Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anjan Hafila vs Central Bureau Of Investigation ...
2021 Latest Caselaw 248 Gua

Citation : 2021 Latest Caselaw 248 Gua
Judgement Date : 27 January, 2021

Gauhati High Court
Anjan Hafila vs Central Bureau Of Investigation ... on 27 January, 2021
                                                                                   Page No.# 1/2

GAHC010012302021




                              THE GAUHATI HIGH COURT
   (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                                    Case No. : Crl.A./18/2021

            ANJAN HAFILA
            S/O. BANIKANTA HAFILA, VILL. DAGAON, P.O. SAMBARIA, P.S. LANKA,
            DIST. DIMA HASAO, ASSAM.



            VERSUS

            CENTRAL BUREAU OF INVESTIGATION AND ANR.
            REP. BY SC, CBI.

            2:SRI NG. KHAMRANG (INFORMANT)
             DY. SUPERINTENDENT OF POLICE
            ACB
             SHILLONG
             MEGHALAYA-793001

Advocate for the Petitioner   : S BORGOHAIN

Advocate for the Respondent : SC, CBI




                                    BEFORE
                       HONOURABLE MR. JUSTICE MIR ALFAZ ALI

                                              ORDER

Date : 27.01.2021

Heard Ms. B. Devi, learned counsel for the appellant and Ms. P. Das, learned counsel representing the CBI.

This appeal is directed against the judgment and order dated 30.12.2020 Page No.# 2/2

passed by the learned Special Judge, CBI, Assam Additional Court No. 3, Chandmari at Guwahati in Special Case No. 13/2013, whereby the appellant was convicted under Section 120(B)/468/471/409 IPC read with Section 13(2) & 13(1)(c) of the Prevention of Corruption Act and sentenced to simple imprisonment for one year each and to pay fine of Rs. 5,000/- each with default stipulation.

The appeal is admitted for hearing.

Call for the records.

Issue notice returnable in four weeks.

Since Ms. P. Das, learned Addl. P.P., Assam has entered appearance and accepts notice on behalf of the respondent No.1, no formal notice need be issued to the said respondent. However, extra copy of the appeal memo shall be furnished to him during the course of the day. The petitioner shall take steps for service of notice on the respondent No. 2 by registered post with A/D and also usual process through the jurisdictional Magistrate within seven days.

JUDGE

Comparing Assistant

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter