Citation : 2025 Latest Caselaw 9756 Gua
Judgement Date : 19 December, 2025
Page No.# 1/5
GAHC010285122025
2025:GAU-AS:17700
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : WP(C)/7451/2025
NUR MOHAMMAD
S/O- INSAR ALI,
VILL. - LONGJUMP 700 ACRE PADUMONI, MAUZA - GORUBAT, P.O. -
BARPANI, P.S. KOCHUA, DIST. - NAGAON ASSAM, PIN -782426
VERSUS
THE STATE OF ASSAM AND ORS
REPRESENTED BY THE COMMISSIONER AND SECRETARY TO THE
ENVIRONMENT AND FOREST DEPARTMENT, DISPUR, GUWAHATI-781006.
2:THE COMMISSIONER AND SECRETARY TO THE GOVT OF ASSAM
GENERAL ADMINISTRATION DEPARTMENT
DISPUR
GUWAHATI-6.
3:THE COMMISSIONER AND SECRETARY TO THE GOVT OF ASSAM
REVENUE AND DISASTER MANAGEMENT DEPARTMENT
DISPUR
GUWAHATI-6.
4:THE PRINCIPAL CHIEF CONSERVATOR OF FORESTS
ASSAM
PANJABARI
GUWAHATI-37.
5:THE CHIEF CONSERVATOR OF FORESTS
ASSAM
PANJABARI
GUWAHATI-37.
6:THE DIVISIONAL FOREST OFFICER
Page No.# 2/5
NAGAON DIVISION
NAGAON
PIN -782001.
7:THE DISTRICT COMMISSIONER
NAGAON DISTRICT
NAGAON
PIN -782001.
8:THE CIRCLE OFFICER
KAMPUR REVENUE CIRCLE
NAGAON
PIN - 782426.
9:THE OFFICER IN CHARGE
KACHUA POLICE STATION
NAGAON
PIN 78242
Advocate for the Petitioner : MS. S B CHOUDHURY, A. N. AHMED,M. DAS,R BEGUM
Advocate for the Respondent : SC, FOREST, SC, REVENUE,GA, ASSAM
BEFORE
HONOURABLE MR. JUSTICE KARDAK ETE
ORDER
Date : 19.12.2025
Heard Ms. S. B. Choudhury, learned counsel for the petitioner.
2. Challenge made in this writ petition is to the notice dated 21.11.2025, issued by the Divisional Forest Officer, Nagaon Forest Division, whereby the petitioner has been directed to vacate the land located within the Lutumai Reserve Forest in the district of Nagaon within 15 (fifteen) days.
Page No.# 3/5
3. It is the contention of the petitioner that on receipt of the eviction notice dated 21.11.2025, he has submitted the required documents in support of his possession of the land. The land under the possession of the petitioner falls under the revenue village which is outside the boundary of Lutumai Reserve Forest. The authorities have not considered the same instead issued the impugned notice of eviction.
4. Ms. Choudhury, learned counsel for the petitioner, submits that despite submission of documents as directed, no consideration has been made as on today and the petitioner would be evicted without adjudication of his claim. She submits that the land under the possession of the petitioner does not fall within the Lutumai Reserve Forest.
5. Mr. P. N. Goswami, learned Additional Advocate General, referring to the judgment rendered in the case of Abdul Khalek in WA No. 251/2025, submits that this Court has mandated that the encroachers of the reserve forest shall be evicted. While doing so, if it is found that there are some settlers, even though unauthorized, they ought to be given a reasonable period of 15 (fifteen) days time and thereafter a further period of 15 (fifteen) days for exiting encroached land. He submits that the petitioner has failed to bring on record any material to substantiate the claim that any representation or supporting documents were submitted before the authority, except the bald submission made by the learned counsel for the petitioner.
6. Upon consideration of the matter, it would reveal that except for the copy of the impugned notice of eviction dated 21.11.2025, issued by the Divisional Page No.# 4/5
Forest Officer, Nagaon Forest Division, no any other document is placed on record in support of the claim of the petitioner that the land in his possession falls outside the boundary of the Lutumai Reserve Forest. Thus, in absence of such material, it would be difficult for this Court to determine as to whether the petitioner has any right to claim over the land in question. However, since this Court in WA No. 251/2025 has permitted even the unauthorized occupants within the reserve forest land to provide an opportunity, this Court deems it appropriate, in the interest of justice, to permit the petitioner to approach the competent authority by filing a representation along with supporting documents for appropriate consideration.
7. Accordingly, this writ petition is disposed of with a direction to the petitioner to file a representation before the Divisional Forest Officer, Nagaon Forest Division, within a period of 7 (seven) days from today, enclosing all relevant documents in support of his claim. On receipt of the representation that would be filed by the petitioner, the Divisional Forest Officer, Nagaon Forest Division, shall consider the same and pass a reasoned order in accordance with law within a period of 15 (fifteen) days thereafter.
8. It is made clear that in the event the petitioner fails to submit the representation within above prescribed period, the respondent authorities shall be at liberty to proceed with in terms of the impugned eviction notice dated 21.11.2025.
9. Till completion of the exercise, as directed hereinabove, status quo as on today shall be maintained.
Page No.# 5/5
10. Writ petition stands disposed of.
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!