Citation : 2025 Latest Caselaw 2538 Gua
Judgement Date : 7 August, 2025
Page No.# 1/7
GAHC010172602025
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : WP(C)/4488/2025
14 15 NO NISHARI HARIA NADI SAMABAI SAMITY LIMITED
REPRESENTED BY ITS SECRETARY SRI NABA KUMAR BISWAS, SON OF
SRI PADMA KANTA BISWAS, PALASHBARI, TETALISRA, NAGAON, ASSAM
782140
VERSUS
THE STATE OF ASSAM AND ORS
REPRESENTED BY ITS SECRETARY TO THE GOVERNMENT OF ASSAM,
FISHERY DEPARTMENT, DISPUR, GUWAHATI-06
2:THE JOINT SECRETARY
THE GOVERNMENT OF ASSAM
FISHERY DEPARTMENT
DISPUR
GUWAHATI-06
3:THE DISTRICT COMMISSIONER
OFFICE OF THE DISTRICT COMMISSIONER
NAGAON
ASSAM
PIN-782001
4:THE ADDITIONAL DISTRICT COMMISSIONER (MEEN)
NAGAON
DISTRICT- NAGAON
ASSAM
PIN782001
5:THE BLOCK DEVELOPMENT OFFICER
NAGAON
ASSAM
Page No.# 2/7
PIN- 782001
6:THE CIRCLE OFFICER (REVENUE)
NAGAON
ASSAM
PIN-78200
BEFORE
HON'BLE MR. JUSTICE DEVASHIS BARUAH
Advocates for the petitioner(s) :Mr. S Ahmed
Advocates for the respondent(s) :Mr. P Sarmah
Standing Counsel, Fishery Department Mr. M Chetia Govt. Advocate, Assam
Date of hearing & judgment :07.08.2025
JUDGMENT & ORDER(ORAL)
Heard Mr. S Ahmed, the learned counsel appearing on behalf of the petitioner. Mr. P. Sarmah, the learned Standing Counsel, Fishery Department, who appears on behalf of the respondent Nos. 1 & 2 and Mr. M. Chetia, the learned Government Advocate, Assam, who appears on behalf of the respondent Nos.3 to 6.
Page No.# 3/7
2. The petitioner herein is aggrieved by the action on the part of the respondent authorities in calling for a fresh tender on 22.07.2025 through the respondent No.3.
3. It is the case of the petitioner that the petitioner participated in the tender process initiated vide the NIT dated 04.06.2025. The petitioner had reasons to believe that the petitioner was the highest bidder and was expecting that the fishery in question would be settled with the petitioner. However, the respondent No. 3 had issued a fresh tender dated 22.07.2025 in respect of the said fishery.
4. When the matter was taken up at the stage of motion, Mr. P. Sarmah, the learned counsel appearing on behalf of the Fishery Department, placed before this Court an Office Order dated 10.07.2025 issued by the Secretary to the Government of Assam, Fishery Department, wherein it has been categorically mentioned that the directions passed by the Supreme Court in the case of M/s Teteliguri Navajyoti Matsyajibi S.S. Ltd. Vs. State of Assam & Others dated 21.05.2025 have to be adhered to, and any omission or lapse in complying with the said directions would render the NIT in question invalid. The contents of the said Office Order are reproduced herein below:
Page No.# 4/7
"GOVERNMENT OF ASSAM
FISHERY DEPARTMENT: DISPUR: GUWAHATI-6
OFFICE ORDER
No. eCF No. 557047/422 Dated Dispur the 10.07.2025
1. Whereas the Hon'ble Supreme Court of India, vide order dated 21.05.2025 passed in Special Leave to Appeal (Civil) No. 18318 of 2024 in the matter of M/s Teteliguri Navajyoti Matsyajibi S.S. Ltd. vs. State of Assam & Others, has upheld the judgment and order dated 28.05.2024 of the Hon'ble Division Bench of the Gauhati High Court in W.A. No. 88/2023 concerning the settlement of 25/28/103/104 No. Dhipujijan/Garanga/Garsag/Malia Group Fishery in Morigaon district.
2. And whereas the Hon'ble Supreme Court has, in its said judgment, specifically referred to and relied upon Government Circular No. FISH 19/65/2017-FISHERY/1 (eCF No. 50022) dated 18.01.2018, published in the Assam Gazette dated 04.04.2019, which laid down the procedure and required documents for tender-based settlement of Government fisheries.
3. And whereas based on the said judgment, the Hon'ble Supreme Court has categorically directed that henceforth, all Tender Inviting Authorities must incorporate a specific clause in the Notice Inviting Tenders (NITs) stating that the documents and procedures laid down in the aforesaid Government Circular dated 18.01.2018 shall be mandatorily followed so long as the said circular remains in force. A copy of the said circular is also to be enclosed with every NIT.
4. Now, therefore, in compliance with the above directions of the Hon'ble Supreme Court, all District Commissioners and Sub-Divisional Officers (Civil), being the Tender Inviting Authorities for settlement of 60% Government fisheries under Rule 3(a) and (b) of the Assam Fishery Rules, 1953, are hereby directed to:
i. Strictly follow the direction of the Hon'ble Supreme Court and incorporate the required clause in all future NITs for settlement of Government fisheries;
ii. Ensure that a copy of the Government Circular dated 18.01.2018 is annexed with the Page No.# 5/7
NIT.
iii. Note that any omission or lapse in complying with the above shall render the NIT invalid, and consequently, the bids received under such defective NITs shall also be treated as invalid in law.
5. It is further reiterated that the provisions of Government Order ECF No. E 486583/27 dated 03.06.2024, which provides for fixation of annual lease value for fresh settlement and bid quotation for the first year with a 10% annual increment on a cumulative basis under Rule 48 of the Assam Fishery Rules, 1953, shall also continue to remain in force for all such settlements.
6. This order is issued with the approval of the Competent Authority in the Fishery Department in due compliance with the judgment of the Hon'ble Supreme Court and as communicated by the Senior Additional Advocate General, Assam, New Delhi.
Enclosures:
1. Copy of the order dated 21.05.2025 of the Hon'ble Supreme Court in SLP (Civil) No. 18318/2024.
2. Copy of letter dated 23.05.2025 from the Sr. Addl. AG, Assam, New Delhi.
3. Copy of Govt. Circular No. FISH 19/65/2017-FISHERY/1 dated 18.01.2018.
Secretary to the Government of Assam Fishery Department"
5. It is seen from the above quoted contents that the Supreme Court made it clear in the case of M/s Teteliguri Navajyoti Matsyajibi S.S. Ltd. (supra) that all tender inviting authorities must incorporate a specific clause in the Notice Inviting Tender stating that the documents and procedures laid down in the Government Circular dated 18.01.2018 shall be mandatorily followed so long as the circular Page No.# 6/7
remains in force, and a copy of the said circular is also required to be enclosed with the NIT.
6. This Court has duly taken note of the NIT dated 04.06.2025 as well as the subsequent NIT dated 22.07.2025. However, it is seen that both the NITs are contrary to the directions passed by the Supreme Court in the order dated 21.05.2025 passed in the case of M/s Teteliguri Navajyoti Matsyajibi S.S. Ltd. (supra) and even the Order of the Government of Assam dated 10.07.2025.
7. Considering the above, as both the NITs dated 04.06.2025 and 22.07.2025 are contrary to the directions passed by the Government of Assam, Fishery Department, in the Office Order dated 10.07.2025 which is quoted hereinabove, and the directions of the Supreme Court, both the NITs cannot be sustained in law and are accordingly set aside.
8. Liberty is given to the Fishery Department as well as the respondents to initiate a fresh tender process by following the mandate of the Office Order dated 10.07.2025, and more particularly, the directions passed by the Supreme Court in the case of M/s Teteliguri Navajyoti Matsyajibi S.S. Ltd. (supra).
Page No.# 7/7
JUDGE Comparing Assistant
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!