Citation : 2025 Latest Caselaw 4897 Gua
Judgement Date : 21 May, 2025
Page No.# 1/3
GAHC010233762023
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : I.A.(Crl.)/1197/2023
UJJAL GHOSH
S/O SRI SANATAN GHOSH, VILL.- BAJEGAON, P.S.- GOBARDHANA, DIST.-
BAKSA, BTAD, ASSAM.
VERSUS
THE STATE OF ASSAM AND ANR.
REP. BY THE PUBLIC PROSECUTOR.
2:RASHMONI SARKAR
D/O SRI NRIPEN SARKAR
VILL.- BAJEGAON
P.S.- GOBARDHANA
DIST.- BAKSA
BTAD
ASSAM
Advocate for the Petitioner : MR A DASGUPTA, MR S CHAKRABORTY
Advocate for the Respondent : PP, ASSAM,
Linked Case : Crl.A./456/2023
UJJAL GHOSH
S/O SRI SANATAN GHOSH
VILL.- BAJEGAON
P.S.- GOBARDHANA
DIST.- BAKSA
BTAD
Page No.# 2/3
ASSAM.
VERSUS
THE STATE OF ASSAM AND ANR.
REP. BY THE PUBLIC PROSECUTOR.
2:RASHMONI SARKAR
D/O SRI NRIPEN SARKAR
VILL.- BAJEGAON
P.S.- GOBARDHANA
DIST.- BAKSA
BTAD
ASSAM.
------------
Advocate for : MR A DASGUPTA
Advocate for : PP
ASSAM appearing for THE STATE OF ASSAM AND ANR.
BEFORE
HONOURABLE MR. JUSTICE PARTHIVJYOTI SAIKIA
ORDER
Date : 21.05. 2025 Heard Mr. S. Chakraborty, learned counsel for the applicant and Ms. N. Das, learned Addl. Public Prosecutor, Assam, appearing for the State respondent.
This is an application under Section 389 Cr.P.C. praying for suspension of sentence passed by the learned Sessions Judge, Baksa vide judgment and order dated 08.08.2023 in Sessions Case No. 65/2019 arising out of Gobardhana P.S. Case No. 303/2015 under Sections 506/376 IPC.
The applicant Sri Ujjal Ghosh was convicted in Sessions Case No. 65/2019 arising out of Gobardhana P.S. Case No. 303/2015 under Sections 506/376 IPC. He was sentenced to undergo rigorous imprisonment for 7 years and 2 years for the offence under Sections 506/376 IPC.
I have considered the submissions of the learned counsel for the applicant.
Page No.# 3/3
This court is of the view that the suspension is deserved to be stayed till the appeal is disposed of.
Therefore, the sentence imposed upon the applicant Sri Ujjal Ghosh by the learned Sessions Judge, Baksa shall remain stayed till disposal of the connected appeal.
The applicant shall be rereleased on bail of Rs. 25,-000/- with one surety of like amount to the satisfaction of the learned Sessions Judge, Baksa.
With the aforesaid direction, the I.A. 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!