Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Supreme Court of India

Sebil Elanjimpally vs The State Of Odisha on 18 May, 2023

Author: K.M. Joseph

Bench: Aravind Kumar, K.M. Joseph

                                                                                 REPORTABLE

                                        IN THE SUPREME COURT OF INDIA

                                       CRIMINAL APPELLATE JURISDICTION

                                      CRIMINAL APPEAL NO. 1578 OF 2023
                                (Arising out of SLP (Crl.) No. 3518 of 2023)


                      SEBIL ELANJIMPALLY                                   Appellant(s)

                                                    VERSUS

                      THE STATE OF ODISHA                                  Respondent(s)



                                                J U D G M E N T

Leave granted.

The impugned order is one by which the application for bail filed by the appellant has been rejected.

The appellant has been charged for alleged commission of offences under Section 20(b)(ii)(C) of the Narcotic Drugs and Psychotropic Substances Act, 1985. The appellant has been in custody for two years and 11 months. The impugned order is the order passed in the second bail application. The earlier bail application came to be rejected on 07.07.2022. It is, in fact, pointed out by the learned counsel for the State that another attempt at securing bail from the High Court has failed.

Signature Not Verified As far as the impugned order goes, we notice that the Digitally signed by Nidhi Ahuja Date: 2023.05.20 13:08:19 IST Reason: following is the reasoning:

“Taking into account that the co-accused, who has 1 CRL. APPEAL NO. 1578/2023(@ SLP (Crl.) No. 3518/ 2023) since been released on bail has not surrendered, this Court is constrained not to entertain the bail application of the petitioner.” Thereafter the Court proceeded to note the case of the appellant that his father has undergone surgery and the Court proceeded to direct expeditious disposal of the case.
We have heard the learned counsel for the appellant and also the learned counsel for the State as noted.
The impugned order shows that what has weighed with the Court is the fact that the co-accused who was released on bail has not surrendered. It is this factor alone which we can discern to be the reason to not entertain the bail application.
After hearing learned counsel for the parties, we are of the view that the fact that the co-accused who was released on bail has not surrendered cannot be a germane factor to decline bail to the co-accused, namely, the appellant.
In such circumstances, we are of the view that the matter must have reconsideration again at the hands of the High Court. The appeal is allowed. The impugned order is set aside. The High Court will take up BLAPL No. 6803/2022 and pass orders on the same in view of the fact that it is a case where the charges have been framed and 19 prosecution witnesses are proposed to be examined by the State.
We request the High Court to take up the application 2 CRL. APPEAL NO. 1578/2023(@ SLP (Crl.) No. 3518/ 2023) and dispose of the same at the earliest and if possible, preferably within a period of two months from the date of production of the copy of the order.
…………………………………………………………., J.
[ K.M. JOSEPH ] …………………………………………………………., J.
[ ARAVIND KUMAR ] New Delhi;
May 18, 2023.
3