Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Didwm Lahari vs The State Of Assam And 5 Ors
2022 Latest Caselaw 1613 Gua

Citation : 2022 Latest Caselaw 1613 Gua
Judgement Date : 13 May, 2022

Gauhati High Court
Didwm Lahari vs The State Of Assam And 5 Ors on 13 May, 2022
                                                            Page No.# 1/6

GAHC010089992022




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

                           Case No. : WP(C)/3115/2022

         DIDWM LAHARI
         S/O RABI LAHARI
         R/O VILL- NABADIHIRA
         P.O. BARGHAGRA
         DIST. BAKSA, BTC, ASSAM



         VERSUS

         THE STATE OF ASSAM AND 5 ORS.
         THROUGH THE COMMISSIONER AND SECRETARY TO THE GOVT. OF
         ASSAM, PANCHAYAT AND RURAL DEVELOPMENT DEPARTMENT, DISPUR,
         GUWAHATI-6.

         2:THE COMMISSIONER

          PANCHAYAT AND RURAL DEVELOPMENT DEPARTMENT
          ASSAM
          JURIPAR
          PANJABARI
          GUWAHATI-37

         3:THE BODOLAND TERRITORIAL COUNCIL

          REP. BY THE PRINCIPAL SECRETARY
          BTC
          P.O. AND DIST. KOKRAJHAR
          PIN-783370

         4:THE SECRETARY

          P AND RD
          BODOLAND TERRITORIAL COUNCIL
                                                                      Page No.# 2/6

             KOKRAJHAR
             P.O. AND DIST. KOKRAJHAR
             ASSAM
             PIN-783370

            5:THE DIRECTOR

             PANCHAYAT AND RURAL DEVELOPMENT DEPARTMENT
             BTC
             P.O. AND DIST. KOKRAJHAR
             ASSAM
             PIN-783370

            6:THE BLOCK DEVELOPMENT OFFICER

             JALAH DEVELOPMENT BLOCK

            JALAHGHAT
             BTC
             P.O. JALAGHAT

            DIST. BAKSA
            ASSAM
            PIN-78132

Advocate for the Petitioner   : MR R DHAR

Advocate for the Respondent : SC, P AND R.D.




                                     BEFORE
                    HONOURABLE MR. JUSTICE MANISH CHOUDHURY

                                         ORDER

Date : 13-05-2022

Heard Mr. B.C. Muchahary, learned counsel for the petitioner; Mr. N.K. Deb Nath, learned Standing Counsel, Panchayat & Rural Development [P&RD] Department for the respondent nos. 1 & 2; and Mr. S.R. Rabha, learned Standing Counsel, BTC for the respondent nos. 3-6.

Page No.# 3/6

2. The subject-matter in this writ petition is execution of a contract work viz. 'Construction of Boulder Pitching at Anglisinga river near Ganesh Boro at Dihira Village" ['the Contract-Work', for short] and non-disbursal of an amount of Rs. 12,92,467/- in favour of the petitioner which the petitioner has claimed to be due from the authorities in the BTC.

3. The case projected by the petitioner in this writ petition, in brief, is that the petitioner was awarded the Contract-Work by a Work Order dated 22.10.2018 [Annexure-4] pursuant to a Notice Inviting Tender dated 11.10.2018 [Annexure-3] and the value of the Contract-Work is Rs. 15,00,000/-. The Administrative Approval for the Contract-Work was accorded on 14.03.2018 [Annexure-1]. Thereafter, the Technical Sanction for the Contract-Work was accorded on 19.03.2018 [Annexure-2]. The petitioner has asserted that after compliance of the requisite formalities, he proceeded to execute the Contract- Work and completed 100% of the Contract-Work as per the specifications, drawings and agreement. The authorities in the respondent BTC physically verified the Contract-Work and found that the Contract-Work had been completed as per the specifications, drawings, and agreement. In that connection, the respondent authorities had issued a Spot Verification Report/Completion Certificate [Annexure-6]. After completion of the Contract- Work, the respondent authorities had also issued an Advice Slip for payment for a total amount of Rs. 12,92,467/- [Annexure-7].

4. Mr. Rabha, learned Standing Counsel, BTC has submitted that though from the documents annexed to this writ petition, it is prima facie reflected that the petitioner had completed the Contract-Work but still there is requirement for Page No.# 4/6

verification of the matter. It is submitted that a decision has been taken by the respondent BTC authorities to examine all the pending claims relating to contract works and to that effect the respondent no. 3 had passed an order on 15.11.2021. As per the said order, the respondent BTC authorities have undertaken to examine all the cases relating to outstanding liabilities within a period of 6 [six] months from the date of issuance of the said order. Mr. Rabha has submitted that the case of the petitioner can be considered by undertaking an exercise in similar line like the one indicated in the order dated 15.11.2021. Mr. Rabha has placed a copy of the said order before this Court.

5. The order bearing No. BTC/F(Audit)/49/2021/Pt-I/1] dated Kokrajhar, the

15th November, 2021 reads as under :-

"BODOLAND TERRITORIAL COUNCIL SECRETARIAT BODOFA NWGWR::KOKRAJHAR

No. BTC/F(Audit)49/2021/Pt-I/1 Dated- Kokrajhar, the 15th November, 2021

ORDER

WHEREAS it has been noticed that huge number of outstanding liabilities have been created by the erstwhile BTAD authority since 2011 to February, 2020 through contractual work orders to the Contractors/Suppliers, etc. under various entrusted departments of BTC without corresponding budget provisions

WHEREAS the outstanding liabilities created by the erstwhile BTAD authority are required to undergo detail examination and verification in the context of proposals of such works made, NIT, selection of successful bidders, quality of works, completion of works, fund position, part payment, etc.

WHEREAS it is further noticed that a good number of court cases have been filed before the Hon'ble Gauhati High Court as well as in the District Courts of respective District Jurisdictions under BTAD by the Contractors/Suppliers, etc. praying for Page No.# 5/6

release of payments to the Contractors/Suppliers, etc. against their respective work orders

WHEREAS, reportedly, out of the aforesaid contractual works, some part payments also made against portion of works completed by the Contractors/Suppliers, etc. by the erstwhile BTAD authority in certain cases. However, such fund flow does not follow any rationale and is found to be arbitrant

AND THEREFORE, in view of the above facts and circumstances, the BTC has decided to verify all such works by conducting comprehensive audit, financial verification and physical verification wherever applicable, against all such contractual works in the Govt. level and further to complete the whole exercise in this regard within 6 (six) months from the date of issue of this order. After verifying the same, if it is found that the claims are admissible after following all established financial norms, the same shall be processed in accordance with law and as per decision contained in Tamsher Ali and others vs. State of Assam and others reported in 2008 (4) GLT 1 accordingly. Furthermore, if instances of wrongdoing or misappropriation are found during such comprehensive audit, financial verification and physical verification wherever applicable, appropriate legal action would be taken against the persons/agencies/firms concerned in accordance with the applicable laws.

This order shall come into force with immediate effect."

6. Mr. Muchahary, learned counsel for the petitioner having gone through the order dated 15.11.2021, has submitted that the process regarding payment of the outstanding dues to the petitioner may be completed within the stipulated time period as mentioned in the said order.

7. Having considered the contents of the said order dated 15.11.2021 and the decision of the Full Bench judgment of this Court, rendered on 29.09.2008, in Writ Appeal No. 484/2005 [ Tamsher Ali and Ors. vs. State of Assam and Ors.], and similar other 194 writ petitions reported in 2008 [4] GLT 1 [FB], it is Page No.# 6/6

considered appropriate that the respondent authorities in the respondent BTC shall undertake and complete similar kind of exercise, like the one mentioned in the order dated 15.11.2021, in respect of the claim of the petitioner also within a period of 6 [six] months. If after such exercise, the petitioner is found entitled to the amount of Rs. 12,92,467/-, as claimed herein, or any other amount, the same shall be released in favour of the petitioner in terms of the decision in Tamsher Ali [supra]. The petitioner shall submit a certified copy of this order to the respondent no. 3 i.e. the Principal Secretary, Bodoland Territorial Council [BTC], Kokrajhar within 7 [seven] days from today for doing the needful by his office.

8. The writ petition stands disposed of in terms of the above observation and direction.

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter