Orissa High Court
Basanta Panda vs State Of Odisha ....... Opp. Party on 2 August, 2021
Equivalent citations: AIRONLINE 2021 ORI 253
Author: S.K. Sahoo
Bench: S. K. Sahoo
IN THE HIGH COURT OF ORISSA, CUTTACK
BLAPL No. 8126 of 2020
Application under section 439 of the Code of Criminal Procedure,
1973 in connection with S.T. Case No. 21 of 2020 pending in the
Court of Sessions Judge, Sambalpur.
-----------------------------
Basanta Panda ....... Petitioner
-Versus-
State of Odisha ....... Opp. Party
For Petitioner: - Mr. Devashis Panda
For Opp. Party: - Mr. Purna Chandra Das
Addl. Standing Counsel
For Informant: - Mr. S.S. Das
Senior Advocate
-----------------------------
P R E S E N T:
THE HONOURABLE MR. JUSTICE S. K. SAHOO
..........................................................................................................................
Date of Hearing: 23.07.2021 Date of Order: 02.08.2021
..................................................................................................................................
S.K. SAHOO, J. The petitioner Basanta Panda has filed this
application under section 439 of Cr.P.C. in connection with S.T.
Case No.21 of 2020 pending in the Court of learned Sessions
Judge, Sambalpur which arises out of Sambalpur Town P.S. Case
// 2 //
No.289 of 2019 in which charge sheet has been submitted under
sections 364, 302, 201 of the Indian Penal Code. The petitioner
moved an application for bail in the trial Court which was
rejected vide order dated 12.10.2020.
The first bail application of the petitioner was
rejected by this Court in BLAPL No.365 of 2020 vide order dated
03.08.2020 taking into account the manner in which the
occurrence has taken place, the extra judicial confession by the
petitioner before the labourer, the surrounding circumstances in
which the offence was committed and the nature and gravity of
the accusation against the petitioner.
2. The first information report was lodged by one
Bijayani Mishra, the daughter of Jayashree Mishra (hereafter 'the
deceased') before the Inspector in-charge, Town police station,
Sambalpur on 21.07.2019 wherein it is stated that the deceased
was found missing from her house for which on the report of the
informant, Sambalpur Town P.S. SDE No.365 dated 14.10.2011
and MMR No.25 of 2011 were registered. The informant came to
know from the locality that petitioner had kidnapped her mother,
committed her murder and concealed the dead body somewhere.
The local people were also aware about the incident but out of
fear, they did not disclose the matter. She received phone calls
Page 2 of 16
// 3 //
about the fact from the local people that the petitioner was not
staying in the village since the date of occurrence. It is further
stated that the family members of the petitioner were also
involved in the kidnapping of her mother. Taking the advantage
of death of the father of the informant and since there was no
male member in the family to look after them, the petitioner
used to borrow money and jewellery from the deceased from
time to time.
Basing on such written report, Sambalpur Town P.S.
Case No.289 dated 21.07.2019 was registered under sections
364/302/201 of the Indian Penal Code against petitioner.
3. During course of investigation, S.I. of police Sri R.K.
Biswal, the Investigating Officer examined the informant Bijayini
Mishra, her brother Bhabani Shankar Mishra and others and
recorded their statements and finding prima facie materials
against the petitioner, the I.O. arrested the petitioner on
22.07.2019 and during interrogation, the petitioner confessed his
guilt and disclosed that he strangulated the neck of deceased by
means of a towel and killed her brutally and buried her dead
body at Mahulmunda side and after the occurrence, he left the
village and resided at Jharsuguda area for three years and then
he was residing at Jujomura since one year. The I.O. sent a
Page 3 of 16
// 4 //
requisition to S.D.M., Sambalpur to depute an Executive
Magistrate to disinter the dead body of the deceased from the
spot. He also made a requisition to the Scientific Officer, DFSL,
Sambalpur to assist in the collection of physical evidence with
videographer. As per version of petitioner, the I.O. proceeded to
village Badsinghari, Mahulmunda along with Executive
Magistrate, scientific team and witnesses and searched for the
dead body of deceased at all the possible places as per
statement of the petitioner but found no result. As prima facie
evidence was found for commission of offences under sections
364/302/201/120-B of the Indian Penal Code against the
petitioner, the I.O. arrested him and forwarded him to Court on
22.07.2019. The wearing apparels of the petitioner were seized
and he was taken on police remand as per the orders of the
Court and during police remand, the petitioner further led the
police team, Scientific team, Executive Magistrate and witnesses
to Badasinghari, Mahulmunda where the petitioner had
concealed the dead body of the deceased. During unearthing of
the place, some bone parts suspected to be the bone parts of the
deceased were recovered which was captured by videography.
Those bone parts were collected and sealed in presence of the
Executive Magistrate and witnesses. The I.O. seized the exhibits
Page 4 of 16
// 5 //
on production by the Scientific Officer, DFSL, Sambalpur in
presence of Executive Magistrate and witnesses and seizure list
was prepared and the petitioner was forwarded to judicial
custody after his medical examination. Subsequently, Sri R.C.
Dora, IIC of Town P.S., Sambalpur took charge of investigation
from Sri R.K. Biswal, re-examined the informant and other
witnesses and recorded their statements, re-visited the spot in
presence of the informant and other witnesses and made a
prayer to the ADMO, Medical, DHH, Sambalpur to collect the
blood sample of the informant for DNA profiling as per the order
of the learned S.D.J.M., Sambalpur. As per the requisition to the
ADMO, DHH and order of the learned SDJM, Sambalpur, the
blood sample of the informant was collected and the same was
sent to SFSL, BBSR for DNA profiling. The I.O. received the DNA
examination report from SFSL, Rasulgarh, BBSR in which it was
opined that the DNA conducted on the exhibits could not be
generated as the required quantity of DNA could not be
extracted and therefore, the comparison with other exhibits was
not possible and hence, the opinion was inconclusive. The report
from Dept. of Forensic Medicine and Toxicology, VIMSAR, Burla
was received, in which it was opined that the skeletal remains
examined appears to be human in origin, age of the examined
Page 5 of 16
// 6 //
occipital bone was less than sixty years, the individuality of the
skeletal remains could not be determined from the available
contents and time since death was more than one year at the
time of examination. During further investigation, the I.O.
received some reliable information that, the marriage between
Dinesh Pandey and Purnima Mishra who is eldest sister of
informant Bijayini Mishra was held on 23.06.2011 and deceased
was found missing since 09.06.2011. The I.O. sent the exhibits
to the Director, CDFD, Hyderabad for DNA profiling and for
chemical examination and opinion, which could not be received
till submission of chargesheet. The case was supervised by Dr.
Kanwar Visal Singh, Superintendent of Police, Sambalpur and
ultimately charge sheet was submitted on 16.11.2019 against
the petitioner under sections 364, 302 and 201 of the Indian
Penal Code. Subsequently DNA profiling report was received
from the Director, CDFD, Hyderabad in the Court of learned
S.D.J.M., Sambalpur on 20.02.2020 which indicated that the
sources of exhibit A (occipital bone and broken parts of cervical
vertebrae with soil remnants) and exhibit B (parietal bone
fragment) did not yield any DNA profiles and therefore, no
opinion could be furnished.
Page 6 of 16
// 7 //
4. Mr. Devashis Panda, learned counsel appearing for
the petitioner contended that the petitioner who is aged about
sixty years is in judicial custody since 22.07.2019 and the case is
based on circumstantial evidence and there is no clinching
material available on record against the petitioner. The
occurrence in question stated to have taken place in the year
2011 and the first information report was lodged only on
21.07.2019. He argued that the date of missing of the deceased
as per the statement of the informant is also discrepant. After
the petitioner was taken into custody, he stated to have led the
police to a place to show where he buried the dead body but
nothing was found and again he was taken on police remand and
gave his statement, on the basis of such statement, some bone
fragments were recovered by digging the earth. He further
argued that DNA profiling report which was received from the
Director, CDFD, Hyderabad in the Court of learned S.D.J.M.,
Sambalpur on 20.02.2020, which is a very vital document was
not placed at the time of rejection of the earlier bail application
by this Court. According to Mr. Panda, since the DNA profiling
report indicated that the occipital bone and broken parts of
cervical vertebrae with soil remnants and parietal bone fragment
did not yield any DNA profiles for which no opinion could be
Page 7 of 16
// 8 //
furnished, it cannot be said the bones recovered by digging out
the earth were that of the deceased and as such the place of
burial of the dead body as per the statement of witness
Chaitanya Kunar @ Manu is not acceptable. The so-called
extrajudicial confession of the petitioner is a concocted version to
falsely entangle the petitioner in the alleged crime. He further
placed reliance in the case of Babu Singh -Vrs.- State of Uttar
Pradesh reported in A.I.R. 1978 S.C. 527 and contended that
even in the absence of any change in the circumstances, since
the important document like DNA profiling report was not placed
and it was not considered while rejecting the earlier bail
application, the same can be considered to take a different view
as the refusing bail is an interim adjudication. It is further
argued that trial has not yet commenced even though the
petitioner is in custody for two years and in view of the delayed
trial, the bail application of the petitioner may be favourably
reconsidered.
Mr. Purna Chandra Das, learned Addl. Standing
Counsel appearing for the State on the other hand opposed the
prayer for bail and placed the statement of one Chaitanya Kunar
@ Manu to show that how he was asked to dig the soil which
according to the prosecution case was the place utilized for
Page 8 of 16
// 9 //
burying the dead body. He further submitted that the murder
was committed in a very pre-planned and calculated manner and
the circumstantial evidence is very clinching and even though
the DNA profiling report of occipital bone and broken parts of
cervical vertebrae with soil remnants and parietal bone fragment
did not yield any result but in view of the available materials on
record, the complicity of the petitioner in the crime is clearly
borne out and when the earlier bail application was rejected on
merit on 03.08.2020 and the petitioner moved for bail in the trial
Court on 28.09.2020, which came to be rejected on 12.10.2020,
in absence of any change in the circumstances, the bail
application of the petitioner should be rejected.
Mr. S.S. Das, learned Senior Advocate for the
informant also vehemently opposed the prayer for bail and
contended that there was motive behind the commission of
crime, the petitioner was last seen in the company of the
deceased, the petitioner made extra judicial confession before
the labourer whose services were utilised for digging the soil for
burying the dead body. The petitioner kept his identity secret
after the occurrence. The statements of witnesses namely Dr.
Birendra Kumar and Geeta Mohanty indicate that the petitioner
employed himself as a cook in DIET-ITC Sunarimund in the name
Page 9 of 16
// 10 //
of Bibhuti Panda from the year 2011 to 2015 and those
witnesses could came to know about the correct identity of the
petitioner when his photograph was telecasted in electronic
media. It is argued that once the petitioner is released on bail,
he is likely to tamper with the evidence and the trial is yet to
commence and therefore, till all the material witnesses are
examined in the trial Court, the petitioner may not be released
on bail. He placed reliance in the cases of Kalyan Chandra
Sarkar -Vrs.- Rajesh Ranjan reported in A.I.R. 2004 S.C.
1866 and Jogia @ Jogendra Jena -Vrs.- State of Odisha
reported in 2018(1) Cuttack Law Times Crl (Supp) 781.
5. Adverting to the contentions raised by the learned
counsel for the respective parties, it is the admitted position that
there is no change in the circumstance after the rejection of the
earlier bail application by this Court on 03.08.2020 in BLAPL
No.365 of 2020, except the fact that the case has been
committed to the Court of Session and the petitioner is detained
a further period of one year. The learned counsel for the
petitioner contended on 23.04.2021 that even though there is no
change in the circumstances but since some important materials
could not be placed before this Court at the time of hearing of
the earlier bail application, in this successive bail application,
Page 10 of 16
// 11 //
those materials can be considered and he also took time to place
certain citations in that respect and accordingly, Mr. Panda relied
upon the case of Babu Singh (supra). In the said decision, the
Hon'ble Supreme Court has held that at an earlier stage, the
application for bail of the petitioners was rejected by the Court
on 7th September 1977, but an order refusing application for bail
does not necessarily preclude another, on a later occasion, giving
more materials, further development and different consideration.
It is further held that an interim direction is not a conclusive
adjudication, and updated reconsideration is not over-turning an
earlier negation. The judgment cited does not answer the point
raised by the learned counsel for of the petitioner on 23.04.2021
rather it clearly indicates about further development and giving
of more materials can be a ground for reconsideration.
The question comes up for consideration is whether
successive bail application can be entertained and a different
view can be taken on the already existing materials when the
earlier bail application was rejected on merit, merely because
some documents/statements available in the case record were
not taken into account.
In the case of Kalyan Chandra Sarkar (supra),
Hon'ble Supreme Court held as follows:
Page 11 of 16
// 12 //
"Before concluding, we must note though an
accused has a right to make successive
applications for grant of bail, the Court
entertaining such subsequent bail applications
has a duty to consider the reasons and grounds
on which the earlier bail applications were
rejected. In such cases, the Court also has a
duty to record what are the fresh grounds which
persuade it to take a view different from the one
taken in the earlier applications."
In the case of Jogia @ Jogendra Jena, I have held
as follows:
"Successive bail applications are maintainable
but there has to be material change in the fact
situation and not mere cosmetic change.
Successive bail applications on the same
grounds which were available to the accused at
the time of consideration of the earlier bail
application would not be maintainable. Neither a
ground that the earlier bail application was not
properly placed by the previously engaged
counsel can be entertained."
Thus it is the settled position of law that successive
bail applications are permissible under the changed
circumstances. The change of circumstances must be substantial
one which has a direct impact on the earlier decision and not
merely cosmetic changes which are of little or no consequence.
Page 12 of 16
// 13 //
Without the change in the circumstances, the subsequent bail
application would be deemed to be seeking review of the earlier
rejection order which is not permissible under criminal law. While
entertaining such subsequent bail applications, the Court has a
duty to consider the reasons and grounds on which the earlier
bail application was rejected and what are the fresh grounds
which persuade it warranting the evaluation and consideration of
the bail application afresh and to take a view different from the
one taken in the earlier application. There must be change in the
fact situation or in law which requires the earlier view being
interfered with or where the earlier finding has become obsolete.
This is the limited area in which the application for bail of an
accused that has been rejected earlier can be reconsidered. If a
bail application is rejected considering some grounds urged by
the counsel for the accused and on the self same materials and
without any change in the circumstances, the successive bail
application is moved taking some other grounds and the Court is
asked to reconsider the prayer of bail, it would be an endless
exercise for the Court and entertaining such application would be
a sheer wastage of valuable time of the Court.
On the earlier occasion, taking note of statement of
Chaitanya Kuanr and that the murder was committed in a
Page 13 of 16
// 14 //
calculated manner, the incident being planned and chalked out,
the motive behind the commission of crime and the last seen of
the petitioner in the company of the deceased, the bail was
rejected.
While moving the present bail application, the fresh
ground which was urged by the learned counsel for the petitioner
was the non-placement of DNA profiling report on the earlier
occasion and to consider the same and its effect. Since the DNA
profiling report received from the Director, CDFD, Hyderabad
indicates that the sources of exhibit A (occipital bone and broken
parts of cervical vertebrae with soil remnants) and exhibit B
(parietal bone fragment) did not yield any DNA profiles and no
opinion could be furnished, it neither helps the prosecution nor
the accused. The other grounds are just repetitions which were
earlier urged in the previous bail application.
The 161 and 164 Cr.P.C. statements of Chaitnaya
Kuanr Amit Swain, Sanjib Panda are very relevant to prima facie
show the involvement of the petitioner in the commission of
crime. The statements of Dr. Birendra Kuma Padhi and Geeta
Mohanty prima facie indicate as to how the petitioner by
changing his name as Bibhuti Panda, was employed as a cook in
their institution i.e. DIET- ITC, Sunarimanda from November
Page 14 of 16
// 15 //
2011 to June 2015. The motive behind the commission of
offence is prima facie apparent from the statements of the
informant Bijayini Mishra, Purnima Mishra, Bhabani Shankar
Mishra, Prasant Kumar Hota and Laxmi Priya Mishra to the
extent that the petitioner had taken cash of Rs.1,60,000/- and
gold ornaments from the deceased but when the deceased asked
him to refund the same because of its necessity in the marriage
of the elder daughter, he did not refund.
Detailed discussion of the evidence and elaborate
documentation on the merits of the case is to be avoided while
considering an application for bail. No party should have the
impression that his case has been pre-judged. Existence of a
prima facie case is only to be considered. Where the offence is of
serious nature, the question of grant of bail has to be decided
mainly keeping in view the nature and gravity of the accusation,
character of the evidence, chance of absconding of the accused,
chance of tampering with the evidence and also the larger
interest of the public.
6. In view of the foregoing discussions, this bail
application, being a successive one moved within two months of
the rejection of the earlier bail application before the learned trial
Court without any changed circumstances and after its rejection,
Page 15 of 16
// 16 //
the petitioner has rushed to this Court again, I am not inclined to
release the petitioner on bail.
The learned trial Court shall do well to expedite the
trial and take necessary steps for examination of material
witnesses. The petitioner is at liberty to renew the prayer for bail
after examination of such witnesses.
It is made clear that observations made in this order
for rejecting the prayer for bail will not be treated as expression
of any opinion on merits of the case and the learned trial Court
shall decide the case without being influenced by any such
observations.
In the result, the application for bail stands rejected.
A copy of this order be sent down to the learned trial
Court forthwith for information and necessary action.
..............................
S.K. Sahoo, J.
Orissa High Court, Cuttack The 2nd August 2021/Pravakar Page 16 of 16