Orissa High Court
Bishnu Prasad Padhee And vs State Of Odisha .... Opposite Party on 10 February, 2023
Author: V. Narasingh
Bench: V. Narasingh
IN THE HIGH COURT OF ORISSA AT CUTTACK
BLAPL No. 672 of 2023
Bishnu Prasad Padhee and .... Petitioners
others
Mr. Asok Mohanty, Sr. Advocate
Mr. B.K. Ragada, Advocate
Mr. L.N. Patel, Advocate
-versus-
State of Odisha .... Opposite Party
Mr. K.K. Gaya, ASC
Mr. P.K. Maharaj, ASC
Mr. A. Pradhan, ASC
CORAM: JUSTICE V. NARASINGH
ORDER
10.02.2023 Order No.
01. 1. Heard Mr. Mohanty, learned Senior Advocate for the Petitioners and Mr. Maharaj, learned Addl. Standing Counsel.
2. The Petitioners are accused in G.R. Case No.4941 of 2022, pending on the file of learned S.D.J.M., Sambalpur, arising out of Sambalpur Town P.S. Case No.481 of 2022, for commission of alleged offences under Sections 147/ 452/ 341/ 323/ 353/ 354/ 332/ 506/ 186/ 188/ 427/ 294/ 149 of IPC and U/s. 3 of PDPP Act/ U/s.7 of Crl. Law (Amendment) Act.
3. Being aggrieved by the rejection of their application for bail U/s.439 Cr.P.C. by the learned Additional Sessions Judge-cum- Spl. Judge (Vig.) Sambalpur, by order dated 22.12.2022 in the aforementioned case, the present BLAPL has been filed.
Page 1 of 24. This bail application stands disposed of in view of the judgment dated 10.02.2023 in BLAPL No.351 of 2023. The Petitioners herein are directed to be released on bail by the learned Court in seisin on the terms set out in the said judgment dated 10.02.2023.
5. A photostat copy of the judgment dated 10.02.2023 passed in BLAPL No.351 of 2023 be kept on record.
6. Accordingly, the BLAPL stands disposed of.
7. Urgent certified copy of this order be granted as per the rules.
(V. NARASINGH) Judge PKS Page 2 of 2