Citation : 2025 Latest Caselaw 466 Gua
Judgement Date : 13 May, 2025
Page No.# 1/2
GAHC010091042025
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : WP(C)/4215/2022
SMTI MITALI CHOUDHURY
W/O BISWAJIT DAS
LOKOPRIYA GOPINATH BORDOLOI REGIONAL INSTITUTE OF MENTAL
HEALTH COMPLEX
TEZPUR-784001
DIST-SONITPUR
ASSAM
VERSUS
THE UNION OF INDIA AND 2 ORS
THROUGH THE SECRETARY TO THE GOVERNMENT OF INDIA
MINISTRY OF HEALTH AND FAMILY WELFARE
NEW DELHI
2:THE DIRECTOR
LOKOPRIYA GOPINATH BORDOLOI REGIONAL INSTITUTE OF MENTAL
HEALTH
TEZPUR-784001
DIST- SONITPUR
ASSAM
3:THE ADMINISTRATIVE OFFICER
LOKOPRIYA GOPINATH BORDOLOI REGIONAL INSTITUTE OF MENTAL
HEALTH
TEZPUR-784001
DIST-SONITPUR
ASSAM
------------
Advocate for : MR. S C BISWAS
Advocate for : ASSTT.S.G.I. appearing for THE UNION OF INDIA AND 2 ORS
Page No.# 2/2
BEFORE
HONOURABLE MR. JUSTICE SUMAN SHYAM
ORDER
13.05.2025 Heard Ms. K. L. R. Yanthan, learned counsel appearing on behalf of Mr. S. C.
Biswas, learned counsel for the writ petitioner. Also heard Mr. A. K. Dutta,
learned Central Govt. Counsel appearing for the Union of India.
It is submitted at the Bar that the issues involved in this writ petition have already
been conclusively adjudicated by a coordinate Bench of this Court by the
judgment and order dated 13.09.2022 passed in WP(C) No.258/2022 and the
batch of connected writ petitions and the Division Bench has also affirmed the
said judgment by the judgment and order dated 24.04.2025 passed in Writ
Appeal No.132/2025 preferred by the Union of India and its officials, as
appellants. In that view of the matter, nothing further survives for adjudication in
this writ petition.
Since there is consensus at the Bar that the issues raised in the writ petition are
covered by the judgment and order dated 13.09.2022 passed in WP(C)
No.258/2022 and the batch of connected writ petitions as affirmed by the
judgment and order dated 24.04.2025 passed by the Division Bench in Writ
Appeal No.132/2025, the matter stands closed by clarifying that the relief
prayed for in the writ petition shall be covered by the aforesaid judgments.
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!