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

Dr. Rabindra Kumar Jena vs State Of Odisha (Vigilance) ..... ...
2026 Latest Caselaw 2320 Ori

Citation : 2026 Latest Caselaw 2320 Ori
Judgement Date : 13 March, 2026

[Cites 31, Cited by 0]

Orissa High Court

Dr. Rabindra Kumar Jena vs State Of Odisha (Vigilance) ..... ... on 13 March, 2026

Author: A.K. Mohapatra
Bench: Aditya Kumar Mohapatra
                  IN THE HIGH COURT OF ORISSA AT CUTTACK
                          CRLMC No.3829 of 2025
          (An application under Section 482 of the Code of Criminal Procedure, 1973)

Dr. Rabindra Kumar Jena                          .....                       Petitioner
                                                           Represented by Adv. -

                                                           Mr. Prateik Parija

                                       -versus-
State Of Odisha (Vigilance)                  .....                    Opposite Party
                                                         Represented by Adv. -
                                                         Mr. N. Moharana,
                                                         Standing Counsel (Vigilance)

                            CRLMC NO.3682 OF 2024
          (An application under Section 482 of the Code of Criminal Procedure, 1973)


Prof. (Dr.) Trupti Rekha Swain                  .....                       Petitioner
                                                           Represented by Adv. -

                                                           Mr. Prateik Parija

                                       -versus-
State Of Odisha (Vigilance)                   .....                   Opposite Party
                                                           Represented by Adv. -


                                                           Mr. N. Moharana,
                                                           Standing Counsel (Vigilance)




                              CORAM:
        THE HON'BLE MR. JUSTICE ADITYA KUMAR MOHAPATRA



                                                                               Page 1 of 33
        Date of Hearing: 27.02.2026         : Date of Judgement: 13.03.2026

A.K. Mohapatra, J. :

1. The Petitioners in the present batch of CRLMC petitions have both

approached this Court seeking quashing of the criminal proceedings against

them in VGR No.62 of 2017 arising out of Cuttack Vigilance Cell P.S. Case

No.18 of 2017, registered for the alleged commission of offences under Sections

13(2) and 13(1)(e) of the Prevention of Corruption Act, 1988 ("PC Act") read

with Section 34 of the IPC, which is presently pending before the learned

Special Judge (Vigilance), Cuttack.

2. Since both the CRLMC applications arise out of the self-same FIR

and involve a common set of facts and issues, they are heard analogously and

are being disposed of by this common order. For the sake of convenience, the

CRLMC No.3829 of 2025 has been taken as the lead matter.

FACTUAL MATRIX OF THE CASE

3. A brief narration of the essential facts of the present case, shorn of

unnecessary details, is as follows. Upon receiving information regarding alleged

criminal misconduct and possession of assets disproportionate to the known

sources of income of the Petitioners, the Vigilance Department initiated an

inquiry and conducted searches at various locations. These included the

Government residential quarters of the Petitioners, certain flats owned by them,

their office at the Department of Haematology in SCB Medical College and

Hospital ("SCB MCH"), as well as other places connected with them.

4. The FIR records at Annexure-1 series reveal that, upon discovery of

assets allegedly disproportionate to the known sources of income of the present

Petitioners, a further preliminary inquiry was undertaken. It is relevant to note

that the Petitioner in CRLMC No. 3829 of 2025, Dr. Rabindra Kumar Jena, is

the husband of the Petitioner in CRLMC No. 3682 of 2024, Dr. Trupti Rekha

Swain. Both the Petitioners are Government servants, with Dr. Rabindra Kumar

Jena serving as the Head of the Department of Haematology at SCB MCH and

Dr. Trupti Rekha Swain serving as Professor and Head of the Department of

Pharmacology at the same institution.

5. The FIR further indicates that the Petitioners had neither submitted

their property statements since joining Government service, nor had they

obtained the requisite permission from the competent authority prior to

acquiring certain assets. On the basis of the tentative preliminary calculation of

the movable and immovable assets of the Petitioners and their expenditure, the

Vigilance Department has alleged that the Petitioners are in possession of assets

disproportionate to their known sources of income to the tune of Rs.4,00,32,026,

which is stated to constitute approximately 219% of their known sources of

income. Accordingly, the present case was registered against the Petitioners

under the aforementioned provisions of the PC Act and the IPC.

6. Aggrieved by their implication in the aforesaid offences and by the

fact that the FIR, registered nearly eight years ago, has not yet culminated in

completion of the investigation, the Petitioners have approached this Court

seeking quashing of the present criminal proceedings.

CONTENTIONS ON BEHALF OF THE PETITIONERS

7. Heard Mr. Prateik Parija, learned counsel appearing for the

Petitioners. It is the firm stance of the Petitioners that the allegations in the FIR

do not disclose any prima facie offence, that the inordinate delay in completion

of the investigation violates their rights under Article 21 of the Constitution of

India and that continuation of the present criminal proceeding amounts to an

abuse of the process of the Court. In support of the aforesaid position, the

learned counsel for the Petitioners has advanced the following contentions;

i) At the very outset, learned counsel for the Petitioners submitted

that in an earlier matter involving similar factual circumstances, this Court

had quashed the criminal proceedings by judgment dated 16.04.2025 in

CRLMC No.1628 of 2023 along with CRLMC No.1629 of 2022. Referring

to paragraphs 10, 11, 34 to 45, 52 and 53 of the said judgment, annexed as

Annexure-2 series to CRLMC No.3829 of 2025, it was contended that the

present Petitioners stand on an even better footing than the petitioners in

the aforesaid case. Accordingly, it was urged that the present Petitioners are

entitled to similar relief.

ii) Learned counsel further contended that both Petitioners have

regularly submitted their property statements in accordance with the

applicable service rules. Referring to the income computation reflected in

the FIR (Annexure-1 series), it was submitted that the total income of the

Petitioners from known sources has been shown as Rs.4,04,80,744/-,

which, according to the learned counsel, exceeds the value of the assets and

expenditure attributed to them. It was therefore contended that no case of

disproportionate assets is made out. Learned counsel further submitted that,

on the basis of the figures mentioned in the FIR itself, the Petitioners have

surplus income of Rs.11,44,885/- and Rs.20,14,307/- respectively after

accounting for their assets and expenditures. It was also contended that

certain amounts received by Dr.Trupti Rekha Swain, the Petitioner in

CRLMC No.3682 of 2024, from her relatives through her SBI account,

though duly reflected in the income-tax returns filed before the authorities,

have not been considered by the investigating agency. Likewise, an amount

of Rs.5,00,000/- received as advance towards sale of an immovable

property at Bhubaneswar has also allegedly been ignored despite being

reflected in the income-tax returns.

iii) With specific reference to the Petitioner in CRLMC No.3682 of

2024, the learned counsel submitted that she has been implicated in the

present case under Section 34 of the IPC solely on the ground that she is

the wife of the Petitioner in CRLMC No.3829 of 2025. It was contended

that the said Petitioner, Dr. Trupti Rekha Swain, was serving as Professor

and Head of the Department of Pharmacology at SCB MCH during the

relevant check period and possesses independent and lawful sources of

income. In such circumstances, according to learned counsel, no element of

common intention or abetment can be attributed to her so as to justify her

implication under Section 34 of the IPC.

iv) Learned counsel for the Petitioners further submitted that a

departmental proceeding had also been initiated against the Petitioner-

Dr.Trupti Rekha Swain on the self-same allegations. It was contended that

in the said proceeding the Petitioner was ultimately exonerated of all the

charges. The competent authority, while passing the order of exoneration,

observed that the Petitioner had not committed any illegality as alleged

against him. It was further observed that non-submission of property

statements is not uncommon in the case of doctors, and that the Petitioner

had subsequently submitted the property statements in accordance with the

applicable service rules.

v) Learned counsel for the Petitioners further submitted that the

computation of income reflected in the FIR suffers from serious

inaccuracies. By way of illustration, it was pointed out that the income of

the Petitioners from salary has been reflected as Rs.1,45,00,000/- instead of

the actual amount of Rs.2,19,77,372/-. It was also contended that the

income derived from the private medical practice of the Petitioners

amounting to Rs.89,48,501/- has been completely ignored by the

investigating agency. Additionally, the professional income of the

Petitioners for the financial year 2017-18 (Rs.76,54,575/- and

Rs.12,93,926/- respectively) has also not been taken into account, despite

the fact that the FIR was registered in November 2017 and the said

financial year falls within the ambit of the check period in the present case.

vi) Continuing with the inconsistencies in the calculation of

incomes and expenditures of the Petitioners by the Vigilance authorities,

the learned counsel for the Petitioners pointed out that several other heads

of income, including bank loans, house rent, advances received,

agricultural income, interest on deposits, bonus received on bank deposits

and LIC policies, BMT training income, VTP scholarship, honorarium, and

insurance pay-outs from SBI Life policies, have not been considered by the

investigating agency while computing the income of the Petitioners. It was

also contended that certain assets have been incorrectly valued. For

instance, the registration fee of Rs.2,56,917/- paid by the vendor in respect

of the properties reflected at serial nos. 1 and 6 of the balance sheet in

Annexure-1 series has been wrongly attributed to the Petitioners. Similarly,

the value of the house situated at Mahanadi Vihar (Plot No.114), which

according to the applicable Vigilance circular should be Rs.7,20,000/-, has

allegedly been arbitrarily shown as Rs.10,04,671/-. Learned counsel further

submitted that the ancestral house mentioned at serial no.10 of the asset

statement had been constructed by the father of the Petitioner prior to his

entry into government service and therefore could not legally be included

in the assets of the Petitioners. It was also contended that the educational

expenditure of the Petitioners' daughter amounting to Rs.1,20,00,000/- has

been wrongly shown as personal expenditure even though the same was

borne by the university through scholarship. In this regard, reliance was

placed upon the detailed computation sheet and representations submitted

by the Petitioners under Annexure-2 series in CRLMC No.3682 of 2024

and Annexure-3 series in CRLMC No.3829 of 2025.

vii) Addressing the computation of household expenditure, learned

counsel submitted that both the Petitioners reside together as husband and

wife and therefore the household expenditure cannot be calculated

separately for each of them. It was contended that the deduction of 33% of

income towards household expenditure from both Petitioners individually

is arbitrary and devoid of logic. According to learned counsel, such

deduction ought to have been made only once from the income of either of

the Petitioners.

viii) Learned counsel further submitted that had the Vigilance

authorities correctly computed the household expenditure by deducting

33% of the income of Dr. Rabindra Kumar Jena instead of that of his wife,

the disproportionate assets would come to Rs.40,38,244/-, which is

approximately 10% of the total income of the Petitioners. It was further

contended that even this figure is not final since several legitimate sources

of income have been ignored by the investigating agency, and upon proper

inclusion of those amounts the alleged disproportionate assets would fall

well below the permissible margin, which would clearly abolish the present

case wrongly instituted against the Petitioners.

ix) Lastly, placing reliance on several case laws, submitted that the

claims of the Petitioners are supported by documentary evidence, including

the income-tax returns filed before the competent authorities. It was

therefore contended that no offence as alleged in the FIR is made out

against the Petitioners. Learned counsel further emphasised that despite the

lapse of more than eight years since registration of the FIR, the Vigilance

Department has failed to submit the final form. Such inordinate delay,

according to learned counsel, seriously impairs the Petitioners' right to a

speedy trial guaranteed under Article 21 of the Constitution of India. It was

submitted that the Petitioners have at all stages cooperated with the

investigation and have furnished all relevant documents sought by the

investigating agency, yet the investigation has remained inconclusive.

CONTENTIONS         ON      BEHALF        OF      THE      STATE-VIGILANCE
DEPARTMENT

8. Heard Mr. N. Maharana, learned Standing Counsel appearing for the

State-Vigilance Department. Learned Standing Counsel has opposed the

CRLMC applications and submitted that the allegations in the FIR disclose the

commission of cognizable offences warranting a thorough investigation. It is

contended that the investigation is still in progress and that the materials

collected thus far prima facie justify continuation of the criminal proceeding.

Learned Standing Counsel therefore urged that the present CRLMC applications

are devoid of merit and are liable to be dismissed. In support of the aforesaid

submissions, the learned standing counsel has advanced the following

contentions;

i) At the outset, learned counsel for the State-Vigilance

Department submitted that upon receipt of allegations that the Petitioners

had abused their official positions and extended undue favour to certain

pharmaceutical companies by intentionally prescribing costly

chemotherapy drugs to blood cancer patients treated under the OSTF

scheme, Vigilance Cell P.S. Case No.19 of 2017 was registered. In the

course of investigation, a search was conducted on 22.11.2017 at the

residential quarters of the Petitioners as well as other connected premises.

Consequent upon the said search, the present case bearing Vigilance Cell

P.S. Case No.18 of 2017 was registered under Sections 13(2) and 13(1)(e)

of the PC Act read with Section 34 of the IPC on the allegation that the

Petitioners were found in possession of assets disproportionate to their

known sources of income to the extent of Rs.4,00,32,026/-.

ii) Addressing the stage of investigation, learned counsel

submitted that the investigation is presently at an advanced stage and is

nearing completion. It was contended that the investigation has taken

considerable time due to the necessity of collecting and scrutinising

voluminous documents from multiple sources. Learned counsel submitted

that upon detailed examination of the materials collected thus far, the

initially alleged disproportionate amount of Rs.4,00,32,026/- as reflected in

the FIR has been revised to Rs.54,32,621.08. It was further submitted that

such computation has been made after examining the net salaried income of

both the Petitioners and after deducting 33% of the gross salary of the

Petitioner in the second CRLMC application towards household

expenditure, against the lawful income assessed by the Vigilance

Department at Rs.3,76,45,650/-, which differs from the Petitioners' claim

that their lawful income amounts to Rs.4,04,80,744/-. Learned counsel

submitted that the exact quantum of disproportionate assets can only be

conclusively determined upon receipt and verification of certain remaining

documents from the concerned authorities, and the final form would be

submitted thereafter.

iii) Learned standing counsel further submitted that since both the

Petitioners are husband and wife and are public servants residing together

in a common household, the Petitioner in the second CRLMC application,

being the wife of the Petitioner in the first CRLMC application, has rightly

been implicated as a co-accused with the aid of Section 34 of the IPC. It

was also contended that the FIR cannot be treated as an encyclopaedia of

the entire case. According to learned standing counsel, one of the principal

reasons for the delay in completion of the investigation has been the

delayed supply or non-supply of certain crucial documents from various

sources. It was submitted that some documents are still awaited, which are

essential not only for ensuring a fair investigation but also for establishing

the prosecution case through documentary evidence attached as exhibits.

iv) Learned standing counsel for the Vigilance Department further

submitted that although the investigation has taken considerable time, such

delay has occurred in the course of conducting a fair and comprehensive

investigation and ultimately operates to the benefit of the accused. It was

also contended that the disruption caused by the COVID-19 pandemic

contributed to delays in the investigative process. In such circumstances, it

was argued that the Petitioners cannot be said to have suffered any real

prejudice.

v) Addressing the Petitioners' contention that a similar proceeding

with similar factual matrix was earlier quashed by this Court, the learned

counsel for the State-Vigilance Department has stated that although the said

judgment relates to Vigilance Cell P.S. Case No.19 of 2017, and there is

some overlap in the background facts and circumstances of both the cases,

each criminal proceeding must be examined on its own facts and

circumstances. It was therefore contended that the present case cannot be

quashed solely on the basis of the aforesaid judgment.

vi) With regard to the Petitioners' claim of violation of their

inalienable right under Article 21 of the Constitution of India, the learned

counsel for the State-Vigilance Department submitted that a qualitative

distinction must be drawn between the accused's right to fair trial and the

right to speedy trial. According to learned counsel, the right to a speedy

trial is relative in nature and the mere passage of time in the course of

investigation does not automatically result in prejudice to the accused. It

was contended that mere delay in completion of investigation cannot by

itself justify the quashing of criminal proceedings. Learned standing

counsel stated that while considering such a plea, the Court must balance

the rights of the accused with the larger societal interest in prosecuting

serious offences. It was argued that the right of an accused to a speedy trial

cannot override the demands of public justice.

vii) In support of his contention, the learned standing counsel for

the State-Vigilance Department has relied on several case laws vis-à-vis;

Niranjan Hermchandra Sashitttal and another Vs. State of Maharashtra,

reported in (2013) 4SCC 642; M/s Niharika Infrastructure Pvt. Ltd. vs.

State of Maharashtra and Ors., reported in (2021) SCCONLINE (SC)

315; Hussainara Khatoon & Others vs Home Secretary, Bihar & Others,

reported in (1980 to 1995) 5 SCC 326; R. Antulay vs. R.S. Nayak, reported

in (1992) 1 SCC 225; P. Ramachandra Rao vs. State Of Karnataka,

reported in (2002) 4 SCC 578; Mohd. Hussain @ Julfikar Ali vs the State

(Govt, Of Net) Delhi, reported in (2012) 9 SCC 408.

viii) Finally, In view of the aforesaid submissions, learned standing

counsel for the State-Vigilance Department contended that a prima facie

case of possession of disproportionate assets is clearly made out against the

Petitioners and that the investigation is still in progress. It was therefore

submitted that interference by this Court at this stage would be premature

and contrary to the interests of justice. Accordingly, it was prayed that the

present CRLMC applications be dismissed forthwith.

ANALYSIS OF THE COURT

9. Heard learned counsel for the respective parties, perused the CRLMC

petitions along with the FIR and other documents attached thereto. Perused the

written submission filed by the Petitioners along with the objection filed by the

Vigilance Department.

10. The Petitioners in the present batch of CRLMC applications, who are

husband and wife, are both medical professionals of considerable repute,

engaged at SCB Medical College and Hospital, Cuttack, in the fields of

haematology and pharmacology respectively. In the year 2017, allegations were

levelled against Petitioner-Dr. Rabindra Kumar Jena that he had abused his

official position by intentionally prescribing expensive chemotherapy drugs to

14 patients under the State-sponsored OSTF scheme, thereby showing undue

favour. Pursuant to such allegations, searches were conducted by the Vigilance

authorities at various premises connected with the Petitioners, following which

Vigilance Cell P.S. Case No.18 of 2017 came to be instituted against them.

11. It is the principal contention of the Petitioners that if a proper and

accurate assessment of their income and expenditure is undertaken, no case

under the alleged offences would be made out against them. The Petitioners

have further assailed the continuation of the present criminal proceeding on the

grounds of inordinate delay in completion of the investigation and the fact that,

on an earlier occasion, a case arising out of a similar factual background had

been quashed by this Court, with the Petitioners herein claiming to stand on a

better footing than the petitioners in the said decision. The Vigilance

Department, however, has stoutly opposed the Petitioners' plea, primarily

contending that a prima facie case of accumulation of assets disproportionate to

known sources of income is clearly made out against the Petitioners. It is further

submitted that mere delay in completion of investigation, by itself, does not

constitute a valid ground for quashing the proceeding, particularly when the

nature of the offence has wider societal ramifications. The prosecution has also

argued that cases of the present nature, being heavily dependent on documentary

evidence, inevitably require considerable time for collection, scrutiny, and

verification of the relevant materials. It is in the aforesaid backdrop that this

Court is called upon to examine the sustainability of the relief sought by the

Petitioners in the present batch of CRLMC applications.

12. Before advancing further, it would be apposite to once again delineate

the scope of the inherent powers of this Court under Section 528 of the BNSS

(erstwhile section 482 Cr.P.C). In this context, reference may be had to R.P

Kapur's case, reported in 1960 SCC OnLine SC 21, where the Hon'ble

Supreme Court, while dealing with the inherent powers of the High Court under

Section 561-A of the erstwhile Cr.P.C (which is in pari materia with Section

482 of the Code and section 528 of the BNSS), observed that the inherent

powers of the High Court can be exercised to quash proceedings in a proper case

either to prevent the abuse of the process of any court or otherwise to secure the

ends of justice. Similarly in Madhu Limaye v. State of Maharashtra, reported

in (1977) 4 SCC 551, the Hon'ble Apex Court further clarified that the inherent

powers of the High Courts are to be exercised ex debito justitiae to do the real

and the substantial justice for the administration of which alone Courts exist.

Finally, in State of Haryana v. Bhajan Lal, reported in 1992 Supp. (1) SCC

335, the Hon'ble Supreme Court, while cautioning against reckless exercise of

such inherent powers and highlighting the impracticality of prescribing rigid

guidelines circumscribing the exercise thereof, laid down the following non-

exhaustive and illustrative scenarios in para 102 where a High Court may quash

the impugned F.I.R or criminal proceeding;

"(1) Where the allegations made in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused.

(2) Where the allegations in the first information report and other materials, if any, accompanying the FIR do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code.

(3) Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused. (4) Where, the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(2) of the Code.

(5) Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.

(6) Where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or

where there is a specific provision in the Code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party. (7) Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge."

13. Additionally, it is also fairly well-settled that the power to quash a

criminal proceeding is to be exercised sparingly with circumspection and while

exercising such power, the Court must believe the averments and allegations in

the complaint to be true and correct on its face. It has been repeatedly held that

except in exceptional cases where non-interference would result in miscarriage

of justice, the Courts should ordinarily refrain from interfering at the stage of

investigation of offences (see Neeharika Infrastructure (P) Ltd. v. State of

Maharashtra, reported in (2021) 19 SCC 401, and Punit Beriwala v. State

(NCT of Delhi), reported in 2025 SCC OnLine SC 983). This Court is also

aware that while exercising the jurisdiction under Section 528 BNSS, a mini-

trial is to be avoided. Instead, the adjudication is to be restricted to the question

as to whether the allegations made in the complaint or FIR, if accepted as true

on their face, constitute a prima facie offence (reference, in this regard, may be

had to CBI vs Aryan Singh, reported in 2023 SCC Online SC 379). Having said

that, it must also be borne in mind that that primary object of the F.I.R is to set

the criminal investigation into motion.

14. The F.I.R may not set out the every minute details of the case with

unmistakable precision and it is definitely not to be considered an encyclopedia

of all the facts and circumstances of the case on which prosecution relies, and, as

such, the FIR is not considered a substantive evidence and its evidentiary value

is limited to corroboration and contradiction of the evidences (see Nisar

Ali v. State of U.P., reported in 1957 SCC OnLine SC 42, Kirender Sarkar v.

State of Assam, reported in (2009) 12 SCC 342, and Bable Alias Gurdeep

Singh v. State of Chhattisgarh, reported in (2012) 11 SCC 181). Therefore,

while considering an application for quashing of an F.I.R or a criminal

Proceeding, the primary consideration to be borne in mind must always be to

prevent the abuse of the process of the Court or to otherwise secure the ends of

justice.

15. In the case at hand, one of the primary points of contention between

the parties pertains to the delay in the completion of the investigation. The

Petitioners have relied upon the right to a speedy trial guaranteed under Article

21 of the Constitution to challenge the prolonged investigation, whereas the

Vigilance Department submits that the time taken is not abnormal in cases of

this nature, which entail scrutiny of voluminous records. In this context, it would

be apt to refer to Maneka Gandhi Vs. Union of India & Anr reported in (1978)

1 SCC 248 and Hussainara Khatoon & Ors. Vs. Home Secretary, State of

Bihar, reported in (1980) 1 SCC 81, wherein it was observed by the Hon'ble

Apex Court that Article 21 confers a fundamental right on every person not to be

deprived of his life or liberty except according to procedure established by law

and that such procedure is not some semblance of a procedure but the procedure

should be 'reasonable, fair and just' and therefrom flows, without doubt, the right

to speedy trial. It was also observed that no procedure which does not ensure a

reasonably quick trial can be regarded as 'reasonable, fair or just' and it would

fall foul of Article 21.

16. The abovenoted settled position of law was again come up for

discussion by the Hon'ble Apex Court in Abdul Rehman Antulay v. R.S.

Nayak, reported in (1992) 1 SCC 225, wherein the Hon'ble Supreme Court,

once again recognised and reiterated that fair, just and reasonable procedure

implicit in Article 21 creates a right in an accused to be tried speedily, and, if

such right is found to have been infringed, quashing of charges or conviction

may be an appropriate relief. However, this is not the only course open, and

having regard to the nature of the offence and other attending circumstances, the

Court may pass such other appropriate orders as the interests of justice demands.

Subsequently, in P. Ramachandra Rao v. State of Karnataka, reported in

(2002) 4 SCC 578, the Constitution Bench reaffirmed the law laid down in A.R.

Antulay (supra).

17. Consequently, in Pankaj Kumar vs. State Of Maharashtra & Ors.,

reported in (2008) 16 SCC 117, the Hon'ble Apex Court, again taking note of a

catena of judicial decisions governing the field, including the ones cited above,

observed that the right to speedy trial in all criminal persecutions is an

inalienable right under Article 21 of the Constitution and such a right is

applicable not only to the actual proceedings in court but also includes within its

sweep the preceding by the police during investigations as well. The Hon'ble

Apex Court has further observed that in every case, where the right to speedy

trial is alleged to have been infringed, the court has to perform the balancing test

having regard to all attendant circumstances, and determine in each case as to

whether the right to speedy trial has been denied. In the event the Court arrives

at the conclusion that the right to speedy trial of an accused has been infringed,

the charges or the conviction may be quashed unless the court feels that, having

regard to the nature of offence and other relevant circumstances, quashing of

proceedings may not be in the interest of justice [see paragraphs 17, 18, 19, 20,

and 21 of Pankaj Kumar's case (supra)].

18. The Hon'ble Apex Court in Pankaj Kumar's case (supra) quashed

the criminal proceedings on account of "unwarranted prolonged investigations"

that caused inordinate delay. It was held that;

"24. Tested on the touchstone of the broad principles, enumerated above, we are of the opinion that in the instant case, the appellant's constitutional right recognised under Article 21 of the Constitution stands violated. It is common ground that the first information report was recorded on 12-5- 1987 for the offences allegedly committed in the year 1981, and after unwarranted prolonged investigations, involving aforestated three financial irregularities; the charge-sheet was submitted in court on 22-2-1991. Nothing happened till April 1999, when the appellant and his deceased mother filed criminal writ petition seeking quashing of proceedings before the trial court.

25. Though, it is true that the plea with regard to inordinate delay in investigations and trial has been raised before us for the first time but we feel that at this distant point of time, it would be unfair to the appellant to remit the matter back to the High Court for examining the said plea of the appellant. Apart from the fact that it would further protract the already delayed trial, no fruitful purpose would be served as learned counsel for the State very fairly stated before us that he had no explanation to offer for the delay in investigations and the reason why the trial did not commence for eight long years. Nothing, whatsoever, could be pointed out, far from being established, to show that the delay was in any way attributable to the appellant.

***

27. Be that as it may, the prosecution has failed to show any exceptional circumstance, which could possibly be taken into consideration for condoning the prolongation of investigation and the trial. The lackadaisical manner of investigation spread over a period of four years in a case of this type and inordinate delay of over eight years (excluding the period when the record of the trial court was in the High Court), is manifestly clear.

28. Thus, on facts in hand, we are convinced that the appellant has been denied his valuable constitutional right to a speedy investigation and trial and, therefore, criminal proceedings initiated against him in

the year 1987 and pending in the Court of the Special Judge, Latur, deserve to be quashed on this short ground alone."

(Emphasis supplied)

19. Thereafter, the Hon'ble Supreme Court in Vakil Prasad v. State of

Bihar, (2009) 3 SCC 355, emphasized that the right to a speedy trial is a

fundamental right and that excessive delay in investigation or trial would

compromise the fairness of the trial itself. It was further clarified that speedy

trial means reasonably expeditious trial which is an integral and essential part of

the fundamental right to life and liberty enshrined in Article 21. Similarly, in

Mahendra Lal Das vrs. State of Bihar and Ors, reported in 2002 (1) SCC 149 it

was held by the Hon'ble Supreme Court that delay beyond a reasonable period is

not only detrimental to the accused but also undermines public confidence in the

criminal justice system. Inordinate delay not only causes personal hardship to

the accused but also societal harm by rendering the process of justice ineffective.

It was further observed that;

"7. In cases of corruption the amount involved is not material but speedy justice is the mandate of the Constitution being in the interests of the accused as well as that of the society. Cases relating to corruption are to be dealt with swiftly, promptly and without delay. As and when delay is found to have been caused during the investigation, inquiry or trial, the concerned appropriate authorities are under an obligation to find out and deal with the persons responsible for such delay. The delay can be attributed either to the connivance of the authorities with the

accused or used as a lever to pressurie and harass the accused as is alleged to have been done to the appellant in this case...

9. Keeping in view the peculiar facts and circumstances of the case, we are inclined to quash the proceedings against the appellant as permitting further prosecution would be the travesty of justice and a mere ritual or formality so for as the prosecution agency is concerned, and unnecessary burden as regards the courts."

(Emphasis supplied)

20. Likewise, in another instance of inordinate delay in conclusion of the

trial, the Hon'ble Supreme court, in Santosh De Vs. Archana Guha & Ors.,

reported in (1994) 1 SCC 421, while entertaining an appeal against the decision

of the High Court to quash a criminal proceeding, declined to interfere with the

impugned order of the High Court and observed that unexplained delay, of eight

years in the said case, in commencing the trial by itself infringes the right of the

accused to speedy trial. In the absence of any material to the contrary, the Court

accepted the findings of the High Court that the delay of eight years was entirely

and exclusively on account of the default of the prosecution, and, as such,

dismissed the appeal. In Directorate of Revenue v. Mohammed Nisar Holia,

reported in (2008) 2 SCC 370, the Hon'ble Supreme Court observed that one of

the mandates of Article 21 is that a person should not be disturbed except on

sufficient grounds (para 18). The Hon'ble Court emphasised the need to balance

the law enforcement powers of the State with the protection of citizens from

injustice and harassment, observing that while the State has a duty to ensure that

no crime goes unpunished, it also owes a duty to ensure that none of its subjects

are unnecessarily harassed (see paras 19, 20 thereof).

21. In addition to the above, reference may also be had to one recent

pronouncement of Hon'ble Supreme Court in Hasmukhlal D. Vora and Anr.

Vs. The State of Tamil Nadu reported in AIR 2023 SC 102, wherein the

Hon'ble Supreme Court set aside the impugned order of the High Court and

quashed the impugned criminal proceeding, and held that:

"24. In the present case, the Respondent has provided no explanation for the extraordinary delay of more than four years between the initial site inspection, the show cause notice, and the complaint. In fact, the absence of such an explanation only prompts the Court to infer some sinister motive behind initiating the criminal proceedings.

25. While inordinate delay in itself may not be ground for quashing of a criminal complaint, in such cases, unexplained inordinate delay of such length must be taken into consideration as a very crucial factor as grounds for quashing a criminal complaint.

26. While this court does not expect a full-blown investigation at the stage of a criminal complaint, however, in such cases where the accused has been subjected to the anxiety of a potential initiation of criminal proceedings for such a length of time, it is only reasonable for the court to expect bare-minimum evidence from the Investigating Authorities.

27. At the cost of repetition, we again state that the purpose of filing a complaint and initiating criminal proceedings must exist solely to meet the ends of justice, and the law must not be used as a tool to harass

the accused. The law, is meant to exist as a shield to protect the innocent, rather than it being used as a sword to threaten them.

CONCLUSION

28. It must be noted that the High Court while passing the impugned judgment, has failed to take into consideration to the facts and circumstances of the case. While it is true that the quashing of a criminal complaint must be done only in the rarest of rare cases, it is still the duty of the High Court to look into each and every case with great detail to prevent miscarriage of justice. The law is a sacrosanct entity that exists to serve the ends of justice, and the courts, as protectors of the law and servants of the law, must always ensure that frivolous cases do not pervert the sacrosanct nature of the law."

(Emphasis supplied)

22. Finally, very recently in Robert Lalchungnunga Chongthu v. State

of Bihar, reported 2025 SCC OnLine SC 2511, the Hon'ble Supreme Court was

concerned with a criminal prosecution that had remained pending for an

inordinately long period without meaningful progress in trial, largely attributable

to prosecutorial and systemic delays. The appellant's primary contention was

that the prolonged pendency of the proceedings violated his fundamental right to

a speedy trial under Article 21 of the Constitution. The Hon'ble Court, taking

into consideration the pronouncement in Sovaran Singh Prajapati v. State of

U.P., reported in 2025 SCC OnLine SC 351, wherein it was held that the

process of investigation and trial must be completed with promptitude, and CBI

v. Mir Usman, reported in 2025 SCC OnLine SC 2066, along with its other

earlier decisions, surveyed the constitutional jurisprudence on speedy trial and

held that inordinate and unexplained delay in conclusion of criminal

proceedings, particularly where attributable to the State, renders the prosecution

oppressive and violative of Article 21, and may warrant quashing of the

proceedings notwithstanding the seriousness of the allegations. The Court

further emphasised that constitutional courts are duty-bound to intervene where

the criminal process itself becomes punitive by the passage of time. Relevant

portion thereof is quoted hereinbelow:

"19. ...When only the actions of the appellant were subject matter of investigation by the time permission was taken as above - 11 years is quite obviously a timeline afflicted by delay. No reason is forthcoming for this extended period either in the chargesheet or at the instance of the Court having taken cognizance of such chargesheet. In other words, the appellant has had the cloud of a criminal investigation hanging over him for all these years. The judgments above referred to supra hold unequivocally that investigation is covered under the right to speedy trial and it is also held therein, that violation of this right can strike at the root of the investigation itself, leading it to be quashed. At the same time, it must be said that timelines cannot be set in stone for an investigation to be completed nor can outer limit be prescribed within which necessarily, an investigation must be drawn to a close. ...Where though, Article 21 would be impacted would be a situation where, like in the present matter, no reason justifiable in nature, can be understood from record for the investigation having taken a large amount of time. The accused cannot be made to suffer endlessly with this threat of continuing investigation and eventual trial proceedings bearing over their everyday existence.

***

21...(ii) Reasons are indispensable to the proper functioning of the machinery of criminal law. They form the bedrock of fairness, transparency, and accountability in the justice system. If the Court finds or the accused alleges (obviously with proof and reason to substantiate the allegation) that there is a large gap between the first information report and the culminating chargesheet, it is bound to seek an explanation from the investigating agency and satisfy itself to the propriety of the explanation so furnished.

The direction above does not come based on this case alone. This Court has noticed on many unfortunate occasions that there is massive delay in filing chargesheet/taking cognizance etc. This Court has time and again, in its pronouncements underscored the necessity of speedy investigation and trial as being important for the accused, victim and the society. However, for a variety of reasons there is still a lag in the translation of this recognition into a reality."

(Emphasis supplied)

23. Reverting to the facts of the present case, it is evident that the FIR was

lodged on 05.12.2017. Despite the lapse of more than eight years, the

investigation has yet to reach its logical conclusion. The Vigilance Department

has sought to justify the prolonged duration of the investigation by contending

that such time was necessary to ensure a fair and proper inquiry. This Court

finds it difficult to accept such explanation, particularly when the final amount

of disproportionate assets has not even been crystallised till date. It is an

admitted position on behalf of the Vigilance Department, as reflected in their

objections filed in the present matter, that the earlier alleged quantum of

disproportionate assets, to the tune of Rs.4,00,32,026, attributable to the

Petitioners and quantified in the FIR, has later been reduced to Rs.54,32,621.08.

Even this figure is not final, as the Vigilance Department has once again

acknowledged that the definitive determination of the disproportionate assets

would only be possible after obtaining and verifying certain documents from the

concerned authorities.

24. The materials on record further indicate that throughout the prolonged

course of investigation, the Petitioners have extended full cooperation to the

investigating agency, and no circumstance has been brought to the notice of this

Court to attribute the delay in conclusion of the investigation to the conduct of

the Petitioners. Moreover, upon a prima facie consideration of the record, the

inconsistencies and arbitrariness pointed out by the Petitioners in the

computation of their income and expenditure, including the alleged omission of

certain heads of income, do not appear to have been satisfactorily addressed by

the Vigilance Department. The explanation offered by the Vigilance authorities

in response to these contentions is limited to stating that the final

disproportionate assets figure has not yet been determined, that 33% of the gross

salary of only the wife-Dr.Trupti Rekha Swain has been considered towards the

per capita expenditure of both Petitioners, and that the interest earned by the

Petitioners through MOD facilities would be taken into account only upon

receipt of clarificatory documents from the concerned authorities. Apart from

these statements, and the plea that the investigation in the matter is still

underway, no other explanation to the satisfaction of this Court has been

furnished to address the alleged discrepancies in the computation of income and

expenditure as highlighted by the Petitioners.

25. So far as the implication of Dr.Trupti Rekha Swain (the Petitioner in

CRLMC No.3682 of 2024 and the wife of the Petitioner in CRLMC No.3829 of

2025) is concerned, it prima facie appears that her involvement in the present

case is founded solely on the fact that she is the spouse of Dr.Rabindra Kumar

Jena, i.e. the Petitioner in CRLMC No.3829 of 2025. Furthermore, this Court

notes that a matter involving a broadly similar factual background and

allegations under the same provisions of law as involved in the present case had

earlier come up for consideration before this Court in CRLMC No.1628 of 2022

along with CRLMC No.1629 of 2022, which were allowed and the proceedings

therein were quashed by the judgment of this Court dated 16.04.2025 primarily

on the ground that no prima facie case was made out against the Petitioners

therein. On a prima facie appreciation of the materials placed on record, it

appears that the Petitioners in the present case stand on a similar footing to those

who were granted relief by the aforesaid judgment dated 16.04.2025.

CONCLUSION

26. Having heard the learned counsel appearing for the respective parties

and upon due consideration of the factual matrix of the case, the materials

available on record, as well as the foregoing analysis, this Court is of the

considered view that no prima facie case of the alleged offences is made out

from the uncontroverted allegations contained in the FIR insofar as the present

Petitioners are concerned. Furthermore, having regard to the unexplained and

inordinate delay in completion of the investigation despite the lapse of more

than eight years since the registration of the FIR, and taking into account the fact

that the case of the present Petitioners appears to be substantially covered by the

earlier judgment of this Court dated 16.04.2025 rendered in CRLMC No.1628 of

2022 along with CRLMC No.1629 of 2022, this Court finds no hesitation in

holding that the present case falls squarely within the parameters laid down by

the Hon'ble Supreme Court in Bhajan Lal's case (supra), particularly the third

illustration to para 102 thereof. In such circumstances, this Court is of the

considered view that permitting the criminal proceeding to continue any further

would amount to a clear abuse of the process of law. As such, the present case

appears to be a fit case for the exercise of the inherent powers of this Court

under section 482 of the Cr.P.C. which corresponds to 528 of BNSS.

27. Accordingly, in exercise of the inherent jurisdiction of this Court

under Section 482 of the Cr.P.C. and to secure the ends of justice, this Court is

inclined to and hereby quash the present criminal proceeding bearing VGR

No.62 of 2017 arising out of Cuttack Vigilance Cell P.S. Case No.18 of 2017,

registered for the alleged commission of offences under Sections 13(2) and

13(1)(e) of the PC Act read with Section 34 of the IPC, presently pending before

the Court of the learned Special Judge (Vigilance), Cuttack, insofar as the

present Petitioners are concerned.

28. The CRLMC applications are accordingly allowed. There shall be no

order as to costs.

A. K. Mohapatra (Judge) Orissa High Court, Cuttack The 13th March, 2026/S.K.Sethi/P.A.

Designation: Personal Assistant

 
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