Citation : 2021 Latest Caselaw 3153 Gua
Judgement Date : 26 November, 2021
Page No.# 1/2
GAHC010165402021
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : CRL.A(J)/39/2021
TIKRU TANTABAI
SIVASAGAR, ASSAM.
VERSUS
THE STTE OF ASSAM
REP. BY PP, ASSAM.
Advocate for the Petitioner :X
Advocate for the Respondent : PP, ASSAM
BEFORE
HONOURABLE MR. JUSTICE SUMAN SHYAM
HONOURABLE MR. JUSTICE ARUN DEV CHOUDHURY
ORDER
26.11.2021 (Suman Shyam, J)
This appeal has been preferred from jail against the judgment and order
of conviction.
Ms. B. Bhuyan, learned Addl. P.P., Assam is present on behalf of the State.
Page No.# 2/2
However, since the appellant is unrepresented, Registry to engage an Amicus
Curiae from the existing panel prepared by the Registry and list the matter
thereafter by reflecting the name of learned Amicus Curiae in the Cause List.
JUDGE 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!