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

Matal @ Pramodnayak @ Naik vs State Of Odisha ... Opposite Party
2026 Latest Caselaw 1422 Ori

Citation : 2026 Latest Caselaw 1422 Ori
Judgement Date : 17 February, 2026

[Cites 7, Cited by 0]

Orissa High Court

Matal @ Pramodnayak @ Naik vs State Of Odisha ... Opposite Party on 17 February, 2026

Author: G. Satapathy
Bench: G. Satapathy
     IN THE HIGH COURT OF ORISSA AT CUTTACK
       BLAPL Nos.9180, 9328 & 12939 of 2025
    (In the matter of applications under Section 483 of
    BNSS, 2023).
  Matal @ PramodNayak @ Naik ...             Petitioners
  (In BLAPL No.9180 of 2025)
  Purna Chandra Prusty
  (In BLAPL No.9328 of 2025)
  ShibaDakua
 (In BLAPL No.12939 of 2025)

                                  Mr. K. Mohanty, Advocate
                              (in BLAPL No.9180 of 2025)
                                   Mr. D. Panda, Advocate
                               (in BLAPL No.9328 of 2025)
                                Mr. B.K. Behera, Advocate
                            (in BLAPL No.12939 of 2025)
                         -versus-
 State of Odisha                    ...     Opposite Party
                                 Mr. P. Satpathy, Addl. PP


       CORAM:        JUSTICE G. SATAPATHY

 F DATE OF HEARING &JUDGMENT:17.02.2026

G. Satapathy, J.

1. Since these three bail applications arise out

of one and same case record, the same are taken up &

heard together and disposed of by this common order

with the consent of the learned counsel for the parties.

2. These three applications U/S.483 of BNSS

by the petitioners for grant of bail in connection with GR

Case No. 796 of 2025 arising out of NayagarhSadar PS

Case No. 178 of 2025 pending in the file of learned SDJM,

Nayagarh for commission of offences punishable

U/Ss.310(2)/311/111(3) of the BNS r/w Sections 25/27 of

the Arms Act, on the main allegation of committing

robbery of Rs.27,00,000/- from Indian Bank, Mandhatapur

in Nayagarh District.

3. Heard Mr. Kuldeep Mohanty, learned

counsel for the petitioner in BLAPL No.9180 of 2025; Mr.

Devashis Panda, learned counsel appearing virtually in

BLAPL No.9328 of 2025; Mr. Bijay Kumar Behera,

learned counsel for the petitioner in BLAPL No.12939 of

2025 and Mr. P. Satpathy, learned Addl. PP in the matter

and perused the record.

4. Admittedly all the three petitioners seek for

bail for want of communication of grounds of arrest as

mandated under Article 22(1) of the Constitution of

India/ Sec.47 of BNSS which are in fact mandatory in

nature. According to Article 22(1) of the Constitution of

India, which provides for "Protection against arrest and

detention in certain cases", no person who is arrested

shall be detained in custody without being informed, as

soon as may be, of the grounds for such arrest nor shall

he be denied the right to consult, and to be defended

by, a legal practitioner of his choice. Similarly, Sec.47 of

BNSS which provides for "Person arrested to be

informed of grounds of arrest and of right to bail" states

that every police officer or other person arresting any

person without warrant shall forthwith communicate to

him full particulars of the offence for which he is

arrested or other grounds for such arrest. There is no

doubt that the IO in his affidavit at paragraph 6 states

that at the time of arrest, the petitioner Purna Chandra

Prusty was well informed about his involvement in crime

and after knowing very well, the document prepared for

his arrest memo and he has also put his signature which

itself proves that the petitioner is well acknowledged

about his arrest by the investigating agency in

connection with the above reference case, but a careful

perusal of the arrest memo which is produced in support

of compliance of Sec.47 of BNSS/Article22(1) of the

Constitution of India, it is stated therein in column

number 5 as "Grounds of arrest: - Under the strength of

above noted case". It is no more res-integra that the

grounds of arrest must be communicated to the arrestee

in writing in the language he understands immediate

after his arrest or just two hours before his production in

the Court of law. The compliance as required U/S.47 of

BNSS/Article 22(1) of Constitution of India has not been

done in this case because the arrest memo only reflects

about the sentence "under the strength of above noted

case". Further, neither the arrest memo contains the

particular of the offences nor the grounds of such arrest

in any column nor can it be said that the grounds of

arrest has been communicated to the arrestee in writing

in the language he understands. In order to establish

the compliance of the aforesaid statutory/constitutional

provision, it is advisable for the arresting officer to

obtain an acknowledgement from the detainee about the

information of grounds of his arrest in writing in the

language he understands and merely stating or

mentioning that the grounds of arrest has been

informed/communicated to the detainee is not sufficient

compliance. Same procedure is repeated in the arrest

memos of other two petitioners namely Matal@ Pramod

Nayak @ Naik and Shiba Dakua which is evident from a

plain perusal of their arrest memos.

5. In Mihir Rajesh Shah Vrs. State of

Maharashtra; (2026) 1 SCC 500, the Apex Court has

summarized its conclusion in paragraph-66, which reads

as under:-

"66. In conclusion, it is held that:

66.1.The constitutional mandate of informing the arrestee the grounds of arrest is mandatory in all offences under all statutes includingoffences under IPC, 1860 (now BNSS 2023);

66.2.The grounds of arrest must be communicated in writing to thearrestee in the language he/she understands;

66.3. In case(s) where, the arresting officer/person is unable to communicate the grounds of arrest in writing on or soon after arrest, it be so done orally. The said grounds be communicated in writing within a reasonable time and in any case at least two hours prior to production of the arrestee for remand proceedings before the Magistrate.

66.4. In case of non-compliance of the above, the arrest and subsequent remand would be rendered illegal and the person will be at liberty to be set free."

6. Applying the aforesaid principles to the

facts of the present case, it is reasonably found that the

compliance of Article 22(1) of the Constitution of

India/Section 47 of BNSS (Section 50 of CrPC) have not

been done in letter and spirit, but what would be the

inevitable conclusion, if such compliance is not done has

been reiterated in Directorate of Enforcement Vrs.

Subash Sharma; 2025 SCC OnLine SC 240, wherein

the Apex Court at Paragraph-8 has held as under:-

"8. Once a Court, while dealing with a bail application, finds that the fundamental rights of the accused under Articles 21 and 22 of the Constitution of India

have been violated while arresting the accused or after arresting him, it is the duty of the Court dealing with the bail application to release the accused on bail. The reason is that the arrest in such cases stands vitiated. It is the duty of every Court to uphold the fundamental rights guaranteed under Articles 21 and 22 of the Constitution."

7. Hence, the bail applications of the

petitioners Matal @ PramodNayak @ Naik in BLAPL

No.9180 of 2025; Purna Chandra Prusty in BLAPL

No.9328 of 2025 and ShibaDakua in BLAPL No.12939 of

2025 stand allowed and the petitioners are allowed to go

on bail on furnishing bail bonds of Rs.25,000/- (Rupees

Twenty Five Thousand) only with one solvent surety 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.

8. Accordingly, the BLAPL Nos.9180, 9328 &

12939 of 2025 stands disposed of. Issue urgent certified

copy of the order as per Rules. A soft copy of this order

be immediately communicated to the concerned Court,

who shall afterwards communicate the same to the

concerned Jail through e-mail for reference.

9. It is very high time to prevent such

violation of mandatory provisions inasmuch as the

offender may take the benefit of the non-compliance of

the aforesaid mandatory statutory requirements which is

very much evident in this case and this Court has come

across in so many cases about violations/infractions of

the aforesaid provisions under Article 22(1)/Sec.47 of

the BNSS (Sec.50 of CrPC) only enuring to the benefit of

the offender to get out of the custody mainly on

technical grounds. It is, therefore, considered

appropriate to inform the Director General of Police,

Odisha and the Principal Secretary to Home Department,

Odisha to sufficiently train the police officers making

arrest to comply the mandatory provisions of law,

otherwise many hardened criminal will escape by taking

this route, which is not in the interest of justice. In many

cases, this Court has come across non-compliance of

grounds of arrest as mandated under Article 22(1) of the

Constitution of India/Sec.47 of BNSS, which can be

obviated by giving proper training to the concerned

police officers. Accordingly, this Court requests the

Principal Secretary, Home Department, Odisha and

Director General of Police to bestow personal attention

on this aspect to train the police officers and issue

suitable instruction/circular to avoid this kind of situation

for non-compliance of the aforesaid mandatory

provisions. A copy of the order be immediately

communicated to Director General of Police and Principal

Secretary to Home Department, Odisha for compliance.

(G. Satapathy) Judge

Orissa High Court, Cuttack, Dated the 17th day of February, 2026/Jayakrushna

Location: High Court of Orissa, Cuttack

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter