Orissa High Court
Yashub Mahammad vs State Of Odisha .... Opposite Party on 21 April, 2023
Author: Chittaranjan Dash
Bench: Chittaranjan Dash
IN THE HIGH COURT OF ORISSA AT CUTTACK
ABLAPL No.3526 of 2023
Yashub Mahammad .... Petitioner
Mr. Salauddin Khan, Advocate
-versus-
State of Odisha .... Opposite Party
Mr. S.R. Roul, A.S.C.
CORAM:
JUSTICE CHITTARANJAN DASH
ORDER
Order No. 21.04.2023
01. 1. Heard the learned counsel for the Petitioner and the State.
2. By means of this application, the Petitioner seeks grant of bail U/s.438 Cr.P.C. in apprehension of arrest for his alleged involvement in the offences U/s. 379/120-B, I.P.C. and Section 11 of Prevention of Cruelty to Animals (PCA) Act, 1990 in connection with Talcher P.S. Case No.190 of 2023 corresponding to G.R. Case No.352 of 2023 pending in the court of the learned S.D.J.M., Talcher.
3. Having regard to the facts and circumstances of the case, nature of the allegations and the seriousness and gravity of the offences, while this court is not inclined to grant anticipatory bail, it is directed that, in the event the Petitioner surrenders and moves for bail before the learned S.D.J.M., Talcher in the aforesaid G.R. Case No.352 of 2023 within a period of three weeks from today, he shall be allowed to go on bail on such terms and conditions as would be deemed just and proper by the said court, but subject to verification of criminal Page 1 of 2 antecedents of the Petitioner and also subject to production of valid Registration Certificate.
4. If it is found that there is any other criminal antecedent to the credit of the present Petitioner besides the present issue, this order shall not be given effect to. However, if the learned Magistrate is satisfied that there is no other criminal antecedent standing to the credit of the present Petitioner except the present issue and admits the Petitioner to bail, the following further conditions be imposed -
(i) The Petitioner shall appear before the I.O. once in a week on such date and time to be fixed by the I.O concerned and shall cooperate with the investigation as and when required.
(ii) He shall also appear before the trial court on each date of posting of the case unless specifically exempted from such appearance by the court in seisin over the matter.
(iii) He shall not indulge in any other offence of similar nature to the present case in any manner whatsoever, while on bail.
(iv) He shall deposit cash of Rs.7,000/- (Rupees Seven Thousand) to the satisfaction of the learned court in seisin over the matter, which shall be kept in an interest bearing account of any nationalized bank and that amount shall be subject to the final verdict of the case.
(v) Violation of any of the conditions shall entail cancellation of bail of the Petitioner. The ABLAPL is disposed of accordingly.
(Chittaranjan Dash) Judge S.K. Parida Page 2 of 2