Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abdul Hussain vs The State Of Assam
2025 Latest Caselaw 2029 Gua

Citation : 2025 Latest Caselaw 2029 Gua
Judgement Date : 6 August, 2025

Gauhati High Court

Abdul Hussain vs The State Of Assam on 6 August, 2025

                                                                       Page No.# 1/2

GAHC010111912025




                                                                undefined

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

                               Case No. : I.A.(Crl.)/613/2025

          ABDUL HUSSAIN
          C/O - SRI RAJAB ALI
          R/O - DHARMAPUR NO. 1,
          P.O. DHARMAPUR
          SUB DIST - BIHPURIA
          DIST - LAKHIMPUR, ASSAM

          VERSUS

          THE STATE OF ASSAM
          REPRESENTED BY PP, ASSAM

Advocate for the Petitioner : , MR SAURADEEP DEY,MR. Z H BORA
Advocate for the Respondent : PP, ASSAM,

           Linked Case : Crl.A./210/2025

          ABDUL HUSSAIN ALIAS ABDUL HUSSAIN
          C/O - SRI RAJAB ALI
          R/O - DHARMAPUR NO. 1

          P.O. DHARMAPUR
          SUB DISTRICT - BIHPURIA
          DIST - LAKHIMPUR
          ASSAM


           VERSUS

          THE STATE OF ASSAM
          REPRESENTED BY PP
          ASSAM
                                                                              Page No.# 2/2

           ------------
           Advocate for :
           Advocate for : appearing for THE STATE OF ASSAM



                                    BEFORE
                  HONOURABLE MR. JUSTICE MRIDUL KUMAR KALITA

                                         ORDER

Date : 06.08.2025

1. Heard Mr. S Dey, learned counsel for the petitioner. Also heard Mr. B Sarma, learned Additional Public Prosecutor for the State of Assam.

2. This Interlocutory Application has been filed under Section 430(1) of the BNSS, 2023, by the petitioner, namely, Sri. Abdul Hussain @ Abul Hussain praying for suspension of execution of sentence imposed on the petitioner by the judgment dated 20.03.2025 passed by Ld. Special Judge, Lakhimpur in Special NDPS Case No. 10/2022 and also for bail during the pendency of the connected Criminal Appeal No. 210/2025 wherein the applicant has impugned the aforesaid judgment.

3. Mr. B Sarma, learned Additional Public Prosecutor for the State of Assam has submitted that he has not been furnished with the copy of Interlocutory Application along with annexures.

4. The petitioner is directed to furnish a copy of Interlocutory Application along with annexure to the learned Additional Public Prosecutor within 2(two) days from the date of this order.

5. Let this case be listed again on 20.08.2025.

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