Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Afazuddin Ali @ Afaj Uddin vs The State Of Assam And Anr
2024 Latest Caselaw 5851 Gua

Citation : 2024 Latest Caselaw 5851 Gua
Judgement Date : 13 August, 2024

Gauhati High Court

Afazuddin Ali @ Afaj Uddin vs The State Of Assam And Anr on 13 August, 2024

Author: Manash Ranjan Pathak

Bench: Manash Ranjan Pathak

                                                                       Page No.# 1/3

GAHC010288652023




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

                                  Case No. : Crl.A./478/2023

           AFAZUDDIN ALI @ AFAJ UDDIN
           S/O- HASMOT ALI, R/O- CHOTO ALLIA, P.O. ALLIA, P.S. GHOGRAPARA,
           DIST. NALBARI, ASSAM



           VERSUS

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

           2:AKLIMA KHATUN
            D/O- ABDUL RAHMAN
            R/O- NO. 1 ARAARA
            P.O. ALLIA
            P.S. GHOGRAPARA
            DIST. NALBARI
           ASSA

Advocate for the Petitioner : MR Z KAMAR, F K R AHMED,MR. N I KHAN,MR. S Z
RAHMAN,MRS. M TALUKDAR,MRS. H THAKURIA

Advocate for the Respondent : PP, ASSAM,




            Linked Case : I.A.(Crl.)/1268/2023

           AFAZUDDIN ALI @ AFAJ UDDIN
           S/O- HASMOT ALI
           R/O- CHOTO ALLIA
           P.O. ALLIA
                                                                                       Page No.# 2/3

             P.S. GHOGRAPARA
             DIST. NALBARI
             ASSAM


             VERSUS

            THE STATE OF ASSAM AND ANR. B
            REPRESENTED BY THE P.P.
            ASSAM

            2:AKLIMA KHATUN
            D/O- ABDUL RAHMAN
             R/O- NO. 1 ARAARA
             P.O. ALLIA
             P.S. GHOGRAPARA
             DIST. NALBARI
            ASSAM
             ------------
            Advocate for : MR Z KAMAR
            Advocate for : PP
            ASSAM appearing for THE STATE OF ASSAM AND ANR. B



                                  BEFORE
                HONOURABLE MR. JUSTICE MANASH RANJAN PATHAK

                                             ORDER

13-08-2024 It is seen that in spite of service of notice on the respondent No. 2/informant of the case, the said respondent did not appear in the matter.

Considering the above, Smt. Manisha Karen Brown, Amicus Curiae, notified vide Notification No. 23 dated 18.04.2024 of this Court be appointed as Amicus Curiae for the said respondent No. 2/informant of the case.

Registry shall provide her with copies of all the necessary documents, including I.A. (Crl.) 1268/2023, by which the convicted accused has prayed suspension of the impugned judgment and order of conviction and sentence dated 31.10.2023 passed by the learned Special Judge (POCSO), Nalbari in Special (POCSO) Case No. 45/2021.

List on 20.08.2024.

Page No.# 3/3

Registry shall reflect the name of Smt. Manisha Karen Brown as Amicus Curiae for the respondent No. 2/informant of the case.

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter