Citation : 2025 Latest Caselaw 8843 Gua
Judgement Date : 24 November, 2025
Page No.# 1/2
GAHC010210702025
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : I.A.(Crl.)/1139/2025
THE STATE OF ASSAM
REP. BY THE ADDL. PP
ASSAM.
VERSUS
AZIZUL @ AZIZUR RAHMAN
S/O. ALI HUSSAINVILL- JHAPUSABARI PT- II
PS- AGOMONI
DIST- DHUBRI
------------
Advocate for : MR K.K. DAS
Advocate for : appearing for AZIZUL @ AZIZUR RAHMAN
Linked Case No. : Crl.L.P./45/2025
THE STATE OF ASSAM
REP BY THE ADDL. PP, ASSAM
VERSUS
AZIZUL @ AZIZUR RAHMAN
S/O. ALI HUSSAIN, R/O- JHAPUSABARI PT. II, PS- AGOMONI, DIST-
DHUBRI, ASSAM
Page No.# 2/2
Advocate for the Petitioner : MR K.K. DAS,
Advocate for the Respondent : ,
BEFORE
HONOURABLE MRS. JUSTICE SHAMIMA JAHAN
ORDER
24.11.2025
Heard Mr. K.K. Parashar, learned Addl. Public Prosecutor for the applicant/State of Assam.
The present application has been filed by the State under Section 5 of the Limitation Act for condoning the delay of 128 days in filing the connected criminal appeal against acquittal. The respondent by the Judgment & Order dated 05.02.2025 was acquitted in Sessions Case No. 90/2017 from the charges under Section 447/376 of the IPC.
Issue notice.
The applicant to take steps for service of notice upon respondent by speed post within 3 (three) working days from today.
List this matter after 2 (two) weeks.
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!