Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Oil And Natural Gas Corporation ... vs Radhe Benode Das And 3 Ors
2022 Latest Caselaw 2214 Gua

Citation : 2022 Latest Caselaw 2214 Gua
Judgement Date : 27 June, 2022

Gauhati High Court
Oil And Natural Gas Corporation ... vs Radhe Benode Das And 3 Ors on 27 June, 2022
                                                                  Page No.# 1/3

GAHC010087132022




                      THE GAUHATI HIGH COURT
  (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                            LA.App./3/2022

         OIL AND NATURAL GAS CORPORATION LTD.
         A COMPANY INCORPORATED UNDER THE PROVISIONS OF THE
         COMPANIES ACT
         1956 HAVING ITS REGISTERED OFFICE AT PLOT NO. 5A-5B
         NELSON MANDELA ROAD
         VASANT KUNJ
         NEW DELHI 110070 AND ONE OF ITS UNIT AT CACHAR PROJECT
         PO SRIKONA
         DIST CACHAR
         ASSAM AND IS REPRESENTED BY SRI SOMNATH CHOUDHURY
         MANAGER (HR) OF ONGC
         SRIKONA
         SILCHAR
         DIST CACHAR
         ASSAM


          VERSUS

         RADHE BENODE DAS AND 3 ORS.
         S/O BAIKUNTA CHANDRA DAS

         RESIDENT OF PANCHGRAM
         HPC CACHAR.

         2:NALINI KUMAR KAR
         S/O LATE KAMINI KAR

         RESIDENT OF KOLKATA
         3:AMITA BASU PAUL
         D/O BIMAL RANJAN PAUL
         RESIDENT OF NALBARI
         ASSAM
         4:THE STATE OF ASSAM
                                                                                   Page No.# 2/3

            REPRESENTED BY THE COLLECTOR
            CACHAR
            ASSAM
            ------------
            Advocate for : MR G N SAHEWALLA
            Advocate for : GA
            ASSAM appearing for RADHE BENODE DAS AND 3 ORS.



                                   BEFORE
                  HONOURABLE MR. JUSTICE MANISH CHOUDHURY

                                           ORDER

27.06.2022

Heard Mr. G.N. Sahewalla, learned senior counsel assisted by Ms. D. Baisya, learned counsel for the appellant and Mr. P.S. Deka, learned senior counsel assisted by Mr. R. Talukdar, learned Junior Government Advocate, Assam for the respondent no. 4.

2. This appeal has been preferred by the appellant under Section 54 of the Land Acquisition Act, 1894 against a judgment dated 06.12.2021 passed by the learned Additional District Judge [FTC] Cachar at Silchar in Misc.[Land Acquisition] Case no. 349/2000.

3. Mr. Sahewalla, learned senior counsel appearing for the appellant has contended that the reference is barred by limitation as the Award was made on 17.04.1995 and the reference was forwarded on 18.06.1998.It is submitted by Mr. Sahewalla that sub-section [2] of Section 18 of the Land Acquisition Act, 1894 has provided for the period of limitation and as per the appellant's contention, the same is 6 [six] months from the date of the Collector's Award.

4. Mr. Deka, learned senior counsel appearing for the respondent no. 4 has submitted that the issue of limitation is not relevant as the judgment has been passed by the Reference Court after the matter was remanded.

5. Issue notice to the respondents, returnable in 4 [four] weeks.

Page No.# 3/3

6. As Mr. Talukdar, learned Junior Government Advocate, Assam has appeared and accepted notice on behalf of the respondent no. 4, no formal notice need to be issued to the said respondent. Ms. Baisya, learned counsel for the appellant shall furnish requisite nos. of extra copies along with the annexures, to Mr. Talukdar within 3 [three] working days.

7. The appellant shall take steps for service of notice upon the respondent nos. 1 - 3 by registered post with A/D within 3 [three] working days from today.

JUDGE

Comparing Assistant

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter