Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sudesh Mistry vs State Of Odisha ... Opposite Party
2026 Latest Caselaw 946 Ori

Citation : 2026 Latest Caselaw 946 Ori
Judgement Date : 4 February, 2026

[Cites 7, Cited by 0]

Orissa High Court

Sudesh Mistry vs State Of Odisha ... Opposite Party on 4 February, 2026

Author: G. Satapathy
Bench: G. Satapathy
     IN THE HIGH COURT OF ORISSA AT CUTTACK
     BLAPL Nos.10485 of 2025, 98 & 353 of 2026
   (In the matter of applications under Section 483 of
   BNSS, 2023).
  Sudesh Mistry                    ...       Petitioners
  (In BLAPL No.10485 of 2025)
  Sakhanath Ray
  (In BLAPL No.98 of 2026)
  Paresh Biswas
 (In BLAPL No.356 of 2026)

                                    Mr. P.K. Das, Advocate
                              (in BLAPL No.10485 of 2025)
                                 Mr. A. Mohanty, Advocate
                          (in BLAPL Nos.98 & 356 of 2026)

                          -versus-
  State of Odisha                      ...    Opposite Party

                                     Mr. M.R. Patra, Addl. PP


       CORAM:        JUSTICE G. SATAPATHY

    DATE OF HEARING &JUDGMENT:04.02.2026

G. Satapathy, J.

1. Since these three bail applications arise out

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

together and disposed of by this common order with

the consent of the learned counsel for the parties.

2. These are applications U/S.483 BNSS by

the petitioners for grant of bail in connection with

Malkangiri PS Case No.248 of 2025 corresponding to

Spl GR Case No.74 of 2025, pending in the Court of

learned Sessions Judge-cum-Special Judge, Malkangiri

for commission of offences punishable

U/Ss.20(b)(ii)(C)/25/29 of the NDPS Act.

3. The allegation as emerged out from the FIR

discloses that while the informant police officer and his

staff were conducting MV checking duty on 19.05.2024,

they noticed two vehicles, one white color Bolero Neo

bearing Regd. No.OD-30-D-8658 and one light blue

color Tata Pickup Van bearing Regd. No.TS-12-UE-3701

loaded with plastic bags at Goudaguda chowk,

Malkangiri and on suspicion, they directed the drivers of

the aforesaid two vehicles to stop, however, seeing the

police checking, the drivers of both the vehicles

stopped and driver of bolero Neo and occupant of Tata

Pickup Van managed to escape from the spot, but the

police party apprehended the driver of Tata Pickup

namely Sujan Bepari and occupant of bolero vehicle

namely Sudesh Mistry and on search, the police party

recovered 46bags each containing 20Kgs of contraband

ganja from the pickup van and four bags each

containing 20Kgs contraband ganja from the bolero Neo

vehicle and accordingly, the police party recovered

1000Kgs of Contraband Ganja from both the vehicles.

Further, the police party on interrogation came to know

that Paresh Biswas, Sakhanath Ray had managed to

abscond from the spot.

On the FIR by the informant police official,

Malkangiri PS Case No.248 of 2025 was registered for

commission of offence punishable U/S.20(b)(ii)(C)/

25/29 of NDPS Act which culminated in submission of

charge-sheet against the petitioners and co-accused

persons for the self-same offences, resulting in present

bail applications before this Court after the rejection of

bail application to the petitioners by the learned Special

Judge, Malkangiri.

4. In the course of hearing, Mr. Pranab Kumar

Das, learned counsel for the petitioner in BLAPL

No.10485 of 2025 submits that the petitioner was not

having any knowledge of transportation of contraband

ganja in the vehicle since he was a mere occupant of

the vehicle and he having not being found in conscious

possession of Contraband Article, it can be well

considered that the petitioner has satisfied the

conditions of Sec.37 of NDPS Act and, therefore, the

petitioner having already been detained in custody for a

substantial period may kindly be granted bail.

4.1 On the other hand, Mr. Abhas Mohanty, learned

counsel for the petitioners in BLAPL Nos.98 of 2026 &

356 of 2026 submits that neither the petitioners were

apprehended from the spot nor were they in found

conscious possession of contraband article and they

having been subsequently falsely arrested in this case

may kindly be allowed to go on bail as the provision of

Sec.37 of NDPS Act is not attracted against them.

4.2 On the other hand, Mr. M.R. Patra, learned Addl.

PP by inviting attention to the criminal antecedents of

the petitioners Sakhanath Ray and Paresh Biswas for

similar offences prays to reject their bail applications.

Mr. M.R. Patra also submits that the petitioner Sudesh

Mistry being found in conscious possession of the

contraband article of huge quantity and he having not

satisfied the conditions of Sec.37 of NDPS Act, his bail

application may kindly be rejected.

5. After having considered the rival submission

upon perusal of record, there appears allegation against

the petitioners for transporting huge quantity of

Contraband Ganja to the tune of 1000Kg in two

vehicles, but the quantity of Contraband Ganja seized

in this case is much more than the commercial

quantity. Law is fairly well settled that grant or refusal

of bail for commission of offence under NDPS Act

involving commercial quantity is governed by Sec.37 of

NDPS Act, which provides that no person accused of

offence under NDPS Act involving commercial quantity

shall be released on bail; where Public Prosecutor

opposes such bail application, unless the Court is

satisfied that there are reasonable grounds to believe that

the accused is not guilty of the offence and he is unlikely

to commit offence while on bail and in this case, the

petitioner Sudesh Mistry is allegedly apprehended from

the spot along with the contraband article, but the

petitioners Sakhanath Ray and Paresh Biswas have been

subsequently arrested, however, the allegation against

them is for procuring and supplying the Contraband

Ganja in this case.

6. One of the important consideration in granting

bail as per Sec.37 of NDPS Act to an accused for

commission of offence under NDPS Act involving

commercial quantity is his unlikelihood of committing

offence while on bail, but the petitioner Paresh Biswas

is allegedly involved in following five cases:-

(i) Cr. No.78/2025 of Gangavaram PS, Andhra Pradesh U/S.8(C) r/w Sec.20(b)(ii)(C) of NDPS Act;

(ii) Cr. No.246 of 2023 of Umadi PS, Jath District, Maharashtra-Seizure of 80Kgs of Ganja;

(iii) Kalimela PS Case No.64 of 2022 U/S.420 r/w Sec.34 of IPC;

(iv) Motu PS Case No. U/S.294/420 r/w Sec.34 of IPC

(v) Orkel PS Case No.410 of 2024 U/S.125(a)/281 of BNS.

Similarly, the prosecution has reported against

the petitioner Sakhanath Ray the following three

criminal cases:-

(i) Cr. No.78 of 2025 of Gangavaram PS, Andhra Pradesh U/S.8(C) r/w Sec.20(b)(ii)(C) of NDPS Act

(ii) Cr. No.52 of 2017 of NCB, KZU, West Bengal

(iii) Malkangiri PS FIR No.55 dated 06.03.2013, U/S.20(b)(ii)(C) of NDPS Act.

The aforesaid two petitioners have never

disclosed their aforesaid criminal antecedents in their

bail applications which is not only material omission,

but also suppression of important fact, which cannot be

taken lightly.

7. A studied scrutiny of the materials placed on

record, together with the criminal antecedents of the

petitioners as referred to above, this Court is of the

considered opinion that the petitioners Sakhanath Ray

and Paresh Biswas have not been able to satisfy the

conditions of Sec.37 of NDPS Act. Similarly, the

petitioner Sudesh Mistry being allegedly found in

possession of such a huge quantity of Contraband

Ganja is also not considered to have satisfied the

conditions of Sec.37 of NDPS Act. In view of the

aforesaid discussion of facts and taking into account the

other circumstances on record vis-à-vis the materials

placed on record and the petitioners having not been

able to satisfy the conditions of Sec.37 of NDPS Act

which is sine qua non for grant of bail to an accused for

commission of offence under NDPS Act involving

commercial quantity, this Court is not inclined to grant

bail to the petitioners.

8. Hence, these three bail applications of the

petitioners namely Sudesh Mistry in BLAPL No.10485 of

2024, Sakhanath Ray in BLAPL No.98 of 2026 and

Paresh Biswas in BLAPL No.356 of 2026 stand rejected.

Accordingly, the BLAPLs stand disposed of.





                                                                  (G. Satapathy)
                                                                       Judge

Digitally Signed      Orissa High Court, Cuttack,
Signed by: JAYAKRUSHNA DASH             th

Reason: AuthenticationDated the 04 day of February, 2026/Jayakrushna Location: High Court of Orissa, Cuttack Date: 05-Feb-2026 13:03:15

 
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