Citation : 2025 Latest Caselaw 1095 Tri
Judgement Date : 4 September, 2025
Page 1 of 2
HIGH COURT OF TRIPURA
AGARTALA
CRL.A(J) NO.56 OF 2025
Sri Nabadwip Das,
Son of Late Nanda Kr. Das,
Resident of Habibpur,(Jitpur),
P.S.- Sallah, District-Sunamganj,
Bangladesh.
.......Appellant(s).
Vs.
The State of Tripura,
Represented by the Secretary,
To the Department of Home,
New Secretariat Kunjaban,
P.S.-NCC, District--West Tripura.
.....Respondent(s).
HON'BLE JUSTICE DR. T. AMARNATH GOUD Present:
For the Appellant(s) : Mr. Soumyadeep Saha, Advocate.
For the Respondent(s) : Mr. R. Datta, P.P. Mr. R. Saha, Addl. P.P.
04.09.2025 Order
1. This present appeal has been filed under Section 374
of the Code of Criminal Procedure, 1973, against the judgment and order
of conviction dated 18-02-2025 passed in S.T. (T-II) 15 of 2024 by the
learned Sessions Judge, South Tripura, Belonia, whereby the learned
Judge convicted and sentenced the appellant herein to undergo Rigorous
Imprisonment for 2 (two) years and to pay a fine of Rs. 10,000/- (ten
thousand), punishable under Section 14A(b) of the Foreigners Act, 1946;
and in default of payment of fine, he shall suffer Simple Imprisonment
for 15 days.
2. Heard both sides.
3. On perusal of the record, this Court considers that the
quantum of punishment imposed upon the appellant is on the higher side.
This Court deems it proper to reduce the same, and for the period already
undergone in jail, the sentence to that extent is considered sufficient. The
remaining part, being the fine amount of Rs. 10,000/-, is waived.
4. The learned Addl. P.P., appearing for the State-
respondent, has placed on record a written instruction from the Home
Department, Government of Tripura, stating that they have no objection
to pushing back the appellant to his home nation as per procedure.
5. In view of the above, the appeal is allowed to the
extent indicated herein, and there shall be a direction to the respondent-
Secretary, Department of Home, State of Tripura, to take steps to push
back the appellant to his home nation as per procedure, at the earliest.
6. With the above observation and direction, this present
appeal stands disposed of. As a sequel, stay, if any, stands vacated.
Pending application(s), if any, also stand closed.
DR. T. AMARNATH GOUD, J
suhanjit
SABYASACHI Digitally signed by
SABYASACHI GHOSH
GHOSH Date: 2025.09.04 13:05:38
+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!