Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Page No.# 1/5 vs The State Of Assam And Anr
2025 Latest Caselaw 5730 Gua

Citation : 2025 Latest Caselaw 5730 Gua
Judgement Date : 25 June, 2025

Gauhati High Court

Page No.# 1/5 vs The State Of Assam And Anr on 25 June, 2025

                                                                        Page No.# 1/5

GAHC010041182025




                                                                  2025:GAU-AS:8607

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

                                 Case No. : I.A.(Crl.)/221/2025

            HOREN BHUYAN
            S/O SRI ROTIYA BHUYAN, R/O VILLAGE KHUNTAI HENDURITING T.E, P.O.-
            BADULIPUR, P.S.- KAMARGAON, DISTRICT- GOLAGHAT, PIN 785611



            VERSUS

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

            2:ANJU GHATOWAR
            W/O SRI GOBIN GHATOWAR
             R/O - NEGHERITING NO. 12 LINE
             P.S.- DERGAON
             DISTRICT - GOLAGHAT
            ASSA

Advocate for the Petitioner   : MS. M K BROWN,

Advocate for the Respondent : PP, ASSAM,




             Linked Case : ST.Rev./0/0

            HOREN BHUYAN

            S/O SRI ROTIYA BHUYAN
            R/O VILLAGE KHUNTAI HENDURITING T.E
            P.O.- BADULIPUR
            P.S.- KAMARGAON
                                                           Page No.# 2/5

DISTRICT- GOLAGHAT
PIN 785611


VERSUS

THE STATE OF ASSAM AND ANR
REP BY THE PP
ASSAM

2:SMT ANJU GHATOWAR

W/O SRI GOBIN GHATOWAR
R/O - NEGHERITING NO. 12 LINE
P.S.- DERGAON
DISTRICT - GOLAGHAT
ASSAM
------------
Advocate for : MS. M K BROWN
Advocate for : appearing for THE STATE OF ASSAM AND ANR



Linked Case : EC/0/0

HOREN BHUYAN

S/O SRI ROTIYA BHUYAN
R/O VILLAGE KHUNTAI HENDURITING T.E
P.O.- BADULIPUR
P.S.- KAMARGAON
DISTRICT- GOLAGHAT
PIN 785611


VERSUS

THE STATE OF ASSAM AND ANR
REP BY THE PP
ASSAM

2:SMT ANJU GHATOWAR

W/O SRI GOBIN GHATOWAR
R/O - NEGHERITING NO. 12 LINE
P.S.- DERGAON
DISTRICT - GOLAGHAT
ASSAM
                                                                        Page No.# 3/5

             ------------
             Advocate for : MS. M K BROWN
             Advocate for : appearing for THE STATE OF ASSAM AND ANR



                                   BEFORE
                   HONOURABLE MR. JUSTICE KAUSHIK GOSWAMI

                                        ORDER

25.06.2025 Heard Ms. M.K. Brown, learned counsel appearing for the petitioner.

2. Office note dated 11.04.2025 indicates that service in respect of

respondent No. 2 has been completed. However, none appears on call and Mr.

P.D. Goswami, learned Addl. Public Prosecutor is present for respondent No. 1.

3. By way of this application under Section 5 of the Limitation Act, 1963, the

applicant is seeking condonation on delay of 87 days in filing the accompanying

Criminal Appeal under Section 415(2) of the BNSS, 2023. The brief facts of the

case is that the learned Special Judge(POCSO), Golaghat, in Special POCSO

Case No. 50/2021. After hearing the argument of both the sides rendered in

Judgment & Order on 30.09.2024 whereby the applicant/appellant was

convicted and sentenced to undergo S.I. of 3(three) years and a fine of Rs.

5,000/- in default to undergo S.I. of another 15 (fifteen) days under Section

363, IPC; and to undergo R.I. of 20 (twenty) years and fine of Rs. 10,000/- in

default, S.I. of another one month under Section 6, POCSO Act.

Page No.# 4/5

4. Being aggrieved and dissatisfied, the accompanying Criminal Appeal was

filed, however, while filing the appeal, there has been a delay 87 days.

Accordingly, the instant condonation has been filed.

5. Ms. M.K. Brown, learned counsel for the applicant submits that the delay

has been unintentional and the grounds urged in the condonation application

are sufficient for condoning the delay.

6. Mr. D.P. Goswami , learned State counsel has not opposed to the

condonation prayer.

7. I have heard the learned counsels for the parties and have also perused

the materials available on record.

8. Relevant paragraph of the condonation application reads as under:

"4. That the applicant/appellant begs to state that on 11.12.2024, the Gauhati High Court Legal Services Committee was pleased to engage Ms. Manisha Karen Brown, Advocate, Gauhati High Court as Legal Aid Counsel for the applicant/appellant in order to file an Appeal before this Hon'ble Court against the Judgment of the Trial Court in Special POCSO Case No. 50/2021, Golagghat, and accordingly the file of the said case was handed over to Ms. Manisha Karen Brown, Advocate.

5.That upon receipt of the documents Legal Aid Counsel needed some time to thoroughly review the documents and prepare the appeal. Accordingly, the Appeal was filed on 24.02.2025.

Page No.# 5/5

6. That applicant/appellant respectfully submits that there has been a delay of 115 (One Hundred and fifteen) days in the preparation and filing of the Criminal Appeal due to collecting documents, reviewing them and preparing the appeal. In light of the circumstances, it is prayed that this Hon'ble Court may kindly condone the delay of 87 days in filing the instant Criminal Appeal. "

9. Reading of the aforesaid paragraphs, it appears that the grounds urged

are sufficient and bonafide and accordingly the delay is condoned.

10. Condonation application stands allowed.

11. Let the Criminal Appeal be registered and placed before the Court.

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter