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

Kamalaksha Dutta vs Amar Borgohain And Anr
2025 Latest Caselaw 5625 Gua

Citation : 2025 Latest Caselaw 5625 Gua
Judgement Date : 23 June, 2025

Gauhati High Court

Kamalaksha Dutta vs Amar Borgohain And Anr on 23 June, 2025

Author: Soumitra Saikia
Bench: Soumitra Saikia
                                                                           Page No.# 1/2

GAHC010129992025




                                                                    undefined

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

                                  Case No. : Cont.Cas(C)/332/2025

            KAMALAKSHA DUTTA
            S/O LATE KSHIRESH CHANDRA DUTTA, R/O KALIBARI AREA, G.M. PLOT
            NO. 875, P.O.- DIGBOI, DIST- TINSUKIA, ASSAM, PIN-786171



            VERSUS

            AMAR BORGOHAIN AND ANR
            THE GENERAL MANAGER (H.R.), INDIAN OIL CORPORATION LTD (ASSAM
            OIL DIVISION), DIGBOI, P.O.- DIGBOI, DIST- TINSUKIA, ASSAM, PIN-786171

            2:SANDEEP KERKETTA
            THE CHIEF EMPLOYEE RELATION MANAGER (ER AND S)
             INDIAN OIL CORPORATION LTD (ASSAM OIL DIVISION)
             DIGBOI
             DIST- TINSUKIA
            ASSAM
             PIN-78617

Advocate for the Petitioner   : MR. B BARUAH, I L NGAMLAI,MRS. S D DEKA

Advocate for the Respondent : ,




                                    BEFORE
                     HONOURABLE MR. JUSTICE SOUMITRA SAIKIA

                                             ORDER

23-06-2025

Heard Mr. B Baruah, learned counsel for the petitioner.

Page No.# 2/2

This Contempt petition is filed by the petitioner alleging wilful disobedience

of the direction contained in the order dated 17.09.2024 passed by this Court in

a bunch of writ petitions, where the leading case was WP(C) no.3710/2019 and

the petitioner's case was WP(C) no.3719/2019. By the said judgment and order

dated 17.09.2024, the respondents were directed to implement the order within

a period of 3 (three) months from the date of receipt of a certified copy of the

order. It is submitted that in spite of the order bring brought to the notice of the

respondents, the directions remained not complied with. Being aggrieved, the

contempt petition has been filed.

Issue notice, returnable by 4 (four) weeks.

Learned counsel for the petitioner shall take steps for service of notice upon

the respondents by registered post with A/D as well as by usual course within 2

(two) weeks from today.

List the matter after 4 (four) weeks.

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