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

Rajkishore Sahoo vs State Of Odisha ....... Opposite ...
2026 Latest Caselaw 806 Ori

Citation : 2026 Latest Caselaw 806 Ori
Judgement Date : 30 January, 2026

[Cites 0, Cited by 0]

Orissa High Court

Rajkishore Sahoo vs State Of Odisha ....... Opposite ... on 30 January, 2026

Author: Sanjeeb K Panigrahi
Bench: Sanjeeb K Panigrahi
                                IN THE HIGH COURT OF ORISSA AT CUTTACK
                                                  BLAPL No. 13882 of 2025
                             Rajkishore Sahoo                          ........   Petitioner(s)
                                                                      Mr. Gopinath Mishra, Adv.

                                                        -Versus-
                             State of Odisha                           ....... Opposite Party(s)
                                                                       Mr. Amitabh Pradhan, ASC

                                     CORAM:
                                     DR. JUSTICE SANJEEB K PANIGRAHI
                                                   ORDER

30.01.2026

Order No. I.A. No.84 of 2026

01.

1. This matter is taken up through hybrid arrangement.

2. This matter is not the assignment of this Bench. However, due to

non-availability of the regular Bench, this matter is taken up on

being mentioned by the Petitioner.

3. This application has been filed for grant of interim bail to the

Petitioner.

4. Learned counsel for the Petitioner submits that the wife of the

Petitioner having died on 29.01.2026, his presence at home during

this period is necessary to take part in the obsequies ceremony.

He further submits that the Petitioner being a responsible male

member of the family, in his absence, the other members of the

Signed by: LITARAM MURMU family are facing a lot of difficulties in making the arrangements

for the ceremony. He, therefore, prays for grant of interim bail to

the Petitioner.

5. Taking into account the submissions made and on going through

the averments taken in the application; this Court is inclined to

direct that the Petitioner be released on interim bail for a period

of three weeks reckoning from the date of his actual release by

the learned Sessions Judge, Cuttack in S.T. Case No.311 of 2025

on such terms and conditions as deemed just and proper by the

court in seisin over the matter with further conditions that the

Petitioner shall not indulge himself in any criminal activity

during the period of interim bail; and shall positively surrender

before the court in seisin over the matter as would be so directed

by the said Court on expiry of period of interim bail.

6. The I.A. is accordingly disposed of.

7. Urgent certified copy of this order be granted as per rules in

course of the day.

( Dr. Sanjeeb K Panigrahi) Judge

Murmu

 
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