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

Jagnarayan Prasad vs The Oil And Natural Gas Corporation Ltd ...
2025 Latest Caselaw 136 Gua

Citation : 2025 Latest Caselaw 136 Gua
Judgement Date : 2 May, 2025

Gauhati High Court

Jagnarayan Prasad vs The Oil And Natural Gas Corporation Ltd ... on 2 May, 2025

Author: Manish Choudhury
Bench: Manish Choudhury
                                                                         Page No.# 1/3

GAHC010070802025




                                                                  undefined

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

                                 Case No. : WP(C)/2306/2025

            JAGNARAYAN PRASAD
            S/O- LT. DULARCHANDA SHAH, R/O- GELEKI CHARIALI, CHUTIA KHANDA
            P.O.- GELEKI, P.S.- GELEKI, DIST. - SIVASAGAR, ASSAM



            VERSUS

            THE OIL AND NATURAL GAS CORPORATION LTD AND 2 ORS.
            (NOTICE TO BE SERVED THROUGH EXECUTIVE DIRECTOR) ONGCL
            ASSAM ASSET, ERBC, NAZIRA, P.O. AND P.S.-NAZIRA, DISTRICT-
            SIVASAGAR (ASSAM). PIN-785685

            2:THE EXECUTIVE DIRECTOR - ASSET MANAGER
             OIL AND NATURAL GAS CORPORATION LTD.
            ASSAM ASSET
             NAZIRA
             P.O.- NAZIRA
             DISTRICT- SIVASAGAR
            ASSAM
             PIN-785685

            3:ESTATE OFFICER
             ONGC NAZIRA ONGCL
            ASSAM ASSET
             ERBC
             NAZIRA
             P.O AND P.S. NAZIRA
             DIST- SIVASAGAR
            ASSAM
             PIN-78568

Advocate for the Petitioner   : MR S C DAS, D R BONGSHIARY,MR. C. SHIL,P BURAGOHAIN
                                                                                   Page No.# 2/3

Advocate for the Respondent : MR. T DAS (FOR CAVEATOR),




                                    BEFORE
                   HONOURABLE MR. JUSTICE MANISH CHOUDHURY

                                            ORDER

Date : 02.05.2025

Heard Mr. S.C. Das, learned counsel for the petitioner and Mr. T. Das, learned counsel for the respondent nos. 1-3.

2. The instant writ petition is preferred under Article 226 of the Constitution of India to assail a Judgment dated 28.02.2025 passed by the Court of learned Additional District Judge, Sivasagar in Misc Appeal no. 31/2022. The Misc Appeal no. 31/2022 was preferred under Section 9 of the Public Premises [Eviction of Unauthorized Occupants] Act, 1971 against an Order no. AA/NZR/ESTATE/EVICTION-DS-GLK#84/2022/13 dated 04.08.2022 passed by the Estate Officer, ONGCL, Assam Asset Nazira, Sivasagar under Section 5 [1] of the Public Premises [Eviction of Unauthorized Occupants] Act, 1971 pursuant to a notice issued under Section 4[1] of the said Act.

3. In the three-Judge decision in Life Insurance Corporation of India vs. Nandini J. Shah and others, [2018] 15 SCC 356 the Hon'ble Supreme Court has held that an order passed by a judge as an appellate officer under Section 9 of the Public Premises [Eviction of Unauthorized Occupants] Act, 1971 is an order of a civil court and a challenge thereto must ordinarily proceed under Article 227 of the Constitution of India and not under Article 226 of the Constitution of India.

4. In view of such legal proposition, Mr. S.C. Das, learned counsel for the petitioner has submitted that the petitioner may be allowed to withdraw this writ petition preferred under Article 226 of the Constitution of India, in order to avail appropriate remedy.

5. The said submission of Mr. S.C. Das, learned counsel for the petitioner is not opposed by Mr. T. Das, learned counsel for the respondents.

Page No.# 3/3

6. In view of the above submission made on behalf of the petitioner, this writ petition is dismissed on withdrawal, with the liberty, as prayed for.

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