Citation : 2025 Latest Caselaw 1445 Gua
Judgement Date : 24 July, 2025
Page No.# 1/4
GAHC010003382020
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : PIL(Suo Moto)/1/2020
XXXX
GUWAHATI, ASSAM
VERSUS
IN RE - THE STATE OF NAGALAND AND 7 ORS
REPRESENTED BY THE CHIEF SECRETARY TO THE GOVERNMENT OF
NAGALAND AND MEMBER SECRETARY OF MINISTERIAL GROUP,
NAGALAND PETROLEUM AND NATURAL GAS BOARD, GOVERNMENT OF
NAGALAND, KOHIMA
2:THE HONOURABLE CHIEF MINISTER
AND CHAIRMAN
MINISTERIAL GROUP
NAGALAND PETROLEUM AND NATURAL GAS BOARD
GOVERNMENT OF NAGALAND
KOHIMA
3:THE CHAIRMAN
NAGALAND PETROLEUM AND NATURAL GAS BOARD
GOVERNMENT OF NAGALAND
KOHIMA
4:THE MEMBER SECRETARY
OF NAGALAND PETROLEUM AND NATURAL GAS BOARD
GOVERNMENT OF NAGALAND
KOHIMA
5:THE SECRETARY TO THE GOVT. OF NAGALAND
DEPARTMENT OF GEOLOGY AND MINING
GOVERNMENT OF NAGALAND
KOHIMA
Page No.# 2/4
6:THE DIRECTOR
DIRECTORATE OF GEOLOGY AND MINING
GOVERNMENT OF NAGALAND
DIMAPUR
7:THE METROPOLITAN OIL AND GAS PVT. LTD.
1A
MALL ROAD
SHANTI KUNJ
VASANT KUNJ
NEW DELHI - 110070
8:UNION OF INDIA
REPRESENTED BY THE SECRETARY TO THE GOVT. OF INDIA
MINISTRY OF PETROLEUM AND NATURAL GAS
Advocate for the Petitioner : MR. C T. JAMIR, MR. W JAMIR,MR. A PONGENER
Advocate for the Respondent : MR. T B JAMIR, MS B DAS (R7),MR S DUTTA (R7),MR A
DASGUPTA (R7),MR. K KALITA,S N SARMA,MS. V SUOKHRIE,MR. S DUTTA,MR. K A
RONGMEI,MR P SURIEN,MR. C SHARMA,MS. A WALLING
Linked Case : I.A.(Civil)/1538/2025
XXX
GUWAHATI ASSAM
VERSUS
IN RE THE STATE OF NAGALAND AND ORS
REPRESENTED BY THE CHIEF SECRETARY TO THE GOVT OF NAGALAND
AND MEMBER SECRETARY OF MINISTERIAL GROUP NAGALAND
PETROLEUM AND NATURAL GAS BOARD GOVT OF NAGALAND KOHIMA
2:THE HONORABLE CHIEF MINISTER AND CHAIRMAN MINISTERIAL
GROUP
NAGALAND PETROLEUM AND NATURAL GAS BOARD GOVT OF
NAGALAND KOHIMA
3:THE CHAIRMAN
NAGALAND PETROLEUM AND NATURAL GAS BOARD KOHIMA
Page No.# 3/4
4:THE MEMBER SECRETARY
NAGALAND PETROLEUM AND NATURAL GAS BOARD KOHIMA
5:THE SECRETARY
GOVT OF NAGALAND DEPARTMENT OF GEOLOGY AND MINING GOVT OF
NAGALAND KOHIMA
6:THE DIRECTOR
DIRECTORATE OF GEOLOGY AND MINING GOVT OF NAGALAND DIMAPUR
7:THE METROPOLITAN OIL AND GAS PVT LTD
IA MAIL ROAD SHANTI KUNJ NEW DELHI
8:UNION OF INDIA
REPRESENTED BY THE SECRETARY TO THE GOVT OF INDIA MINISTRY OF
PETROLEUM ADN NATURAL GAS
------------
Advocate for : MR SISHIR DUTTA
Advocate for : GA
NAGALAND appearing for IN RE THE STATE OF NAGALAND AND ORS
BEFORE
HONOURABLE MR. JUSTICE KALYAN RAI SURANA
HONOURABLE MR. JUSTICE MANISH CHOUDHURY
ORDER
24.07.2025 (K.R. Surana, J)
Mr. C. T. Jamir, learned Amicus Curiae, assisted by Mr. Aliba Ozukum, learned counsel is present.
Mr. A. Dasgupta, learned counsel along with Mr. S. Dutta, learned Senior Counsel, assisted by Mr. S. Dutta, learned counsel for the respondent no.7 are present.
Mr. Vivek Kohli, learned Senior Counsel has appeared through video conferencing. He is assisted by Ms. Neetika Bajaj, Mr. Siddharth Barua, Mr. Kan Page No.# 4/4
Kalita and Mr. Praful Jindal, learned counsel for respondent no.8.
Mr. K. N. Balgopal, learned Advocate General for the State of Nagaland, assisted by Ms. M. Kechii and Ms. T. Khro, learned Addl. Advocate General, Nagaland as well as Ms. Nitya Nambiar, Mr. Vilao Kense, and Mr. Vitso Rio, Mr. Yash Bhushan Aggarwal, learned Govt. Advocate is present through video conferencing.
Mr. Apok Pongener, learned Standing Counsel for Gauhati High Court, Kohima Permanent Bench is present through video conferencing.
In the interregnum, written submissions have been submitted by the learned Amicus Curiae as well as on behalf of respondent no.7 and respondent no.8 as well as by the learned Standing Counsel for the High Court.
Further, oral submissions have been made by Mr. S. Dutta, learned Senior Counsel for the respondent no.7, Mr. K. N. Balgopal, learned Advocate General for the State of Nagaland and reply submissions by Mr. C. T. Jamir learned Amicus Curiae in the matter.
Arguments are concluded.
Judgment is reserved.
As the matter has been heard for 16 days which is spread over a long period of time, in the event any clarificatory hearing is required, the same may be listed again.
Subject to that the matter is reserved for judgment.
JUDGE 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!