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 7, Cited by 0]

Orissa High Court

ABLAPL/4633/2021 on 20 April, 2021

                               ABLAPL NO. 4633 OF 2021




02.   20.04.2021           This matter is taken up through video conferencing
                   mode.
                           Heard Mr. A.B. Parida, learned counsel for the
                   Petitioner and Mr. P.K. Maharaj, learned Addl. Standing
                   Counsel for the State.
                           This is an application under Section 438 Cr.P.C. for
                   grant of anticipatory bail to the Petitioner.
                           The Petitioner has been implicated for commission of
                   offence under Sections 379/465/468/420/34 of the I.P.C.
                   read with Section 51(1)(i) of OMMC Rules, 2016 in
                   connection with Rasgobindpur P.S. Case No.88 of 2021
                   corresponding to C.T. Case No. 783 of 2021 pending in the
                   court of learned S.D.J.M., Baripada.
                           Mr. Parida, learned counsel for the Petitioner submits
                   that stone has been transported by the Petitioner under a
                   valid transit permit. However, the Petitioner has already
                   deposited     the   fine   amount      with     the   Tahasildar,
                   Rasgobindapur for the alleged offence under Section
                   51(1)(i) of OMMC Rules, 2016.
                           Mr. Maharaj, learned Addl. Standing Counsel for the
                   State, on the other hand, submits that the Petitioner is a
                   habitual offender and is involved in such type of offence
                   regularly. As such, this application for anticipatory bail is
                   liable to be dismissed.
                                      2

            Taking into consideration the nature of allegation
      made and the fact that the Petitioner has already deposited
      the fine amount with the Tahasildar, Rasgobindpur for the
      alleged offence under Section 51(1)(i) of OMMC Rules,
      2016, this Court is not inclined to grant anticipatory bail to
      the Petitioner. However, it is directed that in the event the
      Petitioner surrenders before learned S.D.J.M., Baripada in
      connection with Rasgobindpur P.S. Case No.88 of 2021
      corresponding to C.T. Case No. 783 of 2021 and moves an
      application for bail within a period of two weeks hence
      producing proof of deposit of the fine/penalty deposited with
      the competent authority in connection with the aforesaid
      offences, he shall be released on bail on such terms and
      conditions as the learned Magistrate may deem just and
      proper.
            Accordingly, the ABLAPL is disposed of.
            As the restrictions due to resurgence of COVID-19
      situation are continuing, learned counsel for the parties may
      utilize a printout of the order available in the High Court's
      website, at par with certified copy, subject to attestation by
      the concerned Advocate, in the manner prescribed vide
      Court's Notice No. 4587 dated 25th March, 2020 as modified
      by Court's Notice No. 4798 dated 15th April, 2021.


                                .................................
bks                              K.R. Mohapatra, J.

3 bks 4