Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Page No.# 1/4 vs Jatin Baruah And 2 Ors
2025 Latest Caselaw 2699 Gua

Citation : 2025 Latest Caselaw 2699 Gua
Judgement Date : 12 August, 2025

Gauhati High Court

Page No.# 1/4 vs Jatin Baruah And 2 Ors on 12 August, 2025

                                                               Page No.# 1/4

GAHC010278582023




                                                        undefined

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

                          Case No. : RSA/17/2024

         UTTAM BARUAH @ UTTAM GOGOI AND 4 ORS.
         S/O LATE MAHESWAR BARUAH @ GOGOI,
         RESIDENT OF VILLAGE NIZ GOROIMARI, MOUZA GOROIMARI, PS
         TEZPUR, DIST SONITPUR, ASSAM,

         2: SMTI MAKANI GOGOI
          D/O LATE MAHESWAR GOGOI @ BARUAH
         RESIDENT OF VILLAGE NIZ GOROIMARI
          MOUZA GOROIMARI
          PS TEZPUR
          DIST SONITPUR
         ASSAM


         3: SMTI JHARNA GOGOI
         W/O LATE TANKESWAR GOGOI

         RESIDENT OF VILLAGE NIZ GOROIMARI
         MOUZA GOROIMARI
         PS TEZPUR
         DIST SONITPUR
         ASSAM


         4: SHRI SUMAN GOGOI
          MINOR SON OF LATE TANKESWAR GOGOI

         TO BE REP. BY RES. NO. 3
         RESIDENT OF VILLAGE NIZ GOROIMARI
         MOUZA GOROIMARI
         PS TEZPUR
         DIST SONITPUR
         ASSAM
                                                                    Page No.# 2/4


            5: SHRI BIRAJ GOGOI @ BUL
             S/O LATE RUPESWAR GOGOI
            RESIDENT OF HAIBARGAON NEAR PANI TANK
             PO HAIBARGAON
             DIST NAGAON
            ASSAM 78200

            VERSUS

            JATIN BARUAH AND 2 ORS.
            S/O LATE RAMAKANTA BARUAH
            RESIDENT OF VILLAGE NIZ GOROIMARI, MOUZA GOROIMARI, PS
            TEZPUR, DIST SONITPUR, ASSAM,

            2:SHRI PRABIN BARUAH
             S/O LATE RAMAKANTA BARUAH
            RESIDENT OF VILLAGE NIZ GOROIMARI
             MOUZA GOROIMARI
             PS TEZPUR
             DIST SONITPUR
            ASSAM


            3:SHRI CHANDAN BARUAH
             S/O LATE RAMAKANTA BARUAH
            RESIDENT OF VILLAGE NIZ GOROIMARI
             MOUZA GOROIMARI
             PS TEZPUR
             DIST SONITPUR
            ASSA

Advocate for the Petitioner   : MR. S BISWAS, MS D DEVI

Advocate for the Respondent : MR P CHOWDHURY, MR. V K CHANDAK,MRS N. AGARWAL
CHANDAK




             Linked Case : RSA/26/2024

            PINKI BARUAH AND 2 ORS.
            W/O LATE DEEPJYOTI BARUAH

            RESIDENT OF VILLAGE NIZ GOROIMARI
                                     Page No.# 3/4

MOUZA GOROIMARI
PS TEZPUR
DIST SONITPUR
ASSAM

2: MS. JANUKA BARUAH
D/O LATE DEEPJYOTI BARUAH

RESIDENT OF VILLAGE NIZ GOROIMARI
MOUZA GOROIMARI
PS TEZPUR
DIST SONITPUR
ASSAM
TO BE REP. BY PET. NO. 1

3: MS. MANU BARUAH
D/O LATE DEEPJYOTI BARUAH

RESIDENT OF VILLAGE NIZ GOROIMARI
MOUZA GOROIMARI
PS TEZPUR
DIST SONITPUR
ASSAM
TO BE REP. BY PET. NO. 1
VERSUS

JATIN BARUAH AND 2 ORS
S/O LATE RAMAKANTA BARUAH
RESIDENT OF VILLAGE NIZ GOROIMARI
 MOUZA GOROIMARI
 PS TEZPUR
 DIST SONITPUR
 ASSAM

2:SRI PRABIN BARUAH
S/O LATE RAMAKANTA BARUAH
RESIDENT OF VILLAGE NIZ GOROIMARI
 MOUZA GOROIMARI
 PS TEZPUR
 DIST SONITPUR
ASSAM

3:SRI CHANDAN BARUAH
S/O LATE RAMAKANTA BARUAH
RESIDENT OF VILLAGE NIZ GOROIMARI
MOUZA GOROIMARI
PS TEZPUR
DIST SONITPUR
                                                                        Page No.# 4/4

           ASSAM
           ------------
           Advocate for : MR. B J MUKHERJEE
           Advocate for : MR P CHOWDHURY appearing for JATIN BARUAH AND 2 ORS



                                   BEFORE
                      HONOURABLE MR. JUSTICE ROBIN PHUKAN

                                     ORDER

Date : 12.08.2025

Heard Mr. S. Biswas, learned counsel for the appellants in RSA No. 17/2024 and Mr. B.J. Mukherjee, learned counsel for the appellants in RSA No. 26/2024. Also heard Mr. P. Chowdhury, learned counsel for the respondents in both the appeals.

Argument concluded.

Judgment reserved.

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