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 19, Cited by 0]

Orissa High Court

Tulia @ Nigamananda Jena vs State Of Odisha on 24 December, 2025

Author: S.K. Sahoo

Bench: S.K. Sahoo

     IN THE HIGH COURT OF ORISSA, CUTTACK

                  I.A. No. 926 of 2023

      (Arising out of CRLA No.423 of 2023)


Tulia @ Nigamananda Jena             ...        Appellant/
                                              Petitioner

                      Mr. Devashis Panda, Advocate

                          -versus-

State of Odisha                      ....      Respondent/
                                             Opp. Party

              I.A. No. 1366 of 2023

      (Arising out of CRLA No.629 of 2023)

Suman Kumar Das                      ...        Appellant/
                                              Petitioner

                      Mr.Soura Chandra Mohapatra
                      Senior Advocate

                          -versus-

State of Odisha                      ....     Respondent/
                                            Opp. Party

                    I.A. No. 2097 of 2023

        (Arising out of CRLA No.758 of 2023)

Babulu @ Nihar Ranjan Das @          ...        Appellant/
Patnaik                                       Petitioner

                      Mr.Yasobanta Das, Senior Advocate

                          -versus-

State of Odisha                      ....      Respondent/
                                             Opp. Party




                                                   Page 1 of 41
                                                        [2]




                                      I.A. No. 2508 of 2023

                        (Arising out of CRLA No.1141 of 2023)

               Madhia @ Madhab Das                                           ...         Appellant/
                                                                                       Petitioner

                                               None

                                                       -versus-

               State of Odisha                                               ....     Respondent/
                                                                                    Opp. Party

                                               (In all the CRLA, for the State of
                                               Odisha)

                                               Mr. Aurobinda Mohanty, ASC

                                               Mr. Ramakanta Mohanty,

                                               Sr. Advocate

                                               Mr. Gouri Mohan Rath, Advocate

                                               (for the informant)

                                          --------------------------------
       P R E S E N T:

                   THE HONOURABLE MR. JUSTICE S.K. SAHOO
                                                      AND
        THE HONOURABLE MR. JUSTICE SIBO SHANKAR MISHRA
       ---------------------------------------------------------------------------------------------------
                                    Date of Order: 24.12.2025
       ---------------------------------------------------------------------------------------------------

S.K. SAHOO, J.          The appellant Tulia @ Nigamananda Jena in CRLA

       No.423 of 2023 has filed I.A. No.926 of 2023, the appellant

       Suman Kumar Das in CRLA No.629 of 2023 has filed I.A.




                                                                                            Page 2 of 41
                                [3]




No.1366 of 2023, appellant Babulu @ Nihar Ranjan Das @

Patnaik in CRLA No.758 of 2023 has filed I.A. No.2097 of 2023

and the appellant Madhia @ Madhab Das in CRLA No.1141 of

2025 has filed I.A. No.2508 of 2023 for bail.


Prosecution Case:


2.         The prosecution case, in short, is that Binod Bihari

Das (hereafter 'the deceased') was the younger brother of Ras

Bihari Das, the informant of the case. The informant was having

a liquor shop at Brahmanajharilo, Cuttack and he had business

rivalry with the appellant Tulia @ Nigamananda Jena. On

16.12.2015 at about 04.30 p.m., the informant Ras Bihari Das

received a telephonic call from his supervisor, namely, Rohit,

who informed him that while the deceased was supervising the

construction work of their shop room situated at Brahmanajharilo

by standing in front of the said half-constructed shop room, two

persons came in a motorcycle, purchased liquor from the

adjacent liquor shop and suddenly came near the deceased and

shot fire at him. They were also uttering in loud voice, "TO BADA

BHAI BABU AMA TULIA BHAI SAHITA BEPARA RE TAKKAR

DEUCHI, TAKU BI MARIBU, AJI TOTE BI MARIBU" (Your elder

brother Babu is competing with our Tulia Bhai in business; We

will kill him; Today we will also kill you). It is the further


                                                       Page 3 of 41
                                   [4]




prosecution case that due to business rivalry, the appellant Tulia

@      Nigamananda   Jena   and   his   wife   Jinmayee   Jena   were

threatening the informant to kill him and his family members.

Being enraged, they took revenge and killed the deceased by

hiring professional criminals.


             The informant Ras Bihari Das lodged a written report

before the Inspector in-charge of Sadar Police Station, Cuttack,

on the basis of which Cuttack Sadar P.S. Case No.359 dated

06.12.2015 was registered under sections 302/452/380/120-

B/34 of the Indian Penal Code read with sections 25/27 of the

Arms Act and investigation was taken up and on completion of

investigation, charge sheet was submitted against the appellants

for the offences under sections 302/452/380/120-B/34 of the

Indian Penal Code read with sections 25 (1-AA)/27 of the Arms

Act.


             The case was committed to the Court of Session after

completing due formalities. The appellant Tulia @ Nigamananda

Jena faced trial in the Court of learned 3rd Addl. Sessions Judge,

Cuttack in S.T. Case No.134 of 2018 and he was found guilty for

the offences under sections 302/120-B/34 of the Indian Penal

Code and sentenced to undergo rigorous imprisonment for life




                                                           Page 4 of 41
                                 [5]




and to pay a fine of Rs.20,000/-, in default, to undergo R.I. for a

further period of one year for the said offences.


            The appellants, Suman Kumar Das, Babulu @ Nihar

Ranjan Das @ Patnaik and Madhia @ Madhab Das faced trial in

the Court of learned 3rd Addl. Sessions Judge, Cuttack in S.T.

Case No.79 of 2017 and they were found guilty under sections

302/452/392/120-B/34 of IPC and sections 25(l-B)/27 of Arms

Act and sentenced to undergo R.I. for life and to pay a fine of

Rs.20,000/- each, in default, to undergo R.I. for a further period

of one year for the offence under section 302/34 of I.P.C., to

undergo R.I. for life and to pay a fine of Rs.20,000/- each, in

default, to undergo R.I. for a further period of one year for the

offence under section 302/120-B/34 of I.P.C., to undergo R.I. for

seven years and to pay a fine of Rs.10,000/- each, in default, to

undergo R.I. for a further period of six months for the offence

under section 452/34 of I.P.C., to undergo R.I. for ten years and

to a pay fine of Rs.10,000/- each, in default, to undergo R.I. for

six months for the offence under section 392/34 of I.P.C., to

undergo R.I. for two years and to pay a fine of Rs.5,000/-, in

default, to undergo R.I. for three months for the offence under

section 25(1-B) of Arms Act and to undergo R.I. for five years

and to pay a fine of Rs.5,000/-, in default, to undergo R.I. for a



                                                         Page 5 of 41
                                   [6]




period of four months for the offence under section 27 of the

Arms    Act   and   all   the   sentences   were   directed     to   run

concurrently.


3.            Challenging the judgment and order of conviction

and sentence, the appellant Tulia @ Nigamananda Jena preferred

CRLA No.423 of 2023, which was admitted on 19.05.2023 and

an order was passed staying realisation of fine pending disposal

of the appeal. The appellant filed I.A. No.926 of 2023 under

section 389 Cr.P.C. for suspension of execution of sentence

imposed upon him and a coordinate Bench of this Court by order

dated 09.10.2023, directed release of the appellant on bail.


              Challenging the judgment and order of conviction

and sentence, the appellant Suman Kumar Das preferred CRLA

No.629 of 2023, which was admitted on 22.06.2023 and an

order was passed staying realisation of fine pending disposal of

the appeal. The appellant Suman Kumar Das filed I.A. No.1366

of 2023 under section 389 Cr.P.C. for suspension of execution of

sentence imposed upon him and a coordinate Bench of this Court

by order dated 09.10.2023, directed release of the appellant on

bail.




                                                              Page 6 of 41
                                   [7]




           Challenging the judgment and order of conviction

and sentence, the appellant Babulu @ Nihar Ranjan Das @

Patnaik preferred CRLA No.758 of 2023, which was admitted on

30.08.2023 and an order was passed staying realisation of fine

pending disposal of the appeal. The appellant Babulu @ Nihar

Ranjan Das @ Patnaik filed I.A. No.2097 of 2023 under section

389 Cr.P.C. for suspension of execution of sentence imposed

upon him and a coordinate Bench of this Court by order dated

09.10.2023, directed release of the appellant on bail.


           Challenging the judgment and order of conviction

and sentence, the appelalnt Madhia @ Madhab Das preferred

CRLA No.1141 of 2023, which was admitted on 31.10.2023 and

an order was passed staying realisation of fine pending disposal

of the appeal. The appellant Madhia @ Madhab Das filed I.A.

No.714 of 2025 for interim bail on the ground of death of his

mother and this Court by order dated 05.03.2025 directed

release of the appellant on interim bail for a period of two weeks

and the appellant surrendered before the learned trial Court and

remanded to judicial custody on 20.03.2025. He has filed I.A.

No.2508 of 2023 for bail.


4.          Challenging     the   orders   of   this   Court   dated

09.10.2023 in directing release of the three appellants Tulia @


                                                           Page 7 of 41
                                 [8]




Nigamananda Jena, Suman Kumar Das and Babulu @ Nihar

Ranjan Das @ Patnaik, the informant Ras Bihari Das preferred

Special Leave to Appeal (Criminal) Nos.457 of 2024, 458 of 2024

and 459 of 2024 before the Hon'ble Supreme Court and the

Hon'ble Court vide a common order dated 07.05.2024 set aside

the bail orders dated 09.10.2023 and remanded the interlocutory

applications for bail filed by the said appellants to this Court for

fresh disposal. However, the Hon'ble Supreme Court enlarged

the three appellants on bail on the strength of the bail already

granted by this Court till 15.05.2024, on which date this Court

was requested to pass appropriate orders in the matter of its

continuance or otherwise pending disposal of the interlocutory

applications for suspension of sentence.


5.          Pursuant to the aforesaid order of the Hon'ble

Supreme Court dated 07.05.2024, a coordinate Bench of this

Court took up the interim applications for bail on 15.05.2024 and

granted time to the learned counsel for the State so also learned

counsel for the informant to file written objections and extended

the bail granted to the three appellants till the next date, which

was fixed to 28.06.2024. The matter was then taken up on

26.07.2024 and though the learned counsel for the informant

filed objection, but the learned counsel for the State took time to



                                                          Page 8 of 41
                                     [9]




file written objection and prayer was allowed and the case was

posted   to    09.08.2024, however             no   order was passed       in

extending the bail granted to the three appellants. The matter

was then taken up on 16.08.2024, on which date the learned

counsel for the State filed objection and the matters were

adjourned to 1st week of September 2024. On 06.09.2024, the

coordinate Bench heard the matters, concluded the hearing and

reserved the order. However, again the matters were listed on

08.10.2024 and the following order was passed:


              "1.     This matter is taken up through hybrid
              mode.

              2.      While perusing the materials placed for
              addressing the rival submissions in passing the
              order; this Court feels it apposite to take into
              account the conduct of the Appellant during all
              these periods when he has been enjoying the
              liberty in view of the order passed by us, which is
              continuing to be in force and now required to be
              passed afresh giving a relook keeping in view the
              order of the Hon'ble Apex Court as also his
              conduct while inside the jail.

                      In   that   view    of    the   matter,   learned
              Additional Government Advocate is directed to
              obtain a report from the proper quarter to the
              above effect, by the next date of listing.



                                                                  Page 9 of 41
                                 [ 10 ]




           3.    List   this   matter    in   the   3rd   week      of
           November, 2024."

           Then the matters were listed before the coordinate

Bench of this Court on 11.02.2025, 18.03.2025, 22.04.2025 and

got adjourned on the prayer of the parties.


           This Bench took up the matter for the first time on

01.12.2025. After perusing the order dated 07.05.2024 passed

by the Hon'ble Supreme Court in setting aside the bail orders

and remanding the bail applications to this Court for fresh

disposal, since we find that even though the matters were taken

up on 26.07.2024, 08.10.2024, 11.02.2025, 18.03.2025 and on

22.04.2025, but the bail orders granted on 15.05.2024 till 28th

June 2024 in the case of the three appellants were not extended

further and the appellants had not surrendered despite non-

extension of the bail orders, we directed the appellants to

surrender by 06.12.2025 and produce the surrender certificates

and further directed the matter to be listed on 10.12.2025 for

hearing of the bail applications. It was further observed that if

the three appellants failed to surrender by 06.12.2025, the

Superintendent     of     Police/Commissionerate          of       Police,

Bhubaneswar-Cuttack shall ensure that the appellants are

arrested and produced before the learned trial Court and



                                                               Page 10 of 41
                                [ 11 ]




thereafter, the learned trial Court shall remand them to judicial

custody and report to this Court.


           Challenging the aforesaid order dated 01.12.2025

passed in CRLA No.758 of 2023 and CRLA No.423 of 2023, the

appellants, namely, Babulu @ Nihar Ranjan Das @ Patnaik and

Tulia @ Nigamananda Jena moved the Hon'ble Supreme Court in

S.L.P.(Criminal) Nos.19660 and 19666 of 2025 and the Hon'ble

Supreme Court vide common order dated 05.12.2025 has been

pleased to extend the interim bail granted to the appellants till

the next date of hearing fixed by this Court.


            However, since we found that appellant Suman

Kumar Das has not approached the Hon'ble Supreme Court

against an order dated 01.12.2025 and there was a direction to

him also to surrender before the learned trial Court by

06.12.2025 and in case, he failed to surrender by that date, the

Superintendent     of    Police/Commissionerate     of       Police,

Bhubaneswar-Cuttack shall ensure his arrest and produce him

before the learned trial Court who shall remand him to judicial

custody and report to this Court, we called for a report from the

learned trial Court as to why without verifying as to whether the

appellant Suman Kumar Das had approached the Hon'ble

Supreme Court or not, blindly accepted the copy of the order


                                                         Page 11 of 41
                                   [ 12 ]




which was in favour of appellants Tulia @ Nigmananda Jena and

Babulu @ Nihar Ranjan Das @ Pattnaik and extended the interim

order granted to the appellant till the next date of hearing before

this Court. The DCP filed an affidavit that the appellant Suman

Kumar Das has surrendered before the learned trial Court on

10.12.2025 and produced the order sheet of the learned trial

Court in accepting the surrender of the appellant and committing

him to jail custody.


6.          Pursuant to the order dated 07.05.2024 passed by

the Hon'ble Supreme Court, learned counsel for the State has

filed objection to the bail application filed by the appellants.


            In the said objection, it has been stated that in order

to bring home the charges, the prosecution has relied upon

twenty two charge sheet witnesses, among them the evidences

of P.Ws.1, 2, 3, 4, 5, 6, 7, 11, 12, 14 and 20 have been relied

upon in order to find guilt of the appellants, out of which seven

eye witnesses viz. P.Ws.1, 2, 5, 6, 7, 11 and 12 have been

examined,    who       stated   against    the   appellants   for    their

involvement in the crime and their testimony has been clearly

and cogently corroborated by the testimony of the Investigating

Officer i.e., P.W.21. It is further stated that the weapon of

offence i.e., M.O.II & III have been seized at the instance of the


                                                              Page 12 of 41
                                   [ 13 ]




appellants, namely, Suman Kumar Das and Babulu @ Nihar

Ranjan Das @ Pattnaik and P.W. 14 deposed as a witness to the

recovery of weapons under section 27 of Evidence Act and he

has   also   supported     the   prosecution          case   against    all    the

appellants. It is also stated that prior to the occurrence, an F.I.R.

was also lodged by the informant (P.W.20) against the appellant

Tulia @ Nigamananda Jena and another Chagala Mallick and a

poster was pasted on the wall of the informant's house where it

was written that the appellants would kill the informant and his

family members if the informant would stand on the way of their

brother/appellant Tulia @ Nigamananda Jena. It is also stated

that P.W.19, who is the Scientific Officer, proved the biological

sample and P.W.22 examined the cartridge and pistol who is the

expert witness in the case and proved his report, confirmed that

the cartridge fired, was from the said pistols, M.Os.II and III. It

is also stated that P.W.6 and P.W.7 have categorically stated

against the appellants, namely, Suman Kumar Das and Babulu @

Nihar Ranjan Das @ Pattnaik that they fired at the deceased

from their guns and the post mortem report proves the

corresponding gun-shot injuries inflicted on the deceased. The

other accused persons are the instigators and the incident had

taken   place   at   the   instance        of   the    appellants      Tulia    @



                                                                    Page 13 of 41
                                [ 14 ]




Nigamananda Jena and Madhia @ Madhab Das with their

common intention and out of the conspiracy of all the four

appellants. It is also stated that the eye-witness P.W.11 has

identified the appellants, Babulu @ Nihar Ranjan Das @ Pattnaik

and Suman Kumar Das in the T.I. parade. It is also stated that

P.W.2 who is one of the eye witnesses to the occurrence has

specifically stated in his evidence that the aforesaid appellants

came to his house and threatened his wife and children at the

point of gun to the effect that if P.W.2 would say anything in the

Court against them, they would kill all his family members. In

the said objection, it is also mentioned about the criminal

antecedents against all the appellants, which are as follows:


   Name of the             Details of the Criminal Cases
    Appellants

     Tulia @          a) Jagatsinghpur P.S. Case No.106
Nigamananda Jena         dtd.21.04.1990 U/s.341/324/294/34
                         I.P.C.
(Appellant in CRLA
  No.423/2023)        b) Jagatsinghpur P.S. Case No.187
                         dtd.19.06.1990   U/s.147/148/336/
                         294/149 I.P.C.

                      c) Jagatsinghpur P.S. Case No.548
                         dtd.24.12.1993 U/s.302/34 I.P.C.

                      d) Jagatsinghpur  P.S.  Case   No.41
                         dtd.21.04.1997 U/s.341/323/506/34
                         I.P.C.

                      e) Jagatsinghpur P.S. Non-FIR         No.16
                         dtd.14.02.1999 U/s.110 I.P.C.



                                                        Page 14 of 41
          [ 15 ]




f)   Cuttack Sadar       P.S. Case No.252
     dtd.21.10.1998      U/s.364/302/201/34
     I.P.C.

g) Tirtol   P.S   Case    No.187    dtd.
   21.07.1999        U/s.341/294/307/34
   I.P.C. read with 25/27 Arms Act.

h) Biridi P.S Case No.32 dtd.31.03.2015
   U/s.294/ 506/507/387/120-B I.P.C.

i)   Biridi P.S Case No.39 dtd.14.04.2015
     U/s.294/387/506/34 I.P.C.

j)   NSA     Order        No.571/Con.     Dt.
     05.08.1999 of        District Collector,
     Jagatsinghur.

k) Govindapur P.S.         Case No.79 Dt.
   26.11.2013 U/s.         294/452/386/307/
   506/34 I.P.C.

l)   Biridi P.S Case No.96 dtd.03.12.2015
     U/s.387/506/294/34 I.P.C. & 25/27
     of Arms Act

m) Cuttack Sadar P.S. Case No.318
   dtd.01.11.2013 U/s.294/506/34 I.P.C.
   & sec. 9(b) of I.E. Act.

n) Cuttack Sadar P.S. Case No.359
   dtd.06.12.2015    U/s.302/452/392/
   120-B/34 I.P.C. & sec.25(i-AA)/27 of
   Arms Act.

o) Cuttack Sadar P.S. Case No.288
   dtd.04.10.2015 U/s.294/386/34 I.P.C.
   & sec. 9(b) of I.E. Act.

p) Cuttack Sadar P.S. Case No.359
   dtd.06.12.2015 U/s.302/452/120-B/
   34 I.P.C. & sec. 25/27 of Arms Act.

q) Oltapur   P.S.    Case   No.98             dt.
   14.12.2015 U/s.392 of I.P.C.                &
   Sections 25/27 of Arms Act.

r)   Oltapur      P.S.   Case   No.    99     dt.


                                      Page 15 of 41
                               [ 16 ]




                          15.12.2015 U/s. 307/387/34 of I.P.C.
                          & Sections 25/27 of Arms Act.


Suman Kumar Das      a) Madhupatna P.S. Case No.16           dt.
                        17.08.2007 U/s 379/34 I.P.C.
(Appellant in CRLA
 No.629 of 2023)     b) Madhupatna P.S. Case No.26 dt.
                        22.02.2014 U/s 341/323/294/506/34
                        I.P.C. & 25/27 Arms Act.

                     c) Madhupatna P.S Non-FIR Case No.12
                        dt.23.08.2013 U/s 110 Cr.P.C.

                     d) Malgodown     P.S.   Case     No.59
                        dt.16.07.2008 U/s 399/402 I.P.C. &
                        25/27 Arms Act.

                     e) Malgodown     P.S.   Case     No.101
                        dt.31.10.2009 U/s. 393/34 I.P.C.

                     f) Raghunathpur   P.S.   Case  No.14
                        dt.07.02.2014 U/s.341/379/ 302/34
                        IPC & 25/27 Arms Act.

                     g) Cuttack Sadar P.S. Case No.288
                        dt.04.10.2015 U/s. 294/386/34 I.P.C.

                     h) Cuttack Sadar P.S. Case No.359
                        dt.06.12.2015 U/s.302/452/120-B/34
                        IPC & 25/27 Arms Act.

                     i)   Oltapur   PS   Case    No.98  dtd.
                          14.12.2015 U/s.392 I.P.C. & 25/27
                          Arms Act.

                     j) Oltapur  P.S.   Case   No.99   dtd.
                        15.12.2015 U/s.307/387/34 I.P.C. &
                        25/27 Arms Act.

 Babulu @ Nihar      a) Tirtol P.S. Case No. 64 dt. 16.03.2013
  Ranjan Das @          U/s 394/34 I.P.C. & Sec. 25/27 Arms
     Patnaik            Act.

(Appellant in CRLA   b) Tirtol P.S. Case No.65 Dt. 16.03.2013
   758/2023)            U/s.341/387/307/34 I.P.C.      & Sec.
                        25/27 Arms Act.



                                                     Page 16 of 41
                               [ 17 ]




                     c) Tirtol P.S. Case No.71 dt.25.03.2013
                        U/s.147/148/307/385/435/149 I.P.C.
                        and 25/27 Arms Act & Sec.3 of
                        Explosive Substance Act.

                     d) Malgodown P.S. Case No.59             dt.
                        16.07.2008 U/s.399/402 I.P.C.          &
                        Sec. 25/27 Arms Act.

                     e) Khurda Town P.S. Case No.206 dt.
                        20.05.2013 U/s.394 I.P.C. & Sec.
                        25/27 Arms Act.

                     f)   Airfield    P.S.     Case       No.68
                          dt.26.06.2012 U/s.307/34 I.P.C.

                     g) Khandagiri   P.S.  Case    No.120
                        dt.02.10.2011 U/s.448/444/294/506
                        I.P.C.

                     h) Tamando    P.S.  Case   No.33   dt.
                        29.03.2013 U/s.294/506/34 I.P.C. &
                        Sec. 25/27 Arms Act.

                     i)   Cuttack Sadar P.S. Case No.288
                          dt.04.10.2015 U/s.294/386/34 I.P.C.

                     j)   Cuttack Sadar P.S. Case No.359
                          dt.06.12.2015 U/s.302/452/120-B/34
                          I.P.C. & 25/27 Arms Act.

                     k) Oltapur     P.S.     Case      No.98
                        dt.14.12.2015 U/s.392 I.P.C. & 25/27
                        Arms Act.

                     l)   Oltapur     P.S.    Case     No.99
                          dt.15.12.2015 U/s.307/387/34 I.P.C.
                          & 25/27 Arms Act.

Madhia @ Madhab      a) Oltapur    P.S.     Case    No.    33
      Das               dt.01.06.2014        U/s.302/120-B/34
                        I.P.C.
(Appellant in CRLA
 No.1141 of 2023)    b) Oltapur     P.S.     Case         No.35
                        dt.06.05.2015 U/s.506 I.P.C.     & 3(a)
                        Explosive Substance Act.




                                                      Page 17 of 41
          [ 18 ]




c) Oltapur  P.S.    Case     No.51      dt.
   29.06.2015 U/s.386 I.P.C.

d) Oltapur   P.S.    Case   No.59  dt.
   28.07.2015 U/s.386/120-B I.P.C. &
   3(a) Explosive Substance Act.

e) Oltapur     P.S.     Case      No.74
   dt.13.09.2015 U/s.294/506/386/307/
   34 I.P.C. & 3(a) Explosive Substance
   Act.

f)   Oltapur      P.S.     Case     No.93
     dt.20.11.2015     U/s.307/387/324/34
     IPC & 9(b) I.E. Act.

g) Oltapur     P.S.    Case          No.98
   dt.14.12.2015 U/s.392 I.P.C.      & 25
   Arms Act.

h) Oltapur     P.S.     Case     No.99
   dtd.15.12.2015 U/s.307/387/34 I.P.C.
   & 25/27 Arms Act.

i)   Govindapur    P.S.    Case No.   60
     dt.11.09.2014 U/s.341/324/ 307/506/
     34 I.P.C. & 9(b) I.E. Act.

j)   Govindapur    P.S.    Case     No.20
     dt.13.03.2015 U/s. 302/201 I.P.C.

k) Govindapur    P.S.    Case     No.04
   dt.19.01.2015 U/s. 399/402 I.P.C.

l)   Govindapur    P.S.    Case     No.29
     dt.06.05.2015 U/s.399/402 I.P.C.

m) Govindapur     P.S.    Case   No.39
   dt.10.06.2015 U/s.399/402 I.P.C. &
   3(a) Explosive Substance Act.

n) Niali P.S.Case No.137 dt. 28.06.2015
   U/s.294/506/353/307/120-B I.P.C. &
   9(b) I.E. Act/Sec 3(a) Explosive
   Substance Act & 25/27 Arms Act.



                                Page 18 of 41
                                      [ 19 ]




                           o) Cuttack Sadar P.S. Case No.288
                              dt.04.10.2015 U/s.294/386/34 I.P.C.

                           p) Cuttack Sadar P.S. Case No.359
                              dt.06.12.2015 U/s.302/452/120-B/34
                              IPC & 25/27 Arms Act.

                           q) Oltapur   P.S.  Case   No.98  dtd.
                              14.12.2015 U/s.392 I.P.C. & 25/27
                              Arms Act.

                           r)   Oltapur     P.S.    Case     No.99
                                dt.15.12.2015 U/s.307/387/34 IPC &
                                25/27 Arms Act.


           It     is    also    stated   that   the   appellant    Tulia    @

Nigamananda Jena is the master mind behind the crime and for

whom the entire          incident had occurred, which has been

especially proved by P.W.20 and all other eye witnesses. It is

also stated that the informant's family are in a panic state and

they are feeling danger to their lives if the appellants are

enlarged on bail. It is also stated that the bail of the appellants

should be rejected on the following grounds:


            (i)        If the convicted accused persons/appellants
            are released on bail, they may take revenge on the
            informant and his family members;

            (ii)       If the convicted accused persons/appellants
            are released on bail, they may create havoc under
            Sadar Police Station jurisdiction;




                                                                  Page 19 of 41
                                [ 20 ]




             (iii) If the convicted accused persons/appellants
             are released on bail, they may commit similar types
             of offences under Sadar Police Station jurisdiction;

             (iv) If the convicted accused persons/appellants
             are released on bail, they may collect dada bati from
             the shopkeepers by terrorizing in the locality;

             (v)   If the convicted accused persons/appellants
             are released on bail, the criminal activities will
             increase day by day in the locality.

            The informant has also filed objection to the interim

applications for suspension of sentence wherein he has stated

that the appellants Tulia @ Nigamananda Jena, Suman Kumar

Das and Madhaba Das came to the liquor shop of the deceased

to purchase liquor and as per the statements of the occurrence

witnesses, had cold bloodedly murdered the deceased by using

gun. It is further stated that the appellants were identified in the

T.I. parade and also in the trial and their conviction is based on

direct evidence. It is further stated P.W.2 identified the appellant

Tulia @ Nigamananda Jena in T.I. parade and stated four armed

persons came to his house and threatened his wife and son by

putting a revolver to their heads, stating that they would kill

P.W.2's entire family if he dared to give evidence in the case. It

is further stated that the appellant Tulia @ Nigamananda Jena is




                                                         Page 20 of 41
                                [ 21 ]




a die-hard criminal and releasing him on bail would definitely

endanger the lives of the witnesses. It is further stated that prior

to 15-20 days of the incident, threats were received by the

informant over phone and to that effect, F.I.R. was also lodged.

It is further stated that after release of the appellant Tulia @

Nigamananda Jena on bail, the informant filed CRLMP No.2194 of

2023 and subsequently, he was granted protection by the

Witness Protection Cell after appraising the threat perception to

the informant. The informant has further stated that in view of

the availability of large number of criminal antecedents against

all the appellants and their conduct, they should not be enlarged

on bail.


            Appellant Tulia @ Nigamananda Jena has filed his

reply to the objection filed by the State wherein it is stated that

he had not been found guilty of the offences under sections

452/392/34 of I.P.C. read with sections 25(1-B)/27 of the Arms

Act, rather he has been convicted under sections 302/120-B/34

of I.P.C. It is further stated that none of the eye witnesses

examined during trial has stated about the presence of the

appellant Tulia @ Nigamananda Jena at the spot on the date of

incident and P.W.21, the I.O. in his evidence has admitted that

appellant Tulia @ Nigamananda Jena was in jail custody at the



                                                         Page 21 of 41
                                 [ 22 ]




time of incident. It is further stated that no fire arm was

recovered from the appellant for which he was acquitted of the

charges under sections 25(1-B)/27 of the Arms Act. It is further

stated that the appellant Tulia @ Nigamananda Jena is a licensed

Super-class contractor under R & B Deptt., Government of

Odisha and P.W.20, the informant has neither led any evidence

that he or his deceased brother had ever having a contractor's

license nor prosecution has led any evidence at the trial that

appellant Tulia @ Nigamananda Jena had any liquor vending

license or any illicit liquor business to establish the allegations of

business rivalry between the informant or his deceased brother

with him. With regard to the incident relating to the poster stuck

on the wall of the informant's house at his village is concerned, it

is stated that the prosecution has examined the then I.I.C., Biridi

P.S. as P.W.15 wherein he has deposed that the appellant Tulia

@ Nigamananda Jena is not involved in Biridi P.S. Case No.94 of

2015 registered for that incident in which he had arrested one

Samir Pattnaik and Deepak @ Subhakanta Das and vide Ext.11,

the I.O. P.W.21 had seized the documents relating to Biridi P.S.

No.94 of 2015. It is further stated that neither M.O.II nor M.O.

III has been established to have any connection with the

appellant Tulia @ Nigamananda Jena in the trial. It is further



                                                           Page 22 of 41
                               [ 23 ]




stated that during investigation, P.W.21 found no evidence of the

other appellants having met the appellant Tulia @ Nigamananda

Jena at any time before the incident or of their being together at

any time. It is further stated that the appellant Tulia @

Nigamananda Jena was all along in custody and is no way

connected with the allegations. It is further stated that the

appellant Tulia @ Nigamananda Jena has not been convicted in

any of the criminal cases registered against him as on date and

his detentions under N.S.A. were quashed by this Court. It is

further stated that pursuant to the bail order passed by this

Court, the appellant Tulia @ Nigamananda Jena has been

appearing before the Inspector in-charge of Sadar police station

on each Monday of the week and no allegation of overt act has

been reported against him during the said period.


7.         Since common question of law and facts are involved

in all these bail applications arising out the aforesaid four

criminal appeals, they were heard together and disposed of by

this common order.


8.         Mr. Devashis Panda, learned counsel appearing for

the appellant Tulia @ Nigamananda Jena emphatically contended

that P.Ws.6 and 12 were examined on 09.12.2015 and the other

appellants were arrested on 06.01.2016 and the appellant Tulia


                                                       Page 23 of 41
                                  [ 24 ]




@ Nigamananda Jena being in custody, remand report was filed

and he was produced on 30.04.2016 and on completion of

investigation, charge sheet was submitted against the appellants

under sections 302/452/392/120-B/34 of I.P.C. and sections 25

and 27 of the Arms Act. He further submitted that submission of

the learned counsel for the informant that the list of antecedents

furnished in para 3 of the informant's objection contains both list

of antecedents where the appellant Tulia @ Nigamananda Jena

was   apprehended    as   well    as      where   he   had   not   been

apprehended, is not borne out from the objection itself and there

has been no recovery from either the person or the possession of

the appellant Tulia @ Nigamananda Jena of anything even

remotely incriminating him in the incident. Learned counsel

further submitted that the objections filed by both the State as

well as the informant have been rebutted by filing replies thereto

admitting the antecedents and stating that none of those cases

have so far been culminated in conviction of the appellant Tulia

@ Nigamananda Jena, which has not been controverted either by

the State or by the informant. Learned counsel further submitted

that none of the eye witnesses have stated to have seen the co-

appellants along with appellant Tulia @ Nigamananda Jena

together before the incident to establish prior meeting of minds.



                                                             Page 24 of 41
                               [ 25 ]




He further submitted that admittedly, the appellant Tulia @

Nigamananda Jena was not present at the spot and he was in

custody prior to the date of incident and the I.O. (P.W.22)

admitted that no materials have been seized by him during

investigation to show that the other appellants met the appellant

Tulia @ Nigamananda Jena either in jail or in Court or on his

remand dates before 06.12.2015. It is further submitted that

P.W.6 Ganesh Ch. Mallick and P.W.12 Ajit Kumar Routray

examined by the I.O. as eye witnesses to the incident on

09.12.2015 claimed to have seen both the appellants Nihar and

Suman firing at the deceased and have not stated to have heard

the assailants of deceased naming the appellant Tulia @

Nigamananda Jena. Learned counsel further submitted that

P.W.1 Bharat Maharana, an eye witness to the occurrence stated

to be the driver of the deceased has stated that one of the two

persons went up to the deceased and fired at him, but has not

stated that while firing, the assailant was taking the name of

appellant Tulia @ Nigamananda Jena. He further submitted that

P.W.2 Bijay Kukmar Ray @ Babuli, who is an eye witness to the

occurrence and salesman of the liquor shop of the informant

stated that on coming out of the shop, he saw the assailants

after firing the deceased, were kicking him and taking the name



                                                       Page 25 of 41
                                    [ 26 ]




of   the   appellant   Tulia   @   Nigamananda   Jena. He    further

submitted that P.W.3 Paresh Jena is not an eye witness and he

stated to have heard the murder of the deceased by the

appellant Tulia @ Nigamananda Jena through his associate.

Learned counsel further submitted that P.W.5 Mir Babar Ali, an

eye witness and labour contractor of market building stated that

while he was talking with the deceased, one person came to him,

queried about liquor price and fired at his belly and while firing,

the assailant was taking the name of appellant Tulia @

Nigamananda Jena. He further submitted that P.W.7 Pratap

Kumar Sahoo, an eye witness and salesman of liquor shop

owned by the informant has not stated to have heard assailants

of deceased naming the appellant. He further submitted that

P.W.9 Rohit Kumar Das, who is not an eye witness, is the IMFL

shop's supervisor and was informed by P.W.7 Pratap and

informed P.W.20 and did not implicate the appellant Tulia @

Nigamananda Jena. He further submitted that P.W.11 Bapi

Mallick, an eye witness and salesman of Liquor shop owned by

the informant stated that he saw both firing at deceased and

then took away his belongings and were taking the name of

appellant Tulia. He further submitted that P.W.15 Ranjan Kumar

Mallick, the I.I.C. of Biridi P.S., who is an witness to the seizure



                                                         Page 26 of 41
                                 [ 27 ]




of records in Biridi P.S. Case No.94 of 2015 and the poster seized

in this case during trial by P.W.22, in his cross-examination has

stated that the appellant Tulia @ Nigamananda Jena was not

involved in Biridi P.S. Case No.94 of 2015. He further submitted

that both P.Ws.6 and 12 did not immediately disclose of having

seen the incident and were examined three days after the

incident for which no reasonable explanation has been given.

Learned counsel further submitted that the appellant Tulia @

Nigamananda Jena, who was unknown to all the eye witnesses,

was neither put to T.I. parade nor they have stated about his

presence at or near the spot. Learned counsel further submitted

that with regard to the allegation of the prosecution regarding

prior meeting of minds between the appellants, it is admitted by

the I.O. that the appellant Tulia @ Nigamananda Jena was in jail

custody prior to the incident, but he has not got any material

during   investigation   to   show   that   the   appellant    Tulia    @

Nigamananda Jena was previously unknown to others or that

they had all met together or conversed together at any time

before the incident or had committed any criminal act together.

Learned counsel further submitted that the statement of P.W.14

Pabitra Mahapatra is that while in custody, the appellant Nihar

had disclosed in presence of I.O. and other policemen of having



                                                              Page 27 of 41
                                [ 28 ]




been contacted by appellant Tulia @ Nigamananda Jena over

phone and asked to do away with the deceased and had supplied

him with guns for the purpose and his testimony, is at best an

extra-judicial confession before him, who was neither known to

the person making the statement and who is a co-accused.

Learned counsel further submitted that as on the date of

judgment,   the   appellant   Tulia     @   Nigamananda   Jena    had

undergone almost seven years of custodial detention as UTP,

whereafter, he had undergone almost six months of custodial

detention as a convict and his conduct in jail and also while on

bail, has been exemplary and that he had abided by all

conditions of bail and therefore, it is a fit case where the

appellant Tulia @ Nigamananda Jena should be enlarged on bail.


            Mr.   Soura   Chandra       Mohapatra,   learned   Senior

Advocate appearing for the appellant Suman Kumar Das (in

CRLA No.629 of 2023) filed his reply to the objections filed by

the State and the informant and argued that the appellant

Suman Kumar Das has got ten nos. of criminal antecedents, out

of which in five cases, he has been acquitted and one case has

been closed and in rest of the four cases, he is on bail. Learned

Senior Advocate further submitted that the statement of the eye

witness P.W.1 that the appellant Nihar had fired the gun shot



                                                          Page 28 of 41
                               [ 29 ]




and the appellant Suman was standing near the bike at the

relevant time of occurrence, cannot be believed as because

P.W.2 did not identify the appellant Suman in Court and that

apart, P.W.3 stated that three persons came and killed the

deceased, who is not a witness to the test identification parade.

He further stated that P.W.4 is not a T.I. parade witness as

because in his cross-examination, he stated that he had no direct

knowledge of the incident and P.W.5 has not identified the

appellant Suman in Court. He further submitted that P.W.6,

P.W.7 and P.W.11 had not specifically stated the role of the

appellant Suman. Learned counsel further submitted that P.W.12

cannot be treated as an eye witness to the occurrence, rather,

he is a post-occurrence witness in view of his statements made

in cross-examination. He further stated that P.W.14 is not an eye

witness to the occurrence, rather he is a witness to the

extrajudicial confession made by appellant Nihar about the

commission of crime as per Ext.5 as well as leading to recovery

of the gun. Learned counsel further submitted that in the cross-

examination of P.W.14, who is a witness to the leading to

discovery, stated that the statement of the appellant Suman

does not bear the time and place where it was recorded and

further stated that he did not see the seized article in Court. He



                                                       Page 29 of 41
                                   [ 30 ]




further submitted that the informant (P.W.20) was not present at

the time of occurrence. Learned counsel further submitted that

the appellant Suman was granted interim bail twice by this Court

vide order dated 04.01.2022 in BLAPL No.11447 of 2021 (I.A.

No.1381 of 2021) and order dated 22.12.2022 in BLAPL

No.121404 of 2022 respectively and after availing the interim

bail periods, he surrendered before the learned trial Court in

time and never misutilized the liberty and therefore, the bail

application    of   the   appellant   Suman    Kumar    Das    may     be

favourably considered.


              Mr.   Yasobanta     Das,     learned   Senior    Advocate

appearing for the appellant Babulu @ Nihar Ranjan Das @

Patnaik (in CRLA No.758 of 2023) submitted that out of twelve

criminal antecedents, in some cases, the appellant has been

acquitted and in some cases, he is on bail. He further submitted

that the Taxi Driver of the deceased (P.W.1) has not implicated

the appellant Babulu and before his examination, he has not

claimed to have identified the unknown persons in his statement

recorded under section 161 Cr.P.C., rather he identified the

appellant Babulu for the first time in Court. Learned counsel

further submitted that P.W.2, who is the salesman of the liquor

shop of the informant (P.W.20) though put to T.I. parade, but in



                                                              Page 30 of 41
                                 [ 31 ]




Court, he stated that on hearing the gun sound, he came out of

the shop and he further stated that the accused persons on

earlier occasion had purchased beer from the shop, and thus, he

had seen them prior to the occurrence. He further stated that

when he heard the sound of gunshot, he was inside the shop and

that the driver was sitting inside the Scorpio until he was called

by him. He further stated that the Magistrate did not ask the

name of the person (suspects) in his presence whom he

identified at the time of T.I. parade. Learned counsel further

submitted that P.W.3 stated that three persons came and killed

the deceased, but he is not a T.I. parade witness. Learned

counsel further submitted that though the prosecution has cited

P.W.4 as an eye witness, but he has not been put to T.I. parade

and he stated that he had no direct knowledge of the incident.

Learned counsel further submitted that though P.W.5 identified

the appellant Babulu, but he has not specifically implicated the

appellant Babulu as an assailant in the crime. Learned counsel

further submitted that P.W.6, who is a contractor, is not an

identifying witness, rather he claimed to have identified the five

accused persons including the appellants in Court. Learned

Senior Advocate almost adopted the arguments advanced by the

learned   counsel   appearing     for    the   appellants   Tulia     @



                                                            Page 31 of 41
                                  [ 32 ]




Nigamananda Jena and Suman Kumar Das and contended that in

view of the evidence adduced during trial, it is very difficult to

sustain conviction of the appellant and that he has a good

chances of success in the appeal and therefore, the bail

application may be favourably considered.


9.          Learned    counsel    for     the   State   Mr.   Aurobinda

Mohanty, ASC and Mr. Ramakanta Mohanty, Senior Advocate

along with Mr. Gouri Mohan Rath, Advocate appearing for the

informant opposed the prayer for bail of all the appellants and

contended that in view of the evidence adduced during trial

against the appellants and more particularly, in view of the

criminal antecedents, the appellants should not be released on

bail.


10.         Adverting to the contentions raised by the learned

counsel for the respective parties, let us first discuss the scope of

granting bail to the appellant in a conviction case, which is a

matter of judicial discretion exercised by the appellate Court

under section 389 of Cr.P.C. corresponding to 430 of B.N.S.S.

Bail is not an automatic right after conviction, and normal

presumption of innocence is replaced by the presumption of

guilt. The appellate Court exercises its discretion based on

various factors, with the burden of proof generally shifting to the


                                                              Page 32 of 41
                                     [ 33 ]




convicted person to show sufficient grounds for release. The

seriousness of the crime is a prime condition. The scope of bail

post-conviction   is    narrower       than     pre-trial   bail,     requiring

compelling    reasons    and    a     careful     balance     between           the

individual's liberty and the interest of justice and public safety.

The Court must record its reasons in writing and the discretion

must be exercised judiciously, not as a matter of routine.


11.          In the case of Preet Pal Singh -Vrs.- State of U.P.

reported in (2020) 8 Supreme Court Cases 645, the Hon'ble

Supreme Court held as follows:


             "36. There is a difference between grant of bail
             Under Section 439 of the Code of Criminal
             Procedure    in   case      of   pre-trial     arrest        and
             suspension of sentence Under Section 389 of the
             Code of Criminal Procedure and grant of bail,
             post conviction. In the earlier case there may be
             presumption       of     innocence,       which         is     a
             fundamental postulate of criminal jurisprudence,
             and the courts may be liberal, depending on the
             facts and circumstances of the case, on the
             principle that bail is the Rule and jail is an
             exception, as held by this Court in Dataram
             Singh v. State of U.P. and Anr.: (2018) 3
             Supreme Court Cases 22. However, in case of
             post conviction bail, by suspension of operation



                                                                     Page 33 of 41
                                    [ 34 ]




               of the sentence, there is a finding of guilt and
               the question of presumption of innocence does
               not arise. Nor is the principle of bail being the
               Rule and jail an exception attracted, once there
               is   conviction upon trial.   Rather, the        Court
               considering an application for suspension of
               sentence and grant of bail, is to consider the
               prima facie merits of the appeal, coupled with
               other factors. There should be strong compelling
               reasons for grant of bail, notwithstanding an
               order of conviction, by suspension of sentence,
               and this strong and compelling reason must be
               recorded in the order granting bail, as mandated
               in Section 389(1) of the Code of Criminal
               Procedure."

               Recently, the Hon'ble Supreme Court in the case of

State of Bihar -Vrs.- Dhananjay Mishra in the Criminal

Appeals which arise out of SLP (Crl.) Nos.13665, 13666, 13671,

13672 and 13862 of 2025 disposed of on 12.12.2025, has been

pleased to observe that criminal antecedents constitute a vital

and determinative factor which ought not to be ignored while

considering an application for grant of bail, as they reflect the

conduct, character and behavioural pattern of the accused and

bear directly upon the likelihood of misuse of liberty. It was

further held that apparent omission on the part of the High Court

in   felling   to   advert   to   the   antecedent   of   the     accused


                                                                Page 34 of 41
                                 [ 35 ]




demonstrates a non-application of mind to a germane and

determinative consideration, thereby rendering the exercise of

discretion manifestly arbitrary. It was further held that the

impugned orders, having been passed without balancing the

liberty of the accused against the interest of society and

administration of criminal justice, stand vitiated in law.


            Law is well settled that the Appellate Court can

adjudicate the bail application on the basis of evidence adduced

during trial and also keeping in view the nature of accusations

against the appellant, the manner in which the crime has been

committed, the gravity of the offence and the desirability of

releasing the appellant on bail. If there are good chances of

success in the appeal on the basis of the evidence adduced

during trial and there is no reasonable prospect of early hearing

of the appeal in the near future, the same can also be taken into

account. If the appellant has not misutilized the liberty granted

to him during the pendency of the trial and there is no chance of

absconding of the appellant and there is absence of any criminal

antecedents against the appellant, those aspects are certainly

plus points in favour of the appellant and the same can also be

taken into account while adjudicating the bail application.

However, a detailed documentation on the merits of the appeal



                                                             Page 35 of 41
                                [ 36 ]




by making threadbare analysis of the evidence adduced during

trial should be avoided at the stage of consideration of the bail

application inasmuch as that would have an adverse effect on

the final adjudication of the Criminal Appeal.


            In the case of Kishori Lal -Vrs.- Rupa and others

reported in (2004) 7 Supreme Court Cases 638, the Hon'ble

Supreme Court outlined the factors that require to be taken

judicial notice while dealing with section 389 Cr.P.C. in cases

involving serious offences like murder etc. and therein it has

been held and observed that the appellate Court is duty bound to

objectively assess and record reasons for the conclusion that the

case warrants suspension of execution of sentence and grant of

bail to the convict. It is also held therein that mere fact that

during the trial, the convicts were granted bail and there was no

allegation of misuse of liberty by them is really not of much

significance, since the effect of bail granted during trial becomes

irrelevant on its completion and after the accused persons are

found guilty, hence, such a plea does not per se warrant

suspension of execution of sentence and what really the matters

is, whether, reasons do really exist to suspend its execution.


            Similarly, in the case of Sidhartha Vashisht @

Manu Sharma -Vrs.- State (NCT of Delhi) reported in


                                                        Page 36 of 41
                                 [ 37 ]




(2008) 5 Supreme Court Cases 230 infamously known as

Jessica Lal murder case, the Apex Court had the occasion to

consider and discuss earlier judicial pronouncements and held

that observations on merit one way or the other are likely to

prejudice the parties in appeal, hence, not to consider the

correctness or otherwise of the evidence on record but at the

same time, it cannot be overlooked that the accused having been

found guilty and convicted by a competent criminal court, initial

presumption of innocence in his favour is no more available.


            In the case of Bhagwan Rama Shinde Gosai &

others -Vrs.- State of Gujarat reported in (1999) 4

Supreme Court Cases 421, it is held by the Hon'ble Supreme

Court that suspension of sentence can be considered by the

Appellate   Court   liberally   unless   there   are   exceptional

circumstances but if for any reason, the sentence of a limited

duration cannot be suspended, every endeavour should be made

to dispose of the appeal on merit, otherwise, the valuable right

of appeal would be an exercise in futility by efflux of time and

when the Appellate Court finds that due to practical reasons, the

appeal cannot be disposed of expeditiously, it must bestow

special concern in the matter of suspending sentence so as to

make such right of appeal meaningful and effective.



                                                        Page 37 of 41
                                       [ 38 ]




             It is concluded in the case of Ash Mohammad

-Vrs.- Shiv Raj Singh @ Lalla Babu & another reported in

(2012) 9 Supreme Court Cases 446 that a question should be

posed, whether, the accused deserves to be enlarged on bail or

not and only thereafter, issue of imposing conditions would arise

and the period of custody is a relevant factor, while considering

the same but simultaneously, the totality of circumstances and

the criminal antecedent are also to be weighed in the scale of

collective cry and desire.


             In   the    case    of   Omprakash Sahni -Vrs.- Jai

Shankar Chaudhary and others reported                     in (2023) 6

Supreme Court Cases 123, the Hon'ble Supreme Court while

considering the suspension of execution of sentence under

Section 389 Cr.P.C., as it was allowed by the Patna High Court,

concluded that the endeavour on the part of the Court should be

to ensure as to whether the case presented by the prosecution

and accepted by the trial Court can be said to a case in which

ultimately the convict stands for fair chance of acquittal and

while undertaking the exercise to ascertain the same, what is to

be looked into is something palpable and very apparent on the

face of the record, on the basis of which, it can arrive at a prima

facie   satisfaction    that    the   conviction   may   not   be   legally



                                                               Page 38 of 41
                                   [ 39 ]




sustainable but with a word of caution that the Appellate Court

should not re-appreciate the evidence at that stage and try to

pick up few lacunas or loopholes randomly from the case of the

prosecution as it is not a correct approach and ultimately held

that the execution of sentence suspended was not justified.


12.         Keeping in view the scope of granting bail to the

appellants as discussed above, we find that the learned trial

Court in the impugned judgment after discussing the evidence of

the doctor conducting autopsy and giving opinion that the cause

of death of the deceased was due to shock resulting from

haemorrhage as a result of injuries to the head, chest and

abdomen, which were ante mortem in nature and sufficient in

ordinary course of nature to cause death                and that all the

gunshot injuries were possible by bullet injuries, came to hold

that the death of the deceased was homicidal in nature. The

learned trial Court also discussed the evidence of the each of the

prosecution witnesses, the ballistic report, the T.I. parade

identification   of   some   of   the      appellants   as   well   as   the

identification in Court, the recovery of weapon of offence and

particularly considering the evidence of the eye witnesses, came

to hold that the prosecution has successfully established the

offence under section 302 of the I.P.C. The criminal conspiracy



                                                                Page 39 of 41
                                   [ 40 ]




part was also discussed and it was found to have been

successfully   established   by    the     prosecution.   Similarly,   the

possession of the fire arms by the appellants was also discussed

and the learned trial Court has found that the prosecution has

successfully established the charges under the Arms Act.


13.          Though the learned counsel for the appellants raised

various contentions as to why the testimonies of the eye

witnesses should not be believed so also the criminal conspiracy,

however, if such arguments are dealt with in detail at this stage,

we are of the humble view that the same is likely to have some

effect on the merits of the appeals and it would ultimately

prejudice the appellants. Therefore, we do not propose too much

of discussions and elaboration on the points agitated while

considering the plea of suspension of sentence pending appeal.

If an exercise is made for detailed examination of the evidence

touching upon the merits of the case, it would not be proper and

justified.


             In the case in hand, keeping in view the nature and

gravity of the crime, the nature of evidence adduced by the

prosecution during trial, the criminal proclivity of the appellants

to commit heinous crimes, we find no sufficient grounds for grant




                                                              Page 40 of 41
                                                        [ 41 ]




                   of bail to the appellants pending disposal of the appeal as the

                   same would not be in the interest of justice.


                   14.              Accordingly, all the interim applications i.e. I.A. Nos.

                   926 of 2023, 1366 of 2023, 2097 of 2023 and 2508 of 2023 in

                   CRLA Nos.423 of 2023, 629 of 2023, 758 of 2023 and 1141 of

                   2023 respectively filed by the appellants stand rejected.


                                    The appellants Tulia @ Nigamananda Jena and

                   Babulu @ Nihar Ranjan Das @ Patnaik, who are on bail, shall

                   surrender before the learned trial Court forthwith, failing which,

                   the learned trial Court shall take coercive steps for their arrest

                   and after their arrest, commit them to judicial custody.


                                    However, taking into account the period of detention

                   of the appellants in judicial custody, if any applications are filed

                   by the appellants for expeditious hearing of the Criminal Appeals,

                   the same shall be considered in accordance with law.


                                                                   ..............................
                                                                     S.K. Sahoo, J.

S. S. Mishra, J. I agree.

............................... S. S. Mishra, J.

Orissa High Court, Cuttack Signature Not Verified th The 24 December, 2025/PKSahoo Digitally Signed Signed by: PRAMOD KUMAR SAHOO Reason: Authentication Location: HIGH COURT OF ORISSA Date: 24-Dec-2025 14:19:11 Page 41 of 41