Citation : 2025 Latest Caselaw 7759 Ori
Judgement Date : 2 September, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
BLAPL No.6770 of 2025
(In the matter of application under Section 483 of the
BNSS).
Sambit Panda ... Petitioner
-versus-
State of Odisha ... Opposite Party
For Petitioner : Mr. Y. Das, Sr. Advocate
along with Mr. N.C. Mohanty,
Advocate
For Opposite Party : Mr. M.K. Mohanty, Addl. PP
Mr. S.S. Bhuyan, Advocate
(informant)
CORAM:
JUSTICE G. SATAPATHY
DATE OF HEARING & DATE OF JUDGMENT:02.09.2025 (ORAL)
G. Satapathy, J.
1. This is a bail application U/S.483 of BNSS by
the petitioner for grant of bail in connection with
Infocity P.S. Case No.440 of 2024 corresponding to 1
C.C. Case No.6812 of 2024 (C.T. Case No.1608 of
2024) pending in the file of learned J.M.F.C.-II (Cog.
Taking), Bhubaneswar, for commission of offences
punishable U/Ss.316(2)/ 324(5)/ 318(4)/ 338/
336(3)/340(2)/351(2) of BNS, on main the allegation
of cheating the informant by not providing as agreed
the luxury cars by taking a sum of Rs.1,08,50,000/-.
2. In the course of hearing, Mr. Yasobant Das,
learned Senior Counsel, who is being assisted by Mr.
Nirmal Chandra Mohanty, learned counsel for the
petitioner submits that although it is alleged that the
petitioner has received Rs.1,08,50,000/- to supply
cars, but since the petitioner was not the real supplier
of luxury cars, he transferred the money to one
Usharani Barik to supply the same, but unfortunately
luxury cars could not be supplied to the informant
and even if the materials on record are taken into
consideration, it would only be a case of breach of
contract which does not give rise to any criminal
action/liabilities, but notwithstanding to such fact, the
complainant has managed to initiate a criminal case
by filing a complaint and sending it to the Police for
registration. It is further submitted that the petitioner
is in custody since 09.06.2025 and charge sheet has
already been submitted in this case, but fact remains
that all the offences alleged against the petitioner are
not punishable with death or imprisonment for life,
rather the same is triable by Magistrate First Class
and in view of the law laid down by the Apex Court in
Satender Kumar Antil Vrs. Central Bureau of
Investigation; (2022) 10 SCC 51, the petitioner
may kindly be granted bail.
2.1. In opposing the prayer for bail, Mr. Sourav
Suman Bhuyan, learned counsel appearing for the
informant, however, strongly argues and submits that
not only the petitioner is involved in this case, but
also he is involved in another case and since the
petitioner has prima facie committed a financial
fraud, he should not be granted bail and the
informant is unaware of the fact as to whether the
petitioner has transferred the money to co-accused or
not, but in fact the petitioner has cheated the
informant by not supplying the car after receiving the
Rs.1,08,50,000/-. It is further submitted that
although there is a financial fraud committed by the
petitioner, but the informant is only concerned about
refund of his hard-earned money and in case the
petitioner delivers the amount, the informant would
not have any serious objection for grant of bail to the
petitioner.
2.2. In echoing the submission of the learned
counsel for the informant, Mr. M.K. Mohanty, learned
Addl. PP submits slightly different by arguing that the
petitioner has transferred a sum of Rs.90,00,000/- to
the co-accused Usharani Barik, who is yet to be
apprehended and charge sheet has already been
submitted by keeping the investigation open for other
action and, therefore, at this stage granting bail
would allow the petitioner to interfere with the
investigation and witnesses and, therefore, the
petitioner may not kindly be granted bail.
3. After having considered the rival submissions
upon perusal of record, there appears some
allegations against the petitioner for receiving certain
amount to deliver some luxury cars, but it is
unearthed in the investigation that the petitioner has
allegedly transferred a sum of Rs.90,00,000/- to co-
accused namely Usharani Barik. Be that as it may,
criminal proceedings are never meant for realization
of money as held by Apex Court in Ramesh Kumar
Vrs. State of NCT of Delhi; (2023) 7 SCC 461. In
this case, as per the submissions advanced by the
parties, there appears oral agreement between the
petitioner and the informant for supply of car after
receiving the amount, but the petitioner has already
been detained in custody since 09.06.2025 and in the
meantime, charge sheet has already been submitted.
Further, the allegations which have been levelled
against the petitioner are subject to trial, but at best
right now it is only allegation and detaining a person
for indefinite period pending trial would not be in the
interest of justice or personal liberty of such person
as guaranteed under Article 21 of the Constitution of
India. The primary and paramount consideration in
granting bail is securing the possibility of attendance
of the accused at the trial, but there is no material on
record to suggest that the petitioner would abscond
in case of his enlargement on bail.
4. In such view of the matter and taking into
consideration the materials placed on record vis-à-vis
the accusations sought to be brought against him and
keeping in view the right of the accused to be
presumed innocent until proven guilty at the trial and
taking into account the law laid down by the Apex
Court in Satender Antil(Supra), this Court without
expressing any view on merits, admits the petitioner
to bail.
5. Hence, the bail application of the Petitioner
stands allowed and the Petitioner is allowed to go on
bail on furnishing bail bonds of Rs.5,00,000/-
(Rupees Five Lakhs) only with two solvent sureties
each for the like amount to the satisfaction of the
learned Court in seisin of the case on such terms and
conditions as deem fit and proper by it with following
conditions:-
(i) the petitioner shall not threaten, coerce or influence any of the witnesses acquainted with the facts of the case so as to dissuade them from disclosing such facts before the learned trial Court.
(ii) the petitioner shall not leave the country without seeking prior permission of the learned trial Court.
6. Accordingly, the BLAPL stands disposed of.
7. Issue urgent certified copy of the order as
per Rules.
(G. Satapathy) Judge
Orissa High Court, Cuttack, Dated the 2nd day of September, 2025/S.Sasmal
Signed by: SUBHASMITA SASMALBLAPL No. 6770 of 2025
Reason: Authentication Location: High Court of Orissa Date: 03-Sep-2025 14:12:26
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!