/34 IPC (Judgment - Acquitted)

(xv) Nirakarpur P.S. Case No - 19 dtd. 09.03.2019 U/S - 52(a)(i) Odisha Excise Act (Judgment - Acquitted) (xvi) Nirakarpur P.S. Case No - 25 dtd. 17.02.2020 U/S - 52(a)(i) Odisha Excise Act (Judgment - Acquitted) (xvii) Nirakarpur P.S. Case No - 52 dtd. 21.05.2019 U/S - 451/323/354(A)/354(B)/294/506/34 IPC (Regular Bail) (xviii) Nirakarpur P.S. Case No - 99 dtd. 20.10.2019 U/S -

52(a)(i) Odisha Excise Act (Judgment - Acquitted) (xix) Nirakarpur P.S. Case No - 79 dtd. 12.06.2020 U/S - 52(a)(i) Odisha Excise Act (Judgment - Acquitted) (xx) Nirakarpur P.S. Case No - 163 dtd. 20.11.2020 U/S - 341/323/379/294/506/34 IPC (Judgment - Acquitted) (xxi) Nirakarpur P.S. Case No - 123 dtd. 13.08.2021 U/S - 186 IPC r/w 52(a)(i) Excise Act r/w Sec 183/184 of M.V. Act (Judgment - Acquitted) (xxii) Nirakarpur P.S. Case No - 147 dtd. 22.09.2021 U/S - 52(a)(i) Odisha Excise Act (Judgment - Acquitted) (xxiii) Nirakarpur P.S. Case No - 152 dtd. 02.10.2021 U/S - 52(a)(i) Odisha Excise Act (Judgment - Acquitted) (xxiv) Nirakarpur P.S. Case No - 82 dtd. 31.03.2023 U/S - 294/323/452/506/34 (Regular Bail) (xxv) Nirakarpur P.S. Case No - 183 dtd. 24.12.2020 U/S - 52(a)(i) Odisha Excise Act (Judgment - Acquitted) (xxvi) Nirakarpur P.S. Case No - 36 dtd. 23.04.20106 U/S - 47(a) B & O Odisha Excise Act (Judgment - Acquitted) (xxvii)Nirakarpur P.S. Case No - 62 dtd. 22.06.2018 U/S - 52(a)(i) Odisha Excise Act (Judgment - Acquitted) (xxviii)Nirakarpur P.S. Case No - 95 dtd. 28.09.2017 U/S - 52(a)(i) Odisha Excise Act (Judgment - Acquitted)"

Mr. Sahoo further submits that out of 27 cases excluding the

present case, the petitioner has been acquitted in 24 cases out of

which 18 cases are under the Orissa Excise Act. Out of the

remaining 4 cases which are pending, one is the present case and

corrected vide the other three cases are (i) * Jankia P.S. Case No.235 of 2023 order dated 05.03.2025 under Sections 307/506/34 of the IPC Nirakarpur P.S. Case No.

116 of 2014 under Sections 147/ 148/ 448/ 427/ 354/ 323/ 307/

506/ 149 of IPC read with Section 9 (b) of I.E. Act, (ii) Nirakarpur

P.S. Case No.52 of 2019 under Sections 451/ 323/ 354(A)/ 354(B)/

294/ 506/ 34 IPC and (iii) Nirakarpur P.S. Case No.82 of 2023

under Sections 294/323/452/506/34 of the IPC and he has been

granted bail in all the three cases. He further submits that one

Ashok Mohapatra has been examined as P.W.1 in this case and he

has not supported the prosecution case.

5. Ms. Sarita Moharana, learned Additional Standing Counsel

opposes the prayer for bail and states that the victim/injured has

been conjointly assaulted by the accused persons including the

petitioner and sustained 24 injuries out of which 22 injuries are

lacerated grievous injuries and 2 are fractures. She further submits

that the whereabouts of the injured are unknown and if the

petitioner is released on bail, he is likely to threaten the injured.

She further submits that in view of his criminal antecedents, the

petitioner should not be released on bail as no other accused has

been granted bail.

6. Perused the status report dated 22.01.2025 of the learned 2nd

Additional District & Sessions Judge, Khurda. In the said report it

is stated that on 16.01.2025 no witnesses were present and on

17.01.2025 he availed C.L. It is also stated that two witnesses, i.e.,

P.W. 2 & P.W.3 were examined on 20.01.2025 and all possible

steps have been taken for procuring the attendance of the injured

Biroj Kumar Rath @ Butuna, but he did not turn up.

7. Considering the fact that the petitioner is in custody since

04.09.2023, in the status report of the learned trial Court it is stated

that the injured is not turning up for adducing evidence, despite

repeated summons and the submission of the learned counsel for

the petitioner that in 24 out of 28 cases against him, he has been

acquitted and 18 out of these 24 cases were Excise cases and in the

remaining three cases he has already been granted bail, I am

inclined to allow the prayer for bail of the petitioner but subject to

stringent conditions.

8. The petitioner - Susa @ Susanta Baliarsingh @ Susana

Baliarsingh be released on bail on such terms and conditions as

may be fixed by the learned Court below in seisin over the matter,

after verifying that only four cases including this case are pending

against the petitioner and he has been granted bail in the other three

cases as mentioned above, including the following conditions:

(i) He will not indulge in any criminal activity while on bail,

(ii) He will not threaten or try to influence prosecution

witnesses while on bail

(iii) He shall furnish cash surety of Rs.10,000/-

(iv) He will report before the Jankia Police Station on every

Sunday between 4.00 P.M. to 6.00 P.M. till conclusion of

trial.

(v) He will remain present in the learned trial Court on each

date.

9. Violation of any condition will entail in cancellation of

bail/recall of this order.

10. The petitioner shall be released on bail after verifying that corrected vide order dated 05.03.2025 the petitioner has been granted bail in * Jankia P.S. Case No.235 of

2023 Nirakarpur P.S. Case No. 116 of 2014, Nirakarpur P.S. Case

No.52 of 2019 and Nirakarpur P.S. Case No.82 of 2023 and that

the injured in spite of being alive, is not appearing in the learned

trial Court to adduce evidence.

11. The BLAPL is accordingly disposed of.

12. It is also directed that in case the victim Biroj Kumar Rath

requires police protection for adducing evidence in the Court of

learned 2nd Additional Sessions Judge, Khurda, it is open to him to

apply to the Superintendent of Police, Khurda and IIC, Jankia

Police Station for necessary security/police protection.

13. Copy of the order be supplied to Ms. Sarita Moharana,

learned Additional Standing Counsel for communication to the

Superintendent of Police, Khurda as well as to the I.I.C., Jankia

Police Station.

Reason: Authentication                                                   (Savitri Ratho)
Location: HIGH COURT OF ORISSA, CUTTACK
Date: 12-Mar-2025 18:19:26                                                   Judge
      Amit

 

 
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