Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Burnie Braes Tea Estate vs Oniam Saran Kumar Singh And Ors
2025 Latest Caselaw 1257 Gua

Citation : 2025 Latest Caselaw 1257 Gua
Judgement Date : 6 June, 2025

Gauhati High Court

M/S Burnie Braes Tea Estate vs Oniam Saran Kumar Singh And Ors on 6 June, 2025

                                                                           Page No.# 1/4

GAHC010102912025




                                                                    undefined

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

                               Case No. : I.A.(Civil)/1761/2025

            M/S BURNIE BRAES TEA ESTATE
            REPRESENTED BY PARTNER, SRI SUNIL KUMAR JAIN, AGED ABOUT 61
            YEARS, S/O LT. SOBHAGYAMALL JAIN, R/O BURNIE BRAES, P.O.-BURNIE
            BRAES, P.S.-ALGAPUR, DIST- HAILAKANDI, ASSAM, PIN-788801



            VERSUS

            ONIAM SARAN KUMAR SINGH AND ORS
            COMMISSIONER OF INDUSTRIES AND COMMERCE, ASSAM UDYOG
            BHWAN, BAMUNIMAIDAM, GUWAHATI

            2:DR. LAKSHMANAN
             SECRETARY TO THE GOVERNMENT OF ASSAM INDUSTRIES
             COMMERCE DEPARTMENT
            ASSAM SECRETARIAT
             DISPUR
             GUWAHATI-06

            3:SRI SUNIL BARTHWAL

             SECRETARY
             COMMERCE SECRETARY
             MINISTRY OF COMMERCE AND INDUSTRY ROOM NO. 143
             VANIJYA BHAWAN
             NEW DELHI 11000

Advocate for the Petitioner   : MS N SAIKIA, MR. SUMANTA TALUKDAR

Advocate for the Respondent : MR A KALITA, MR N KALITA (R1, R2)
                                                      Page No.# 2/4



Linked Case : Cont.Cas(C)/638/2024

M/S BURNIE BRAES TEA ESTATE
REPRESENTED BY PARTNER
SRI SUNIL KUMAR JAIN
AGED ABOUT 61 YEARS
S/O LT. SOBHAGYAMALL JAIN
R/O BURNIE BRAES
P.O.-BURNIE BRAES
P.S.-ALGAPUR
DIST- HAILAKANDI
ASSAM
PIN-788801


VERSUS

ONIAM SARAN KUMAR SINGH AND ANR
COMMISSIONER OF INDUSTRIES AND COMMERCE
ASSAM UDYOG BHWAN
BAMUNIMAIDAM
GUWAHATI

2:DR. LAKSHMANAN
SECRETARY TO THE GOVERNMENT OF ASSAM INDUSTRIES
 COMMERCE DEPARTMENT
ASSAM SECRETARIAT
 DISPUR
 GUWAHATI-06
 ------------
Advocate for : MS N SAIKIA
Advocate for : MR A KALITA (R1
 R2) appearing for ONIAM SARAN KUMAR SINGH AND ANR
                                                                          Page No.# 3/4


                                    BEFORE
                    HONOURABLE MR. JUSTICE KAUSHIK GOSWAMI

                                       ORDER

06.06.2025

Heard Ms. N. Saikia, learned counsel for the applicant/petitioner. Also heard Mr. N. Das, learned counsel appearing for respondent Nos. 1 and 2.

By way of this application, the applicant/petitioner is seeking impleadment of Sri Sunil Barthwal, Secretary to the Ministry of Commerce and Industry, Government of India, New Delhi as respondent No. 3 in the accompanying Contempt Case (C) No. 638/2024.

It appears that by way of WP(C) No. 6216/2023, the petitioner sought payment of the entire subsidy amount which this Court by Judgment and Order dated 18.10.2023 was pleased to direct the respondent authorities to dispose of the representation and pass necessary order as to the grievances of the petitioner in writing within a period of one month from the receipt of the representation. However, due to non-disposal of the representation as well as non-payment of the subsidy, the accompanying contempt petition has been filed.

It appears that during the pendency of the contempt proceedings, the learned counsel appearing for the contemnor submitted before this Court that SLC has approved the necessary amount and the proposal has been sent to the Secretary, Ministry of Commerce and Industry, Government of India for necessary approval and release of the sanction amount.

Page No.# 4/4

It appears that despite several letters for release of the aforesaid amount being written by the State authority, no communication has been made by the Government of India.

It appears that in the original writ petition, the Secretary to the Ministry of Commerce and Industry, Government of India was an arrayed respondent No. 4. That being so, presence of the Secretary to the Ministry of Commerce and Industry, Government of India is necessary and essential for effective adjudication of the accompanying contempt petition.

Accordingly, the present Interlocutory Application is allowed.

It is provided that Sri Sunil Barthwal, Secretary to the Ministry of Commerce and Industry, Government of India, New Delhi be impleaded as respondent No. 3 in the accompanying Contempt Case (C) No. 638/2024.

Let amended cause title be submitted before the Registry for doing the needful.

Disposed of.

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter