Citation : 2025 Latest Caselaw 6338 Gua
Judgement Date : 26 August, 2025
Page No.# 1/3
GAHC010046252021
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : WP(C)/1833/2021
DHANSIRI VALLEY PROJECT OIL AND NATURAL GAS COMMISSION
WORKERS ASSOCIATION AND ANR
(D.V.P.O.N.G.C WORKERS ASSOCIATION ) JORHAT AFFILIATED TO
BHARATIYA MAZDOOR SANGH, REPRESENTED BY ITS GENERAL
SECRETARY BIPUL BARUAH
2: SHRI BIPUL BARUAH
GENERAL SECRETARY
D.V.P.O.N.G.C WORKERS ASSOCIATION
JORHAT
RESIDENT OF VILLAGE HAHCHARA DHEKARI GAON
PO DAYA CHARI ALI
DIST SIVASAGAR
ASSAM 78570
VERSUS
OIL AND NATURAL GAS COMMISSION AND 4 ORS
A STATUTORY BODY HAVING ITS HEAD OFFICE AT DEHRADUN UTTAR
PRADESH
2:THE REGIONAL DIRECTOR
OIL AND NATURAL GAS COMMISSION
EASTERN REGION
NAZIRA
DIST SIBSAGAR
3:THE GENERAL MANAGER
OIL AND NATURAL GAS COMMISSION
DHANSIRI VALLEY PROJECT
Page No.# 2/3
BISHNU BHAWAN
JORHAT
4:THE BASIN MANAGER
OIL AND NATURAL GAS COMMISSION
DHANSIRI VALLEY PROJECT
ASSAM AND ASSAM ARAKAM BASIN
CHENIMARA
JORHAT
ASSAM
5:THE UNION OF INDIA
REPRESENTED BY THE MINISTRY OF PETROLEUM AND CHEMICALS
GOVT OF INDIA
NEW DELH
Advocate for the Petitioner : MR. S S GOSWAMI, MS. R DEKA
Advocate for the Respondent : ASSTT.S.G.I., MS. PADMINI BARUA (R-1 TO 4),MS. RUKMINI
BARUA (R-1 TO 4),MS N K DEVI (R-1 TO 4),MR N ANIX SINGH (R-1 TO 4),MR. D SAIKIA (R-1
TO 4),MR. N ANIX SINGH (r-1 to 4),MS. N K DEVI (r-1 to 4)
BEFORE
HON'BLE MR. JUSTICE ARUN DEV CHOUDHURY
ORDER
26-08-2025
Heard Mr. S.S.Goswami, learned counsel for the petitioners and Mr. D. Saikia, learned Advocate General, Assam assisted by Ms. B. Baishya, learned counsel for the respondent Oil and Natural Gas Corporation (ONGC).
The present writ petition is filed assailing the common judgment and order dated 13.09.2019 passed in Reference Case No. 08/2017 (old Reference Case No. 1(C)/1997), more particularly, the order by which the learned Tribunal declined to issue an order of Page No.# 3/3
regularization of the petitioners under the ONGC.
After perusal of the pleadings, this Court is of the opinion that the record shall be necessary for proper adjudication of this case.
Accordingly, Registry to call for the relevant records of Reference Case No. 08/2017 (old Reference Case No. 1(C)/1997) from the Central Government Industrial Tribunal-cum- Labour Court, Kamrup (M), Guwahati.
List this matter in the 'order' column after receipt of the aforesaid record.
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!