Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhogeswar Deka @ Bhugeswar Deka vs The State Of Assam And Anr
2024 Latest Caselaw 5652 Gua

Citation : 2024 Latest Caselaw 5652 Gua
Judgement Date : 7 August, 2024

Gauhati High Court

Bhogeswar Deka @ Bhugeswar Deka vs The State Of Assam And Anr on 7 August, 2024

Author: Manish Choudhury

Bench: Manish Choudhury

                                                                                  Page No.# 1/3

GAHC010144712024




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

                                     Case No. : Crl.A./237/2024

             BHOGESWAR DEKA @ BHUGESWAR DEKA
             S/O LATE FAGUNA DEKA, R/O TARANI KALBARI, P.S.- MORIGAON, DIST.-
             MORIGAON, ASSAM

             VERSUS

             THE STATE OF ASSAM AND ANR
             REP. BY THE P.P., ASSAM

             2:BAPDHAN DEKA
              S/O LATE BHUGALI DEKA
              R/O TARANI KALBARI
              P.S.- MORIGAON
              DIST.- MORIGAON
             ASSA

Advocate for the Petitioner    : MR D K BHATTACHARYYA, MR A ATREYA

Advocate for the Respondent : PP, ASSAM,




                                     BEFORE
                    HONOURABLE MR. JUSTICE MANISH CHOUDHURY
                     HONOURABLE MR. JUSTICE KAUSHIK GOSWAMI

                                               ORDER

Date : 07.08.2024 [Manish Choudhury, J]

Heard Mr. D.K. Bhattacharyya, learned counsel for the accused-appellant and Mr. K.K. Das, learned Additional Public Prosecutor for the respondent no. 1, State of Assam.

Page No.# 2/3

2. This criminal appeal under Section 415[2] of the Bharatiya Nagarik Suraksha Sanhita, 2023 is preferred against a Judgment and Order dated 28.03.2024 passed by the Court of learned Additional Sessions Judge-cum-Special Judge [POCSO], Morigaon ['Special Court', for short] in POCSO Case no. 343/2023, arising out of Morigaon Police Station Case no. 345/2023. By the Judgment and Order dated 28.03.2024, the accused-appellant has been found guilty for committing offences punishable under Section 376AB, Indian Penal Code [IPC] read with Section 6, Protection of Children from Sexual Offences [POCSO] Act, 2012. In view of Section 42, POCSO Act, 2012, the accused-appellant has been sentenced under Section 6, POCSO Act, 2012 to undergo rigorous imprisonment for 20 years and to pay a fine of Rs. 20,000/-, in default of payment of fine, to undergo further rigorous imprisonment for 6 [six] months. For the other offence, the accused-appellant has been imposed deferent terms of punishment.

3. We have perused the contents of the memorandum of appeal and the grounds urged therein.

4. The criminal appeal is admitted for hearing.

5. The case records of POCSO Case no. 343/2023 be called for.

6. Issue notice, returnable in 4 [four] weeks.

7. As Mr. Das, learned Additional Public Prosecutor has appeared and accepted notice on behalf of the respondent no. 1, State of Assam, issuance of formal notice to the respondent no. 1, stands dispensed with. However, an extra copy of the memo of appeal along with annexures, is to be furnished to Mr. Das within 3 [three] working days from today.

8. As the offence involved is Section 6 of the Protection of Children from Sexual Offences [POCSO] Act, 2012, steps for service of notice upon the respondent no. 2/informant/victim/guardian of the victim are required to be taken in terms of the Practice Direction laid down in the Notification no. 17 dated 15.03.2024 and the Order dated 23.06.2023 passed in Crl.A.[J] no. 40/2022 [Dipak Nayak vs. The State of Assam]. It is observed accordingly.

9. The learned counsel for the accused-appellant shall take steps for service of notice upon the respondent no. 2, by furnishing a copy to the office of the Public Prosecutor within 3 [three] working Page No.# 3/3

days from today.

10. The learned Additional Public Prosecutor is to obtain a report of service of notice upon the respondent no. 2 from the Officer In-Charge, Morigaon Police Station on or before the returnable date.

11. List the case after 4 [four] weeks.

                                                               JUDGE                           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 : MAIMS

 
 
Latestlaws Newsletter