Citation : 2025 Latest Caselaw 870 Tri
Judgement Date : 26 August, 2025
HIGH COURT OF TRIPURA
AGARTALA
IA No.2 of 2025 in Crl. A(J) 66 of 2025
Smt. Parul Barman
.........Applicant
Versus
The State of Tripura
.........Respondent
For Applicant(s) : Mr. Ratan Datta, Advocate
Ms. Hritubarna Das, Advocate
Mr. Ankan Tilak Paul, Advocate
Mr. Rakesh Debnath, Advocate
Ms. Saswati Nag, Advocate
Mr. Aditya Baidya, Advocate
For Respondent(s) : Mr. Raju Datta, P.P.
Mr. Rajib Saha, Addl. P.P.
HON'BLE JUSTICE DR. T. AMARNATH GOUD
HON'BLE MR JUSTICE BISWAJIT PALIT
ORDER
26.08.2025
[1] When the case is called, Ms. Saswati Nag, learned counsel appears
on behalf of the applicant. Mr. R. Saha, learned Addl. P.P. appears on behalf of
the State.
[2] This is an application filed by the applicant under section 389 of Cr.
P.C. for suspending the impugned Judgment and order of conviction and sentence
dated 03.09.2024 passed by the learned Additional Sessions Judge, Bishalgarh,
Sepahijala District, Tripura, in Case No. ST (T-1) 07 of 2018 whereby the convict
appellant namely, Parul Barman, have been convicted for the offences punishable
Under Sections 302 of the Indian Penal Code (IPC), and sentenced to suffer
Rigorous Imprisonment for life and also to pay a fine of Rs 50,000/-(Rupees fifty
thousand) only and in default of payment, to suffer R.I. for further one year.
[3] Ms. S. Nag, learned counsel for the appellant-applicant insisted that
applicant herein seeking suspension of the impugned order is a 63 year old ailing
lady. According to her, from the deposition of the witness, i.e. P.W. 4, P.W.5,
P.W.6, P.W.8, P.W. 9 & P.W. 13 all being neighbours of the deceased, it is clear
that that the deceased and her mother -in-law had a very good and cordial
relationship.
[4] During the course of argument, this Court instructed the learned
counsel for the applicant to place the dying declaration and also the inquest report
on record. In all fairness, learned counsel has placed before us the dying
declaration for perusal which is in Bengali version. One of us, Justice B. Palit has
perused the same and it is read over that the mother-in-law i.e. the applicant
herein has tied the cloth around her face and thereafter poured kerosene and set
her ablaze.
[5] In view of the said dying declaration, this Court is not inclined to
grant any relief of suspension of the impugned Judgment and order of conviction
and sentence dated 03.09.2024 in this present IA.
[6] Accordingly, the instant IA stands dismissed.
Biswajit Palit, J. Dr. T. Amarnath Goud, J.
Sabyasachi. G.
SABYASACHI Digitally signed by SABYASACHI
GHOSH
GHOSH Date: 2025.08.27 17:11:38 +05'30'
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!