Citation : 2026 Latest Caselaw 222 Gua
Judgement Date : 19 January, 2026
Page No.# 1/2
GAHC010034212022
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : CRL.A(J)/37/2022
BISHU DHALI AND ANR.
NAGAON, ASSAM.
2: SMT. MOLIN DHALI
NAGAON
ASSAM
VERSUS
THE STATE OF ASSAM
REP. BY PP, ASSAM.
Advocate for the Petitioner : MR. A AHMED, AMICUS CURIAE,
Advocate for the Respondent : PP, ASSAM, MR B M DEKA (O.P./INFORMANT))
BEFORE
HONOURABLE MR. JUSTICE MANISH CHOUDHURY
HONOURABLE MRS. JUSTICE SUSMITA PHUKAN KHAUND
ORDER
Date : --19.01.2026
Heard Mr. A. Ahmed, learned Amicus Curiae for the accused-appellants; Ms. A. Begum, learned Additional Public Prosecutor for the respondent no. 1, State; and Mr. B.M. Deka, learned counsel for the respondent no. 2.
Arguments are complete.
Page No.# 2/2
Judgment is reserved.
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!