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 18, Cited by 0]

Orissa High Court

BLAPL/5874/2020 on 9 October, 2020

Author: B.P. Routray

Bench: B.P. Routray

                              BLAPL No.5874 of 2020




04.   09.10.2020                    This matter is taken up through video conferencing.
                                    This is an application under Sec.439 Cr.P.C. for bail and
                   the   offences    alleged   are   under    Secs.147/148/332/353/294/506/
                   342/431/427/435/307/338/337/269/270/188/149, I.P.C., Secs.3/4 of
                   Prevention of Damages to Public Property Act and Sec.3 of Epidemic
                   Diseases Act and Sec.51 of the Disaster Manager Act.
                                    Heard learned counsel for the petitioner as well as learned
                   counsel for the State-opposite party.
                                    It is submitted on behalf of the petitioner that the petitioner
                   is inside custody since 6.7.2020 and in the meantime investigation being
                   completed, charge-sheet has already been submitted for the aforesaid
                   offences. It is also submitted that the petitioner is a young boy and a
                   student of Diploma in Mechanical Engineering. It is further submitted that
                   the present petitioner has no criminal antecedents and no injury has been
                   inflicted to the police personnel in the alleged occurrence.
                                    After hearing learned counsel for the State and considering
                   the submissions as well as the fact of completion of investigation, it is
                   directed to release the petitioner on bail in connection with Tirtol P.S. Case
                   No.212/2020 corresponding to G.R. Case No.206/2020 on such terms and
                   conditions to be fixed by the learned J.M.F.C., Tirtol or the learned court
                   in seisin over the matter as he deems just and proper including the
                   condition that the petitioner shall not be involved in any other offences
                   while on bail and he shall maintain peace in the locality.
                                    BLAPL is accordingly disposed of.
                                    Urgent certified copy of this order be granted on proper
                   application.


                                                                        ...................................
                                                                          B.P. Routray, J.

BKB