Citation : 2024 Latest Caselaw 6438 Gua
Judgement Date : 30 September, 2024
Page No.# 1/3
GAHC010198702024
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : Crl.A./320/2024
MANJIL ISLAM
S/O. RAJAB ALI, R/O.- BALIDUNGA, P/O.- BHURAGAON, P/S.-
BHURAGGAON, DIST.- MORIGAON, ASSAM.
VERSUS
THE STATE OF ASSAM AND ANR
REP. BY THE PP, ASSAM.
2:RABIYA KHATUN
W/O. ABDUL KUDDUS
R/O.- BALIDUNGA
P/O. AND P/S.-BHURAGAON
DIST.- MORIGAON
PIN-78212
Advocate for the Petitioner : MR. N HOQUE, MD. S HUDA,MR. Md. ARIF,MR. KHAIRUL
ISLAM
Advocate for the Respondent : PP, ASSAM,
Linked Case : I.A.(Crl.)/932/2024
MANJIL ISLAM
S/O. RAJAB ALI
R/O.- BALIDUNGA
P/O.- BHURAGAON
P/S.- BHURAGGAON
Page No.# 2/3
DIST.- MORIGAON
ASSAM.
VERSUS
THE STATE OF ASSAM AND ANR
REP. BY THE PP
ASSAM.
2:RABIYA KHATUN
W/O. ABDUL KUDDUS
R/O.- BALIDUNGA
P/O. AND P/S.-BHURAGAON
DIST.- MORIGAON
PIN-782121
------------
Advocate for : MR. N HOQUE
Advocate for : PP
ASSAM appearing for THE STATE OF ASSAM AND ANR
BEFORE
HONOURABLE MR. JUSTICE SANJAY KUMAR MEDHI
HONOURABLE MRS. JUSTICE MITALI THAKURIA
ORDER
Date : 30.09.2024 (S. K. Medhi, J)
Heard Shri S. Huda, learned counsel for the appellant, who has preferred this appeal under Section 415 of the Bharatiya Nagarik Suraksha Sanhita, 2023 against the judgment and order dated 19.07.2024, passed by the learned Special Judge (POCSO), Morigaon in POCSO Case No. 69/2023, whereby the accused/appellant has been convicted under Section 6 of POCSO Act and sentenced to undergo Rigorous Imprisonment for a period of 20 (twenty) years and also to pay fine of Rs. 10,000/- (Rupees ten thousand) only, in default, to Page No.# 3/3
undergo further Rigorous Imprisonment for 3 (three) months.
Admit.
Issue notice to the respondents, returnable by 6 (six) weeks.
Since Ms. S. H. Bora, learned Additional Public Prosecutor, has entered appearance and accepts notice on behalf of State respondent No. 1, issuance of formal notice to the said respondent is dispensed with.
Let steps for service of notice upon the respondent No. 2 be taken through the Registry of this Court in the manner prescribed within 3 (three) days from today.
List after 6 (six) weeks along with a report on service as well as receipt of records.
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!