Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Perish Kutum @ Gavaskar vs The State Of Assam
2025 Latest Caselaw 1254 Gua

Citation : 2025 Latest Caselaw 1254 Gua
Judgement Date : 6 June, 2025

Gauhati High Court

Perish Kutum @ Gavaskar vs The State Of Assam on 6 June, 2025

Author: Manish Choudhury
Bench: Manish Choudhury
                                                                                  Page No.# 1/3

GAHC010094852025




                                                                          undefined

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

                                Case No. : I.A.(Crl.)/578/2025

            PERISH KUTUM @ GAVASKAR
            S/O-LATE BIRBAL KUTUM, R/O-VILL.BHOMA AMLOKHI GAON,KANGKAN
            CHAPORI, P.S-DHAKUAKHANA, DIST-LAKHIMPUR, ASSAM



            VERSUS

            THE STATE OF ASSAM
            REP. BY THE PP, ASSAM



Advocate for the Petitioner   : , MS A.SARMA,MRS A BUJARBARUAH

Advocate for the Respondent : PP, ASSAM,




                                    BEFORE
                   HONOURABLE MR. JUSTICE MANISH CHOUDHURY
                    HONOURABLE MRS. JUSTICE MITALI THAKURIA

                                           ORDER

Date : 06.06.2025 [M. Choudhury, J]

Heard Mr. S. Nawaz, learned counsel for the applicant-appellant and Mr. R.R. Kaushik, learned Additional Public Prosecutor for the opposite party-respondent no. 1, State of Assam.

2. The instant application under Section 5 of the Limitation Act, 1963 is preferred seeking Page No.# 2/3

condonation of delay of 25 days in preferring the accompanying criminal appeal. The applicant as the appellant has preferred the accompanying criminal appeal under Section 415[2], Bharatiya Nagarik Suraksha Sanhita, 2023 against a Judgment and Order dated 05.02.2025 passed by the Court of learned Special Judge, Lakhimpur at North Lakhimpur ['the Special Court', for short] in Special [NDPS] Case no. 18/2021. By the Judgment and Order dated 05.02.2025, the learned Special Court has convicted the applicant-appellant for the offence under Section 20 [b] [ii] [C] of the Narcotic Drugs And Psychotropic Substances [NDPS] Act, 1985 and the applicant-appellant has been sentenced to undergo rigorous imprisonment for 12 [twelve] years and to pay a fine of Rs.1,00,000/-, with default stipulations.

3. We have gone through the statements and averments made in the instant interlocutory application, more particularly, in Paragraph 5 to 13 thereof.

4. Ms. Kaushik, learned Additional Public Prosecutor has fairly submitted that since the period of delay is only 25 days, the delay can be condoned in order to hear the accompanying criminal appeal on merits.

5. Having regard to the statements and averments made in the instant application, we are of the considered view that the applicant-appellant has been able to explain the period of delay of 25 days showing sufficient case. Moreover, since the applicant-appellant has been sentenced to undergo 12 [twelve] years, the interest of justice would be better sub-served if the accompanying criminal appeal is heard on merits. Accordingly, the instant application seeking condonation of delay of 25 days in preferring the accompanying criminal appeal is condoned.

6. The Registry to register the accompanying criminal appeal and thereafter, to list the same in the admission column.

                                               JUDGE                          JUDGE
                       Page No.# 3/3




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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter