Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

On The Death Of Sobha Rani Baruah @ Subha ... vs The State Of Assam And 2 Ors
2024 Latest Caselaw 386 Gua

Citation : 2024 Latest Caselaw 386 Gua
Judgement Date : 24 January, 2024

Gauhati High Court

On The Death Of Sobha Rani Baruah @ Subha ... vs The State Of Assam And 2 Ors on 24 January, 2024

Author: Soumitra Saikia

Bench: Soumitra Saikia

                                                                  Page No.# 1/4

GAHC010072762023




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

                               Case No. : I.A.(Civil)/1153/2023

            ON THE DEATH OF SOBHA RANI BARUAH @ SUBHA RANI BARUAH@
            SUBHA RANI BORAH
            HER LEGAL HEIR PRADIP KUMAR BARUAH, RESIDENT OF
            THIANTANGANI, PO JURIA, NAGAON, ASSAM, 782124,ASSAM,



            VERSUS

            THE STATE OF ASSAM AND 2 ORS
            REPRESENTED BY THE COMMISSIONER AND SECRETARY TO THE GOVT.
            OF ASSAM, SECONDARY EDUCATION DEPARTMENT, DISPUR GUWAHATI
            781006, ASSAM

            2:THE DIRECTOR

             SECONDARY EDUCATION DEPARTMENT
             KAHILIPARA
             GUWAHATI 781019
             ASSAM

            3:THE HEADMASTER

             NAGAON GOVT. URBAN HIGH SCHOOL

            NAGAON
            ASSAM 78200

Advocate for the Petitioner   : MR P BHARDWAJ

Advocate for the Respondent : SC, SEC. EDU.
                                                        Page No.# 2/4



Linked Case : I.A.(Civil)/1154/2023

ON THE DEATH OF SOBHA RANI BARUAH @ SUBHA RANI BARUAH@
SUBHA RANI BORAH
HER LEGAL HEIR PRADIP KUMAR BARUAH
RESIDENT OF THIANTANGANI
PO JURIA
NAGAON
ASSAM
782124
ASSAM



VERSUS

THE STATE OF ASSAM AND 2 ORS
REPRESENTED BY THE COMMISSIONER AND SECRETARY TO THE GOVT.
OF ASSAM
SECONDARY EDUCATION DEPARTMENT
DISPUR GUWAHATI 781006
ASSAM

2:THE DIRECTOR

SECONDARY EDUCATION DEPARTMENT
KAHILIPARA
GUWAHATI 781019
ASSAM
3:THE HEADMASTER

NAGAON GOVT. URBAN HIGH SCHOOL

NAGAON
ASSAM 782001
------------
Advocate for : MR P BHARDWAJ
Advocate for : SC
SEC. EDU. appearing for THE STATE OF ASSAM AND 2 ORS



Linked Case : I.A.(Civil)/1156/2023

ON THE DEATH OF SOBHA RANI BARUAH @ SUBHA RANI BARUAH@
SUBHA RANI BORAH
                                                        Page No.# 3/4

HER LEGAL HEIR PRADIP KUMAR BARUAH
RESIDENT OF THIANTANGANI
PO JURIA
NAGAON
ASSAM
782124
ASSAM



VERSUS

THE STATE OF ASSAM AND 2 ORS
REPRESENTED BY THE COMMISSIONER AND SECRETARY TO THE GOVT.
OF ASSAM
SECONDARY EDUCATION DEPARTMENT
DISPUR GUWAHATI 781006
ASSAM

2:THE DIRECTOR

SECONDARY EDUCATION DEPARTMENT
KAHILIPARA
GUWAHATI 781019
ASSAM
3:THE HEADMASTER

NAGAON GOVT. URBAN HIGH SCHOOL

NAGAON
ASSAM 782001
------------
Advocate for : MR P BHARDWAJ
Advocate for : SC
SEC. EDU. appearing for THE STATE OF ASSAM AND 2 ORS



Linked Case : WP(C)/4868/2021

SOBHA RANI BARUAH @ SUBHA RANI BARUAH@ SUBHA RANI BORAH
W/O PRADIP KUMAR BARUAH
RESIDENT OF THIANTANGANI
PO JURIA
NAGAON
ASSAM
782124
                                                                   Page No.# 4/4


            VERSUS

           THE STATE OF ASSAM AND 2 ORS
           REPRESENTED BY THE COMMISSIONER AND SECRETARY TO THE GOVT.
           OF ASSAM
           SECONDARY EDUCATION DEPARTMENT
           DISPUR GUWAHATI 781006
           ASSAM

           2:THE DIRECTOR

           SECONDARY EDUCATION DEPARTMENT
           KAHILIPARA
           GUWAHATI 781019
           ASSAM
           3:THE HEADMASTER

           NAGAON GOVT. URBAN HIGH SCHOOL

           NAGAON
           ASSAM 782001
           ------------
           Advocate for : MR P BHARDWAJ
           Advocate for : SC
           EDU appearing for THE STATE OF ASSAM AND 2 ORS



                                     BEFORE
                      HONOURABLE MR. JUSTICE SOUMITRA SAIKIA

                                     ORDER

Date : 24.01.2024

At the request of Mr. P. Bhardwaj, learned counsel for the petitioner who submits that he be permitted some time to rely on the Judgment of the Co- Ordinate Bench of this Court in support of his contentions.

List this matter again on 7th February, 2024.

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 : MAIMS

 
 
Latestlaws Newsletter