Citation : 2022 Latest Caselaw 399 Gua
Judgement Date : 7 February, 2022
Page No.# 1/2
GAHC010016722022
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : Crl.A./18/2022
SOBAHAN ALI
S/O GAFUR ALI
VILLAGE GASHPARA, PS AND DIST DHUBRI, ASSAM,
VERSUS
THE STATE OF ASSAM AND ANR
REPRESENTED BY PP ASSAM
2:ASARUDDIN MANDAL
S/O LATE MOYDAN ALI MANDAL
VILLAGE SASTHERGHAT
PS AND DIST DHUBRI
ASSA
Advocate for the Petitioner : MR H R A CHOUDHURY
Advocate for the Respondent : PP, ASSAM
BEFORE
HONOURABLE MR. JUSTICE SUMAN SHYAM
HONOURABLE MR. JUSTICE ROBIN PHUKAN
ORDER
Date : 07-02-2022 Suman Shyam, J Page No.# 2/2
Heard Mr. A. Ahmed, learned counsel for the appellant. Also heard Ms. B. Bhuyan, learned Addl. P.P. Assam appearing for the State.
This appeal is directed against the judgment and order dated 17-12-2021 passed by the learned Sessions Judge, Dhubri in connection with Sessions Case No. 133/2015 convicting the appellant under Section 302 IPC and sentencing him to undergo rigorous imprisonment for life and also to pay fine of Rs. 1000/-.
We have perused the grounds taken in the memorandum of appeal.
Admit the appeal.
Issue notice returnable in 06 weeks.
Since Ms. Bhuyan has appeared and accepted notice on behalf of the State, no formal notice is required to be sent in this case.
The informant would be at liberty to participate in this proceeding, if so advised.
Registry to call for the LCR.
List after receipt of the LCR.
JUDGE JUDGE GS 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!