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 9, Cited by 0]

Orissa High Court

Tribikram Ghosh vs State Of Odisha .... Opp. Party on 5 January, 2023

Author: Chittaranjan Dash

Bench: Chittaranjan Dash

                     IN THE HIGH COURT OF ORISSA AT CUTTACK

                                     ABLAPL No. 14326 of 2022

                   Tribikram Ghosh                     ....          Petitioner
                                             Mr. Pradeep Kumar Das, Advocate
                                             -versus-
                   State of Odisha                      ....            Opp. Party
                                                               Mr. S. Patra, ASC

                           CORAM:
                           JUSTICE CHITTARANJAN DASH
                                              ORDER

Order No. 05.01.2023

02. 1. Heard learned counsel for the Petitioner and the State.

2. By means of this application, the Petitioner seeks grant of anticipatory bail U/s. 438 of Cr.P.C. in apprehension of arrest for his alleged involvement in the offences under Sections 379/411/413/307/332/353/120-B/34 of IPC.

3. Learned counsel for the State having obtained the up-to-date case diary submits that the present Petitioner has two criminal antecedents of the similar nature to his credit.

5. Keeping in view the submission, the nature of allegations as emerged from the materials on record, the circumstances appearing, the seriousness and gravity of the offences, this court is not inclined to grant anticipatory bail to the Petitioner. Accordingly the prayer for bail stands rejected and the ABLAPL is dismissed.

(Chittaranjan Dash) Judge AKPradhan