Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Page No.# 1/4 vs The State Of Assam And Anr
2024 Latest Caselaw 5898 Gua

Citation : 2024 Latest Caselaw 5898 Gua
Judgement Date : 14 August, 2024

Gauhati High Court

Page No.# 1/4 vs The State Of Assam And Anr on 14 August, 2024

Author: Manish Choudhury

Bench: Manish Choudhury

                                                                      Page No.# 1/4

GAHC010132222024




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

                                  Case No. : Crl.A./247/2024

            CHANDRA DAS AND 2 ORS
            S/O LATE NIRU DAS, R/O HAPABARI, P.S.- KALAIGAON, DIST.- UDALGURI,
            ASSAM, PIN- 784525.

            2: KIRAN DAS
            W/O CHANDRA DAS
             R/O HAPABARI
             P.S.- KALAIGAON
             DIST.- UDALGURI
            ASSAM
             PIN- 784525.

            3: BROJENDRA @ BRAJESWAR DAS
             R/O HAPABARI
             P.S.- KALAIGAON
             DIST.- UDALGURI
            ASSAM
             PIN- 784525

            VERSUS

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

            2:MANIKA DAS
            W/O LATE SUBASH DAS
             R/O HAPABARI
             P.S.- KALAIGAON
             DIST.- UDALGURI
            ASSAM
             PIN- 784525

Advocate for the Petitioner   : MR. A K AZAD, MS S DEVI
                                                             Page No.# 2/4

Advocate for the Respondent : PP, ASSAM,




            Linked Case : I.A.(Crl.)/729/2024

           CHANDRA DAS AND 2 ORS
           S/O LATE NIRU DAS
           R/O HAPABARI
           P.S.- KALAIGAON
           DIST.- UDALGURI
           ASSAM
           PIN- 784525.

           2: KIRAN DAS
           W/O CHANDRA DAS
            R/O HAPABARI
            P.S.- KALAIGAON
            DIST.- UDALGURI
           ASSAM
            PIN- 784525.

           3: BROJENDRA @ BRAJESWAR DAS
           R/O HAPABARI
           P.S.- KALAIGAON
           DIST.- UDALGURI
           ASSAM
           PIN- 784525.
           VERSUS

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

           2:MANIKA DAS
           W/O LATE SUBASH DAS
            R/O HAPABARI
            P.S.- KALAIGAON
            DIST.- UDALGURI
           ASSAM
            PIN- 784525.
            ------------
           Advocate for : MR. A K AZAD
           Advocate for : PP
           ASSAM appearing for THE STATE OF ASSAM AND ANR
                                                                                         Page No.# 3/4




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

                                               ORDER

Date : 14.08.2024 [M. Choudhury, J]

Heard Mr. A. K. Azad, learned counsel for the accused-appellants and Ms. A. Begum, learned Additional Public Prosecutor for the respondent no. 1, State of Assam.

This Criminal Appeal is directed against a Judgment dated 28.03.2024 and an Order on sentence dated 13.03.2024 passed by the Court of learned Additional Sessions Judge, Udalguri in Sessions [I] Case No. 123/2018. By the said Judgment and Order on sentence, the 3 [three] accused-appellants have been convicted for the offences under Sections 341/323/302, Indian Penal Code [IPC] read with Section 34, IPC. For the offence under Section 302, IPC, the accused-appellants have been sentenced to undergo rigorous imprisonment for life and to pay a fine of Rs. 5000/- each, in default of payment of fine, to undergo simple imprisonment for another 3 [three] months. For the offences under Section 341 and Section 323, IPC read with Section 34, IPC, the accused-appellants have been sentenced to undergo different terms of imprisonment. It has been ordered that all the sentences are to run concurrently.

We have gone through the contents of the memorandum of appeal.

The Criminal Appeal is admitted for hearing.

The case records of Sessions Case No. [I] 123/2018 be called for.

Issue notice, returnable in 4 [four] weeks.

As Ms. Begum, learned Additional Public Prosecutor has appeared and accepted notice on behalf of respondent no. 1, State of Assam, issuance of formal notice to the said respondent stands dispensed with. However, an extra copy of the memorandum of appeal along with annexure be furnished to Ms. Begum within 3 [three] weeks from today.

The accused-appellants shall take steps for service of notice upon the respondent No. 2 by Page No.# 4/4

registered post with A/D as well as by usual process within 3 [three] working days from today.

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