Citation : 2025 Latest Caselaw 1240 Gua
Judgement Date : 5 June, 2025
Page No.# 1/2
GAHC010103692025
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : Crl.Pet./655/2025
SMTI PANCHAMI DAS
W/O SRI PRITHHIRAJ DAS, D/O SRI KRISHNA MOHAN DAS, R/O SILCHAR,
KANAKPUR ROAD, PS. SILCHAR, DISTRICT- CACHAR, ASSAM
VERSUS
SRI PRITHHIRAJ DAS
S/O PIJUSH KANTI DAS, R/O SREEMAN LANE, TIKAR BASTI, P.S SLCHAR,
P.O. VIVEKANANDA ROAD, DISTRICT CACHAR, PIN 788007
Advocate for the Petitioner : MR. K A MAZUMDER, S A ISLAM,MR A HAI
Advocate for the Respondent : ,
BEFORE
HON'BLE MRS. JUSTICE SUSMITA PHUKAN KHAUND
ORDER
05.06.2025 Heard learned counsel, Mr K A Mazumdar, for the petitioner-X, who has filed this
application under Section 528 of the BNSS, 2023, as the petitioners are aggrieved by the
Judgment and Order dated 07.03.2025, in CA No. 90/2023 and also the Order dated
30.11.2023, passed in connection with (Misc.) DV Case No. 02/2019, registered under
Section 12 of the Protection of Women from Domestic Violence Act, 2005, by the
learned Additional CJM, Cachar at Silchar.
Page No.# 2/2
2. Call for the scanned copies of the aforementioned cases.
3. Issue notice to the respondent as per usual process, returnable by 19th of June,
2025.
4. List accordingly.
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!