Citation : 2025 Latest Caselaw 4893 Gua
Judgement Date : 21 May, 2025
Page No.# 1/2
GAHC010103272025
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : CRL.A(J)/50/2025
PREMADHAR MECH
S/O LATE JAGAT MECH, VILL- BHAGYAPUR, P.S.- NARAYANPUR, DIST-
LAKHIMPUR, ASSAM
VERSUS
THE STATE OF ASSAM
REPRESENTED BY THE PUBLIC PROSECUTOR, ASSAM
Advocate for the Petitioner : X,
Advocate for the Respondent : PP, ASSAM,
BEFORE
HONOURABLE MR. JUSTICE MANISH CHOUDHURY
HONOURABLE MRS. JUSTICE YARENJUNGLA LONGKUMER
ORDER
Date : --21.05.2025 [M. Choudhury, J]
Mr. R.R. Kaushik, learned Additional Public Prosecutor, Assam for the respondent no. 1, State of Assam is in attendance.
2. The instant criminal appeal is from jail and it is preferred against a Judgment and Page No.# 2/2
Order dated 11.02.2025 passed by the Court of learned Special Judge [POCSO] Lakhimpur at North Lakhimpur in Special [POCSO] Case no. 115/2023. By the Judgment and Order dated 11.02.2025, the accused-appellant has been convicted for the offence under Section 6 of the Protection of Children from Sexual Offences [POCSO] Act, 2012. The accused-appellant has been sentenced to undergo rigorous imprisonment for 20 [twenty] years and to pay a fine of Rs. 5,000/-, in default of payment of fine, to undergo simple imprisonment for further two months.
3. To represent the accused-appellant in this appeal, we deem it proper to appoint Smti. Barnali Choudhury from the list of the Amicus Curiae.
4. The criminal appeal is admitted for hearing.
5. The case records of Special [POCSO] Case no. 115/2023 be called for.
6. Issue notice, returnable in 4 [four] weeks.
7. As Mr. Kaushik, learned Additional Public Prosecutor, Assam has appeared and accepted notice on behalf of the respondent no. 1, State of Assam, issuance of formal notice in respect of the said respondent stands dispensed with.
8. The Office to take steps for service of notice upon the victim/guardian/support-person in terms of the Practice Direction laid down in the Notification no. 17 dated 15.03.2024.
9. List the case after 4 [four] weeks.
JUDGE 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!