Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kamrul Hussain Laskar vs The State Of Assam And Others
2025 Latest Caselaw 804 Gua

Citation : 2025 Latest Caselaw 804 Gua
Judgement Date : 4 June, 2025

Gauhati High Court

Kamrul Hussain Laskar vs The State Of Assam And Others on 4 June, 2025

Author: Soumitra Saikia
Bench: Soumitra Saikia
                                                                 Page No.# 1/4

GAHC010106352025




                                                          undefined

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

                         Case No. : WP(C)/2858/2025

         KAMRUL HUSSAIN LASKAR
         S/O LATE ABDUL HAQUE LASKAR, R/O VILL- NIMAICHANDPUR PART-II,
         P.O. NIMAICHANDPUR, P.S. LALA, DIST-HAILAKANDI, ASSAM



         VERSUS

         THE STATE OF ASSAM AND OTHERS
         REPRESENTED BY THE COMMISSIONER AND SECRETARY TO THE GOVT
         OF ASSAM, PUBLIC HEALTH ENGINEERING DEPARTMENT, DISPUR,
         GUWAHATI-6

         2:THE COMMISSIONER AND SECRETARY TO THE GOVT OF ASSAM

          PERSONNEL DEPARTMENT
          DISPUR
          GUWAHATI-6

         3:STATE LEVEL COMMITTEE

          REPRESENTED BY THE CHIEF SECRETARY TO THE GOVT OF ASSAM
          DISPUR
          GUWAHATI-6

         4:THE CHIEF ENGINEER
          PHE
         ASSAM
          HENGRABARI
          GUWAHATI-36

         5:THE DISTRICT LEVEL COMMITTEE
          HAILAKANDI (FOR COMPASSIONATE APPOINTMENT)
          REPRESENTED BY ITS CHAIRMAN/DISTRICT COMMISSIONER
                                                                        Page No.# 2/4

            HAILAKANDI
            P.O. P.S. AND DIST- HAILAKANDI
            ASSAM

           6:THE EXECUTIVE ENGINEER

            PUBLIC HEALTH ENGINEERING DIVISION
            HAILAKANDI
           P.O. P.S. AND DIST- HAILAKANDI
           ASSAM
            PIN-78815

Advocate for the Petitioner : MR. R A MAZUMDER, TARIQUE AZIZ,MR. R A
CHOUDHURY,MR. R A MAZUMDER

Advocate for the Respondent : GA, ASSAM, SC, P H E




                                  BEFORE
                   HONOURABLE MR. JUSTICE SOUMITRA SAIKIA

                                        ORDER

04.06.2025 Heard Mr. R.A Mazumdar, learned counsel for the writ petitioner. Also heard Mr. D Borah, learned Junior Government Advocate for the State.

2. The application of the petitioner for appointment on compassionate ground was recommended by the District Level Committee (DLC), Hailakandi. While the matter was pending before the State Level Committee (SLC), the Commissioner and Secretary to the Government of Assam, Personnel Department, had issued the impugned notification dated 18/09/2024, altogether abolishing the scheme for appointment on compassionate ground, as a result of which, the claim of the petitioner got prematurely extinguished. As such, the OM dated 18/09/2024 has been put under challenge in the present writ petition.

Page No.# 3/4

3. By referring to the judgment and order dated 03/04/2025 passed by a Coordinate Bench in WP(C) 342/2025 and the batch of connected writ petitions, the learned counsel for the petitioner submits that in view of the observations made in paragraphs 9 & 10 of the said judgment, the petitioner's case deserves to be examined and appropriate decision be taken in respect thereof, by the SLC.

4. The learned Jr. Government has also fairly agreed to the said proposition.

5. By the said judgment and order dated 03/04/2025 passed in WP(C) 342/2025, a Coordinate Bench had disposed of several writ petitions wherein, the same OM dated 18/09/2024 was under challenge. The operative part of the judgment is contained in paragraphs 9 & 10, which are reproduced herein below :-

"9. In view of the consent of the learned counsels for the parties, all the writ petitions that are pending as on today, i.e., 03.04.2025, in the Gauhati High Court, which have put to challenge the impugned OM dated 18.09.2024, are to be decided as follows:-

(i) All the applications for compassionate appointment submitted by the petitioners shall be considered and disposed of by the concerned DLC/SLC on merit, by taking into consideration the various guidelines prior to 01.04.2017, laid down by the State Government for compassionate appointment and the judgments of the Hon'ble Supreme Court and the High Court. Consequently, the rejection of all compassionate appointments by the DLC/SLC, which have been put to challenge and are pending in the Gauhati High Court as on 03.04.2025, are set aside.

(ii) The entire process for considering the various applications for compassionate appointment and the decision to be taken in each case by the concerned authorities, should be completed within a period of six months from the date of receipt of a certified copy of this order by the concerned District Commissioner, who is also the Chairman of the DLC, if the matter pertains to Page No.# 4/4

the DLC. In other cases, the Chief Secretary to the Government of Assam, who is the Chairman of the SLC, if the matter pertains the SLC.

10. It is made clear that in view of the consent of the parties, this Court has not gone into the merits of any of the petitioners' cases that are being disposed of by way of this order and as such, the applications for compassionate appointment should be disposed of by the concerned authorities on merit, as they deem it fit and proper. The decision/s to be taken by the concerned authorities should be based on reasons and the decision taken should be communicated to the petitioners thereafter. It is also directed that while deciding the applications for compassionate appointment, the respondents cannot take recourse to the impugned OM dated 18.09.2024, though the judgment provided therein, i.e., the case of Debabrata Tiwari (supra), can be considered/applied by the concerned authorities. It is again made clear that this order cannot be used as a precedent for cases that are filed on 04.04.2025 and thereafter. It shall only apply to cases that are pending before this Court as on 03.04.2025."

6. Since there is consensus at the Bar that the petitioner's case will be covered by the aforesaid judgment and order dated 03/04/2025 passed by this Court, this writ petition is being disposed of at the stage of motion hearing by providing that the SLC shall consider the case of the writ petitioner in the light of the observations made in paragraphs 9 and 10 of the judgment and order dated 03/04/2025 and take appropriate decision in the matter, as may be permissible under the law.

7. Whatever be the outcome of the process, the same be intimated to the petitioner in writing without any undue delay.

8. With the above observations, the writ petition stands 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