Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ala Uddin vs The State Of Assam And Anr
2024 Latest Caselaw 3102 Gua

Citation : 2024 Latest Caselaw 3102 Gua
Judgement Date : 8 May, 2024

Gauhati High Court

Ala Uddin vs The State Of Assam And Anr on 8 May, 2024

Author: Suman Shyam

Bench: Suman Shyam

                                                           Page No.# 1/5

GAHC010213972023




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

                          Case No. : I.A.(Crl.)/949/2023


         ALA UDDIN
         S/O LATE AHMED ALI
         VILL.- LHALAPAR
         P.O.- SRIGOURI
         P.S.- BADARPUR
         DIST.- KARIMGANJ
         ASSAM
         INDIA
         PIN- 788806.

          VERSUS

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

         2:ABDUL MATLIB
         S/O LATE KHURSHID ALI

         VILL.- ALEKHARGUL
         P.O.- ANGLARBAZAR
         P.S.- BADARPUR
         DIST.- KARIMGANJ
         ASSAM
         PIN- 788806.
         ------------
         Advocate for : MR H R A CHOUDHURY
         Advocate for : PP
         ASSAM appearing for THE STATE OF ASSAM AND ANR.


                              BEFORE
                HONOURABLE MR. JUSTICE SUMAN SHYAM
             HONOURABLE MR. JUSTICE ARUN DEV CHOUDHURY
                                                                                   Page No.# 2/5


                                           ORDER

08.05.2024 (Suman Shyam, J)

Heard Mr. A. Ahmed, learned counsel for the applicant/ appellant. Also

heard Ms. S. Jahan, learned Addl. P.P., Assam appearing for the State.

The applicant herein, along with two other co-accused persons, were

convicted by the learned Sessions Judge, Karimganj by judgment and order

dated 07.08.2023 passed in connection with Sessions Case No.63/2016 for

committing offences under Sections 302/307/149/148 of the IPC read with

Section 25(1-A) of the Arms Act and inter-alia sentenced to undergo rigorous

imprisonment for life and also to pay fine with default stipulation. The applicant

as appellant has assailed the judgment and order dated 07.08.2023 by filing

Criminal Appeal No.374/2023 which is pending disposal before this Court. The

applicant is in jail since 07.08.2023. As such, the present I.A. has been filed

invoking the jurisdiction of this Court under Section 389(2) of the Cr.P.C. with a

prayer to suspend the jail sentence of the applicant and also to release him on

bail.

The State has filed objection opposing the prayer for grant of bail to the

applicant.

Mr. Ahmed, learned counsel for the applicant has argued that there is no

evidence available on record ascribing any specific role to his client leading to

the death of the deceased or injury to any of the victims and the learned trial

Court has also failed to record proper finding as regards the existence of

"common object" of the unlawful assembly so as to convict the applicant with

the assistance of Section 149 of the IPC. Contending that the learned court Page No.# 3/5

below had failed to consider the materials on record which indicated that the

gun shot leading to the death of the deceased was fired by the

deceased/accused Diken Amse alias Diken Khasia in exercise of his right of self

defence and that too, from a licensed fire-arm, Mr. Ahmed has argued that the

impugned judgment and order of conviction is wholly unsustainable in the eyes

of law. Arguing that there is a strong possibility that just like the other four co-

accused, his client may also be acquitted after final hearing of the connected

appeal, Mr. Ahmed has submitted that the present is a fit case where the

applicant deserves to be released on bail during the pendency of the appeal.

It is also the submission of Mr. Ahmed that his client will abide by any condition

that may be imposed by the Court for his release on bail.

Ms. S. Jahan, learned Addl. P.P., Assam, on the other hand, has opposed

the bail prayer by contending that there is evidence available on record to

show that the applicant, along with his associates, were part of an unlawful

assembly and that there were indiscriminate gunshot fired from multiple

weapons not only leading to the death of the deceased but also causing

serious injuries to as many as four other persons. Contending that the common

object of the unlawful assembly leading to the death of the deceased Hussain

Ahmed and injury to his companions have been properly established, she

submits that there is no scope for releasing the applicant on bail during the

pendency of the appeal.

We have considered the submissions made at the Bar and have also

gone through the materials available on record.

It appears that the incident occurred on 09.09.2012 at around 11:30 A.M.

when the informant and other co-sharers of the land went to the disputed land Page No.# 4/5

for cleaning the jungles. At that time, the F.I.R. named accused persons had

allegedly attacked them with firearms. It further appears that names of as many

as 10 FIR named accused persons were included in the charge-sheet submitted

by the police. However, during trial, as many as three accused persons had

died as a result of which, the trial proceeded only against 7 accused persons.

Eventually, the learned trial court had convicted the present applicant, viz., Ala

Uddin along with two other accused persons viz., You Suchiang Khasia and Bijoy

Amse under Sections 148/324/307/302/149 IPC read with Sections 25(1-A)/27(1)

of the Arms Act and sentenced them, as noted above. However, four other

accused persons were acquitted by the learned trial Court.

On examination of the materials available on record we prima-facie find

that the evidence on record does not clearly ascribe any specific role to the

applicant herein in committing the offence under Section 302 of I.PC. It appears

that the death of the deceased viz., Hussain Ahmed was the outcome of injury

caused by a bullet which, according to the defence side, was fired from the

licensed arm of deceased accused Diken Amse.

PW-11 i.e. the I.O. has also stated in his cross-examination that the

complainant and his associates had become violent and had set the house of

accused Diken Amse (since deceased) on fire, who then resorted to gunshot, in

exercise of his right of self defence.

The learned trial Court has also observed that it was a case of

indiscriminate firing by more than five persons by use of deadly weapons after

forming an unlawful assembly. Whether such indiscriminate firing by an

assembly of five persons by itself can be treated to be an act of the unlawful

assembly in pursuance of a common object, for causing death or grievous Page No.# 5/5

injuries to the deceased or other injured persons, is a matter which would call for

deeper examination by the Court which will be possible only at the stage of

final hearing of the appeal. However, Paper Book is not yet ready in the

connected appeal. As such, hearing of the Criminal Appeal may take some

time.

We have also taken note of the fact that based on the same set of

evidence, four other accused persons, alleged to have been part of the

unlawful assembly, have been acquitted by the learned court below. Under the

circumstances, we are of the unhesitant opinion that the applicant has made

out a strong prima-facie case for allowing him to be released on bail pending

disposal of the connected appeal.

We, therefore, direct that the applicant, viz., Ala Uddin be released on

bail on furnishing a bond of Rs.30,000/- with one local surety of like amount to

the satisfaction of the learned Sessions Judge, Karimganj. It would, however, be

open for the learned Sessions Judge, Karimganj to impose any other additional

condition(s), as may be deemed fit and proper in the facts and circumstances

of the case, for releasing the applicant on bail in terms of this order.

Before parting with the record, we make it clear that our observations

made herein above are prima-facie in nature, made for the limited purpose of

disposing of the I.A. and the same shall not have any bearing during the final

hearing of the appeal.

With the above observation, the I.A. stands disposed of.

                                  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 : IJJ

 

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

 
 
Latestlaws Newsletter