Citation : 2021 Latest Caselaw 170 Gua
Judgement Date : 20 January, 2021
Page No.# 1/2
GAHC010190352020
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : CRL.A(J)/102/2020
LABA KANTA BORA
SIBSAGAR, ASSAM.
VERSUS
THE STATE OF ASSAM
REP. BY PP, ASSAM.
Advocate for the Petitioner :X
Advocate for the Respondent : PP, ASSAM
BEFORE
HONOURABLE MR. JUSTICE MIR ALFAZ ALI
ORDER
Date : 20.01.2021
The jail appeal arises out of the judgment and order dated 10.10.2019 passed by the learned Special Judge, Sivasagar in Special (P) Case No. 53/2016, whereby the appellant was convicted under Section 6 of the POCSO Act r/w Section 376(2) of the IPC and sentenced to rigorous imprisonment for 10 (ten) years and fine of Rs. 5,000/- with default stipulation.
This appeal is admitted.
Call for the records.
Issue notice returnable within 4 (four) weeks.
Page No.# 2/2
Learned Additional Public Prosecutor Mr. B. B. Gogoi has entered appearance for the State respondent and accepts notice.
Registry shall send notice to the informant/victim within one week.
Since the jail appeal is unrepresented, the learned counsel Smt. Meghali Barman is appointed as Amicus Curie.
JUDGE
Comparing Assistant
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!