Citation : 2025 Latest Caselaw 9345 Gua
Judgement Date : 5 December, 2025
Page No.# 1/3
GAHC010268692025
2025:GAU-AS:16783
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : I.A.(Crl.)/1305/2025
SRI PANKAJ SARMAH
SON OF SRI PREMESWAR SARMAH
R/O NO. 3 AMGURIP.O. SASANI P.S. DIMAKUCHI DIST. UDALGURI (BTR),
ASSAM
VERSUS
THE STATE OF ASSAM AND ANR
REP. BY THE PP, ASSAM
2:SRI ANIRAM BORO
S/O LATE ANGHARAN B ORO
ASI OF PANERY POLICE STATION
DIST.UDALGURI (BTR)
ASSAM
PERMANENT RESIDENT OF VILL- MUGAKHOL
P.S. BOKO
PIN-781123
DIST. KAMRUP
ASSA
Advocate for the Petitioner : MR. P DEKA, I BHATTACHARYYA,MR A DAS,MR. A CHETIA
Advocate for the Respondent : PP, ASSAM,
Linked Case : EC/0/0
SRI PANKAJ SARMAH
Page No.# 2/3
ASSAM
VERSUS
THE STATE OF ASSAM AND ANR
REP BY PP ASSAM
------------
Advocate for : ANSHUMAN DAS
Advocate for : appearing for THE STATE OF ASSAM AND ANR
Linked Case : OTC/0/0
SRI PANKAJ SARMAH
ASSAM
VERSUS
THE STATE OF ASSAM
REP BY PP ASSAM
------------
Advocate for : ANSHUMAN DAS
Advocate for : appearing for THE STATE OF ASSAM
BEFORE
HONOURABLE MRS. JUSTICE SUSMITA PHUKAN KHAUND
ORDER
05.12.2025
1. Learned counsel Mr. R. Hoque is present for the applicant, Sri Pankaj Sarmah who has filed this application under Section 5 of the Limitation Act, 1963 with prayer for condonation of delay of 50 days in preferring the Criminal Page No.# 3/3
Revision petition.
2. The applicant is aggrieved by the judgment and order dated 13.03.2025 passed by the learned Chief Judicial Magistrate, Udalguri in PRC Case No. 426/2022 and judgment and order dated 04.07.2025, passed by the learned Sessions Judge, Udalguri in Criminal Appeal No. 15/2025.
3. Learned Additional Public Prosecutor Mr. K. Baishya is present for the respondent State.
4. It is submitted that the delay was not intentional. The petitioner had applied for certified copy of the order dated 04.07.2025 in Criminal Appeal No. 15/2025 and he received the same on 31.07.2025.
5. The petitioner was unable to engage an advocate to file the revision petition owing to financial constraints, as the petitioner has to look after his old and ailing parents and he is the sole breadwinner of the family. Finally the petitioner was able to file his revision. It is submitted that there is no malafide in filling the petition and delay was not intentional.
6. I have considered the submissions at the Bar with circumspection. Sufficient grounds have been shown which led to the delay in filing the petition.
7. For the interest of justice, the delay of 50 days is hereby condoned.
8. Registry to register the connected appeal.
9. In terms of the above observation, this application stands disposed of.
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!