Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Satyajit Sarkar vs The State Of Assam And 2 Ors
2025 Latest Caselaw 5139 Gua

Citation : 2025 Latest Caselaw 5139 Gua
Judgement Date : 30 May, 2025

Gauhati High Court

Satyajit Sarkar vs The State Of Assam And 2 Ors on 30 May, 2025

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

GAHC010317652019




                                                                   undefined

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

                                 Case No. : WP(C)/9514/2019

            SATYAJIT SARKAR
            S/O- LATE BHUPENDRA NATH SARKAR, WARD NO. 6, THAKURPATTY,
            KHARUPETIA, P.O- KHARUPETIA, P.S- KHARUPETIA, DIST- DARRANG,
            ASSAM, PIN- 784115



            VERSUS

            THE STATE OF ASSAM AND 2 ORS
            REP. BY THE CHIEF SECRETARY TO THE GOVT OF ASSAM, DISPUR,
            GUWAHATI- 781006

            2:THE ADDITIONAL CHIEF SECRETARY
            TO THE GOVT OF ASSAM
             LABOUR AND EMPLOYMENT DEPTT
             JANATA BHAWAN
             DISPUR
             GUWAHATI- 781006

            3:THE COMMISSIONER AND SECRETARY
            TO THE GOVT OF ASSAM
             SKILL EMPLOYMENT AND ENTREPRENEURSHIP DEPTT
             JANATA BHAWAN
             DISPUR
             GUWAHATI- 78100

Advocate for the Petitioner   : MR S DAS, MR A JAIN,MR S A HUSSAIN,MR D HALOI

Advocate for the Respondent : GA, ASSAM,
                                                    Page No.# 2/4


Linked Case : WP(C)/9516/2019

SUDIPTA GOSWAMI BHATTACHARJEE
W/O- DEBARSHI BHATTACHARJEE
WARD NO. 12
RED CROSS ROAD
KARIMGANJ
P.S- KARIMGANJ
DIST- KARIMGANJ
WARD NO. 12
PIN- 788710


VERSUS

THE STATE OF ASSAM AND 2 ORS
REP. BY THE CHIEF SECRETARY TO THE GOVT OF ASSAM
DISPUR
GUWAHATI- 781006

2:THE ADDITIONAL CHIEF SECRETARY
TO THE GOVT OF ASSAM
 LABOUR AND EMPLOYMENT DEPTT
 JANATA BHAWAN
 DISPUR
 GUWAHATI- 781006

3:THE COMMISSIONER AND SECRETARY
TO THE GOVT OF ASSAM
SKILL EMPLOYMENT AND ENTREPRENEURSHIP DEPTT
JANATA BHAWAN
DISPUR
GUWAHATI- 781006
------------
Advocate for : MR S DAS
Advocate for : GA
ASSAM appearing for THE STATE OF ASSAM AND 2 ORS



Linked Case : WP(C)/9518/2019

AMARJIT DAS
S/O- JAGAJIBAN DAS
WARD NO. 15
COLLEGE NAGAR
DHUBRI
                                                                     Page No.# 3/4

          P.O- BAIDYAPARA
          P.S- DHUBRI
          DIST- DHUBRI
          PIN- 783324


          VERSUS

          THE STATE OF ASSAM AND 2 ORS
          REP. BY THE CHIEF SECRETARY TO THE GOVT OF ASSAM
          DISPUR
          GUWAHATI- 781006

          2:THE ADDITIONAL CHIEF SECRETARY
          TO THE GOVT OF ASSAM
           LABOUR AND EMPLOYMENT DEPTT
           JANATA BHAWAN
           DISPUR
           GUWAHATI- 781006

          3:THE COMMISSIONER AND SECRETARY
          TO THE GOVT OF ASSAM
          SKILL EMPLOYMENT AND ENTREPRENEURSHIP DEPTT
          JANATA BHAWAN
          DISPUR
          GUWAHATI- 781006
          ------------
          Advocate for : MR S DAS
          Advocate for : GA
          ASSAM appearing for THE STATE OF ASSAM AND 2 ORS



                                BEFORE
                 HONOURABLE MR. JUSTICE SOUMITRA SAIKIA

                                   ORDER

30.05.2025 Heard Mr. A.K. Purkayastha, learned counsel appears for the petitioners. Also heard Mr. N. Kohli, learned Senior Counsel assisted by Mr. A. Roy, learned counsel and Ms. N. Menon, learned counsel appears for the respondents.

It is submitted that the issue raised in the writ petition regarding the discharge of the petitioners during the probationary period has already been Page No.# 4/4

addressed by the Co-ordinate Bench in a bunch of writ petitions, which were decided by the order dated 22.01.2020.

These writ petitions were dismissed. However, by order dated 22.01.2020, since these petitions were not heard on merit, they were directed to be re- segregated and listed separately for hearing.

Those writ petitions in the meantime came to be dismissed.

Presently, the judgment and order passed by the Co-ordinate Bench rejecting the writ petitions in the enclosed bunch of cases is under appeal, and the matter is being heard by the Division Bench of this Court.

Let the matters be listed in the second week of August 2025, date to be fixed by the Registry.

The learned counsel at the bar are requested to intimate the Court of the next date fixed, if the writ appeal judgment in the meantime is 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter