Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Page No.# 1/4 vs The State Of Assam And Anr
2025 Latest Caselaw 9051 Gua

Citation : 2025 Latest Caselaw 9051 Gua
Judgement Date : 1 December, 2025

[Cites 0, Cited by 0]

Gauhati High Court

Page No.# 1/4 vs The State Of Assam And Anr on 1 December, 2025

                                                                             Page No.# 1/4

GAHC010266172023




                                                                     2025:GAU-AS:16493

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

                                 Case No. : Crl.Pet./1247/2023

            SMT. MERRY LASKAR
            W/O SRI MRIDUL KUMAR LASKAR, R/O AJANTA PATH, HATIGAON, P.S.-
            HATIGAON, DIST- KAMRUP (M) ASSAM, PIN-781028



            VERSUS

            THE STATE OF ASSAM AND ANR
            REPRESENTED BY THE PUBLIC PROSECUTOR, ASSAM

            2:SMT. DHANADA ATHPORIA
            W/O LATE JAGADISH ATHPORIA
             R/O NIJARAPARA
             KAMAKHYA COLONY
             P.S.-JALUKBARI
             DIST-KAMRUP (M)
            ASSA

Advocate for the Petitioner   : MR. B M CHOUDHURY, MR. U CHOUDHURY,MRS. M S SUNDI

Advocate for the Respondent : PP, ASSAM, D ROY (r-2),MR. K ISLAM (r-2),MR A RASHID (r-
2),MR M CHETIA (r-2),MR T H HAZARIKA (r-2)




             Linked Case : Crl.Pet./374/2022

            MERRY LASKAR
            W/O SRI MRIDUL KUMAR LASKAR
            R/O AJANTA PATH
            HATIGAON
                                                  Page No.# 2/4


UNDER HATIGAON POLICE STATION
GUWAHATI
IN THE DIST. OF KAMRUP (M)
ASSAM
PIN-781028


VERSUS

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

2:SMTI DHANANDA ATHPORIA
W/O LATE JAGADISH ATHPORIA
R/O NIJARAPARA
 KAMAKHYA COLONY
UNDER JALUKBARI POLICE STATION
 GUWAHATI
 IN THE DISTRICT OF KAMRUP (M)
ASSAM
 PIN- 781013
 ------------
Advocate for : MR. B M CHOUDHURY
Advocate for : PP
ASSAM appearing for THE STATE OF ASSAM AND ANR



Linked Case : Crl.Rev.P./167/2016

MRIDUL KUMAR LASKAR
S/O. LT. JAGYA RAM LASKAR
R/O. AJANTA PATH
HATIGAON
P.S. HATIGAON
GHY.
DIST. KAMRUP M
ASSAM.


VERSUS

THE STATE OF ASSAM AND ANR


2:SMT. DHANADA ATHPORIA
                                                                         Page No.# 3/4


           W/O. JAGADISH ATHPORIA
           R/O. NIJARAPARA
           KAMAKHYA COLONY
           P.S. JALUKBARI
           GHY.
           DIST. KAMRUP M
           ASSAM.
           ------------
           Advocate for : MR. K SAIKIA
           Advocate for : MR.M CHETIAR-2 appearing for THE STATE OF ASSAM AND ANR



                                 BEFORE
              HONOURABLE MRS. JUSTICE SUSMITA PHUKAN KHAUND

                                     ORDER

Date : 01-12-2025

Heard learned counsel Mr. B.M. Choudhury for the petitioner (s) namely -

Smt. Merry Laskar, who has filed the Crl.Pet. 1247/2023 with prayer to set aside and quash the judgment and order dated 10.12.2012 passed by the

learned SDJM (S) No. 2, Kamrup (M) at Guwahati in C.R. Case No. 8338 C/2006 as well as the impugned judgment and order dated 26.06.2015 passed by the learned Additional Sessions Judge (FTC) No. 3, Kamrup (M) at Guwahati in connection with Criminal Appeal No. 12/2013;

Sri Mridul Kumar Laskar, who has filed the Crl.Rev.P. No. 167/2016 with prayer to set aside and quash the judgment and order dated 26.06.2015 passed by the learned Additional Sessions Judge No. 3 (FTC), Kamrup (M) at Giwahati in Criminal Appeal No. 13/2013 as well as the judgment and order dated 10.12.2012 passed by the learned SDJM (S) No. II, Kamrup (M) at Guwahati in

C.R. Case No. 8339C/2006 and;

Page No.# 4/4

Smt. Merry Laskar, who has filed the Crl.Pet. 374/2022 with prayer to set aside and quash the judgment and order dated 12.07.2016 passed by the learned Additional Sessions Judge (FTC) No. 3, Kamrup (M) at Guwahati as well as the impugned judgment and order dated 06.05.2015 passed in C.R. Case No. 8337/2006 by the learned JMFC, Kamrup (M) at Guwahati.

2. Also heard learned Additional Public Prosecutor Ms. N. Das for the respondent State and learned counsel Mr. M. Chetia for the respondent No. 2 Smti. Dhanada Athporia in all the above-mentioned petitions.

3. It is submitted that both the parties have amicably settled their dispute. It is submitted that all the payments have been made by the petitioners to the respondent No. 2 and therefore, both the parties have amicably settled their dispute on compromise and settlement.

4. As the matters are amicably settled between both the parties and as there are no allegations against the petitioners, Crl.Pet./1247/2023, Crl.Rev.Pet./167/2016, Crl.Pet./374/2022, are disposed of on compromise and settlement between the parties .

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 : MAIMS

 
 
Latestlaws Newsletter