Citation : 2025 Latest Caselaw 8278 Gua
Judgement Date : 3 November, 2025
Page No.# 1/4
GAHC010283002023
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : Crl.A./469/2023
SAHIDUL ALI @ ISLAM @ SHAHIDUL ALI
S/O LATE AJAHAR MALLIK,
R/O BARMARA,
P.O.- BHOGDIA,
P.S.- SARTHEBARI, DIST.- BARPETA (ASSAM).
VERSUS
THE STATE OF ASSAM AND ANR.
TO BE REP. BY THE P.P., ASSAM.
Advocate for the Petitioner : MR H R A CHOUDHURY, MR. I U CHOWDHURY,MR. A AHMED
Advocate for the Respondent : PP, ASSAM,
Linked Case : Crl.A./32/2024
TARAF ALI @ TARAP ALI
S/O LATE MAISER ALI
VILLAGE KHONGRA
PO KHONGRA
PS TARABARI
DIST BARPETA
ASSAM 781305
Page No.# 2/4
VERSUS
THE STATE OF ASSAM AND ANR.
REPRESENTED BY PP ASSAM
------------
Advocate for : MR. R ALI
Advocate for : PP
ASSAM appearing for THE STATE OF ASSAM AND ANR.
Linked Case : I.A.(Crl.)/102/2024
TARAF ALI @ TARAP ALI
S/O LATE MAISER ALI
VILLAGE KHONGRA
PO KHONGRA
PS TARABARI
DIST BARPETA
ASSAM 781305
VERSUS
THE STATE OF ASSAM AND ANR.
REPRESENTED BY PP ASSAM
------------
Advocate for : MR. R ALI
Advocate for : PP
ASSAM appearing for THE STATE OF ASSAM AND ANR.
Linked Case : I.A.(Crl.)/1240/2023
SAHIDUL ALI @ ISLAM @ SHAHIDUL ALI
S/O LATE AJAHAR MALLIK
R/O BARMARA
P.O.- BHOGDIA
P.S.- SARTHEBARI
DIST.- BARPETA (ASSAM).
Page No.# 3/4
VERSUS
THE STATE OF ASSAM AND ANR.
TO BE REP. BY THE P.P.
ASSAM.
------------
Advocate for : MR H R A CHOUDHURY
Advocate for : PP
ASSAM appearing for THE STATE OF ASSAM AND ANR.
BEFORE
HONOURABLE MR. JUSTICE MANISH CHOUDHURY
HONOURABLE MRS. JUSTICE MARLI VANKUNG
ORDER
Date : 03.11.2025 [M. Choudhury, J]
Heard Mr. A. Ahmed, learned counsel for the appellant in Crl.A. no. 469/2023; Mr. R. Ali, learned counsel for the appellant in Crl.A. no. 32/2024; and Mr. R.R. Kaushik, learned Additional Public Prosecutor for the respondent State of Assam.
2. These two criminal appeals have arisen out of a Judgment dated 28.11.2023 and an Order on Sentence dated 30.11.2023 passed by the Court of learned Additional Sessions Judge no. 1, Kamrup [M], Guwahati in Sessions Case no. 173/2016. By the said Judgment and Order on Sentence, three accused persons including the two accused-appellants herein have been convicted. The third convicted accused has also preferred an appeal, Crl.App. no. 180/2024, which has been admitted by an Order dated 10.06.2024 and in the said appeal, an Order was passed on 03.09.2025 to list the appeal along with Crl.App. no. 469/2023 as the same Paper-Book will facilitate hearing of the Page No.# 4/4
appeals arising out of the same Judgment and Order of the Trial Court.
3. In view of the same, list these two appeals along with Crl.App. no. 180/2024 on 12.11.2025.
4. It is submitted at the Bar that the appellant in Crl.App. no. 180/2024 might perhaps have expired.
5. Mr. Kaushik, learned Additional Public Prosecutor shall make endeavour to obtain information regarding accused-appellant, Md. Rahman Ali [Crl. App. no. 180/2024] from the Officer-In-Charge, Chenga Police Station and/or District Jail, Kamrup [M] to place the information on the next date of listing.
6. List these two appeals along with Crl.App. no. 180/2024 on 12.11.2025.
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!