Citation : 2024 Latest Caselaw 5655 Gua
Judgement Date : 7 August, 2024
Page No.# 1/3
GAHC010032222024
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : I.A.(Crl.)/171/2024
RITU RAJPUT
S/O JAGNU RAJPUT,
R/O SARUCHARAI TEA ESTATE UNDER PULIBOR, POLICE STATION, IN
THE DISTRICT OF JORHAT, PIN- 785006, ASSAM.
VERSUS
THE STATE OF ASSAM AND ANR.
REP. BY THE LEARNED PROSECUTOR.
2:LAKHI TURI
W/O BOGAI TURI
R/O SARUCHARAI TEA ESTATE UNDER PULIBOR POLICE STATION
IN THE DISTRICT OF JORHAT
PIN- 785006
ASSAM
Advocate for the Petitioner : MR. M K DAS (LEGAL AID COUNSEL),
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. M.K. Das, learned Legal Aid Counsel for the applicant-appellant and Mr. K.K. Das, learned Additional Public Prosecutor for the opposite party no. 1, State of Assam.
Page No.# 2/3
2. Mr. Das, learned Additional Public Prosecutor has submitted, on the basis of instructions received from the Officer In-Charge, Pulibor Police Station, that notice upon the opposite party no. 2/informant has been duly served.
3. In view of above submission made by Mr. Das, learned Additional Public Prosecutor as regards service of notice upon the opposite party no. 2/informant, service of notice upon the opposite party no. 2/informant is treated to be complete. But none has appeared on behalf of opposite party no. 2/informant today on call, despite service of notice.
4. The instant application is preferred by the applicant seeking under Section 5 of the Limitation Act, 1963 seeking condonation of delay of 170 days in filing the accompanying criminal appeal against a Judgment and Order dated 07.06.2023 passed by the Court of the learned Special Judge, Jorhat in Special Case no. 32/2021. By the Judgment and Order dated 07.06.2023, the learned Special Court has convicted the applicant-appellant for the offences under Section 376[3], Indian Penal Code [IPC] read with Section 4[2] of the Protection of Children from Sexual Offences [POCSO] Act, 2012. In view of Section 42, POCSO Act, 2012, the applicant-appellant has been sentenced under Section 4[2], 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 simple imprisonment for period of 1 [one] month.
5. We have gone through the statements and averments made in the application, more particularly, paragraph 4 thereof, wherein the applicant has explained the reasons for not preferring the accompanying appeal within the statutory period of limitation.
6. Mr. Das, learned Additional Public Prosecutor for the opposite party no. 1, State of Assam has submitted that he has not received any instruction to oppose the instant application seeking condonation of delay of 170 days.
7. Having gone through the statements and averments made by in this application, we are of the considered view that the applicant has explained the reasons showing sufficient cause for his inability to prefer the appeal within the statutory period of limitation and for filing the accompanying criminal appeal after 170 days beyond the period of limitation. Accordingly, the instant application seeking Page No.# 3/3
condonation of delay of 170 days beyond the period of limitation is allowed.
8. Though the opposite party no. 2 has not appeared despite service of notice, we observed that the opposite party no. 2 will have participatory right in the accompanying appeal.
9. The Registry to register the accompanying criminal appeal and to list the same thereafter for admission.
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!