Citation : 2026 Latest Caselaw 758 Ori
Judgement Date : 29 January, 2026
IN THE HIGH COURT OF ORISSA AT CUTTACK
Rabi Majhi ... Petitioners
(In BLAPL No.9821 of 2025)
Selestina Raita
(In BLAPL No. 9824 of 2025)
Lusian Raita
(In BLAPL No.9826 of 2025)
Isak Raita
(In BLAPL No. 9828 of 2025)
Mr. A.K. Mishra, Advocate
-versus-
State of Odisha ... Opposite Party
Mr. C. Mahanty, Addl. PP
CORAM:
JUSTICE G. SATAPATHY
ORDER(ORAL)
Order No. 29.01.2026
02. 1. This matter is taken up through Hybrid
Arrangement (Virtual/Physical Mode).
2. Mr. Ashis Kumar Mishra, learned counsel for the Petitioners seeks permission of the Court to withdraw the present bail applications by praying to grant liberty to the Petitioners to renew their prayer for bail before the learned trial Court after submission of charge sheet.
3. In view of the above, the present four bail applications stand disposed of as withdrawn with aforesaid liberty as prayed for, but subsequent bail applications of the Petitioners shall be considered
according to its own merit.
Location: HIGH COURT OF ORISSA Date: 29-Jan-2026 17:39:14 (G. Satapathy) Judge Priyajit
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!