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

Page No.# 1/15 vs District Commissioner
2025 Latest Caselaw 7553 Gua

Citation : 2025 Latest Caselaw 7553 Gua
Judgement Date : 22 September, 2025

Gauhati High Court

Page No.# 1/15 vs District Commissioner on 22 September, 2025

Author: Devashis Baruah
Bench: Devashis Baruah
                                                                   Page No.# 1/15

GAHC010080522025




                                                              2025:GAU-AS:13119

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

                                   Case No. : CRP/51/2025

            POWER GRID CORPORATION OF INDIA LTD
            NER BADARPUR GHAT, P.O. BADARPUR GHAT, P.S. PANCHGRAM,
            HAILAKANDI, ASSAM 788806



            VERSUS

            DISTRICT COMMISSIONER, HAILAKANDI
            Hailakandi, ASSAM

            2:SAHAB UDDIN LASKAR
             S/O LT MOSAIN ALI LASKAR VILL MATIJURI PS AND DIST HAILAKANDI
            ASSA

Advocate for the Petitioner   : MR. R SHARMA, MR. D DEKA

Advocate for the Respondent : GA, ASSAM,




             Linked Case : CRP/37/2025

            POWER GRID CORPORATION OF INDIA LIMITED
            NER
            BADARPUR GHAT
            P.O.- BADARPUR GHAT
            P.S.- PANCHGRAM
            DIST- HAILAKANDI
            PIN-788806
            ASSAM
            REPRESENTED BY THE CHIEF MANAGER NAMELY SHRI NINGTHOUJAM
                                                 Page No.# 2/15

MANTOSH SINGH
AGED ABOUT 43 YEARS


VERSUS

THE DISTRICT COMMISSIONER
HAILAKANDI AND ANR
DIST- HAILAKANDI

2:MIRINA BEGUM BARBHUIYA
D/O LATE ARJOMOND ALI BARBHUIYA
VILL- BAHADURPUR PART-II
 P.S. AND DIST- HAILAKANDI
ASSAM
 ------------
Advocate for : N KHERA
Advocate for : GA
ASSAM appearing for THE DISTRICT COMMISSIONER
 HAILAKANDI AND ANR



Linked Case : CRP/56/2025

POWER GRID CORPORATION OF INDIA LTD
NER BADARPUR GHAT
P.O. BADARPUR GHAT
P.S. PANCHGRAM
HAILAKANDI
ASSAM
PIN-788806. REPRESENTED BY THE CHIEF MANAGER
NAMELY SHRI NINGTHOUJAM MANTOSH SINGH
AGED ABOUT 43 YEARS


VERSUS

DISTRICT COMMISSIONER
HAILAKANDI AND ANR
ASSAM

2:BAHARUL ISLAM LASKAR
S/O LATE ABDUL JALIL LASKAR
VILL- LAKHINAGAR PART-I
 P.S. AND DIST- HAILAKANDI
ASSAM
 ------------
                                             Page No.# 3/15

Advocate for : MR. R SHARMA
Advocate for : GA
ASSAM appearing for DISTRICT COMMISSIONER
HAILAKANDI AND ANR



Linked Case : CRP/63/2025

POWER GRID CORPORATION OF INDIA LIMITED
 NER BADARPUR GHAT
P.O.- BADARPUR GHAT
 P.S.- PANCHGRAM
 DIST- HAILAKANDI
 PIN-788806
ASSAM
 REPRESENTED BY THE CHIEF MANAGER
 NAMELY SHRI NINGTHOUJAM MANTOSH SINGH
AGED ABOUT 43 YEARS


VERSUS

DISTRICT COMMISSIONER
HAILAKANDI AND ANR
ASSAM

2:MAHMUDUR RAHMAN BARBHUIYA
S/O LIAKOT ALI BARBHUIYA
VILL- BONDUKMARA
 P.O.- RATANPUR
 P.S. AND DIST- HAILAKANDI
ASSAM
 ------------
Advocate for : MR. R SHARMA
Advocate for : GA
ASSAM appearing for DISTRICT COMMISSIONER
 HAILAKANDI AND ANR



Linked Case : CRP/52/2025

POWER GRID CORPORATION OF INDIA LTD
NER BADARPUR GHAT
P.O. BADARPUR GHAT
P.S. PANCHGRAM
HAILAKANDI
                                                      Page No.# 4/15

ASSAM


VERSUS

DISTRICT COMMISSIONER
HAILAKANDI
HAILAKANDI ASSAM

2:MUST NUR KHATUN LASKAR
WIFE OF ABDUL RAHIM LASKAR VILL BAHADURPUR PART II PS AND DIST
HAILAKANDI ASSAM
 ------------
Advocate for : N KHERA
Advocate for : GA
ASSAM appearing for DISTRICT COMMISSIONER
 HAILAKANDI



Linked Case : CRP/64/2025

POWER GRID CORPORATION OF INDIA LIMITED
 NER BADARPUR GHAT
P.O.- BADARPUR GHAT
 P.S.- PANCHGRAM
 DIST- HAILAKANDI
 PIN-788806
ASSAM
 REPRESENTED BY THE CHIEF MANAGER
 NAMELY SHRI NINGTHOUJAM MANTOSH SINGH
AGED ABOUT 43 YEARS


VERSUS

DISTRICT COMMISSIONER
HAILAKANDI AND ANR
ASSAM

2:MD. ABDUR NUR CHOUDHURY
S/O LATE ASMAN ALI CHOUDHURY
VILL- BASHBARI-I
 P.S.- ALGAPUR
 DIST- HAILAKANDI
ASSAM
 ------------
Advocate for : MR. R SHARMA
                                                  Page No.# 5/15

Advocate for : GA
ASSAM appearing for DISTRICT COMMISSIONER
HAILAKANDI AND ANR



Linked Case : CRP/39/2025

POWER GRID CORPORATION OF INDIA LIMITED
NER
BADARPUR GHAT
P.O.- BADARPUR GHAT
P.S.- PANCHGRAM
DIST- HAILAKANDI
PIN-788806
ASSAM
REPRESENTED BY THE CHIEF MANAGER NAMELY SHRI NINGTHOUJAM
MANTOSH SINGH
AGED ABOUT 43 YEARS


VERSUS

THE DISTRICT COMMISSIONER
HAILAKANDI AND 3 ORS.
DIST- HAILAKANDI

2:FOKRUL ISLAM BARBHUIYA
S/O LATE ARJOMOND BARBHUIYA
VILL- BAHADURPUR PART-II
 P.S. AND DIST- HAILAKANDI
ASSAM

3:DILWAR HUSSAIN BARBHUIYA
S/O LATE ARJOMOND BARBHUIYA
VILL- BAHADURPUR PART-II
P.S. AND DIST- HAILAKANDI
ASSAM

4:MD. SHIRUL ISLAM BARBHUIYA
S/O LATE ARJOMOND BARBHUIYA
VILL- BAHADURPUR PART-II
P.S. AND DIST- HAILAKANDI
ASSAM
------------
Advocate for : N KHERA
Advocate for : GA
ASSAM appearing for THE DISTRICT COMMISSIONER
                                                  Page No.# 6/15

HAILAKANDI AND 3 ORS.



Linked Case : CRP/55/2025

POWER GRID CORPORATION OF INDIA LIMITED
NER BADARPUR GHAT
P.O. BADARPUR GHAT
P.S. PANCHGRAM
HAILAKANDI
ASSAM
PIN-788806. REPRESENTED BY THE CHIEF MANAGER
NAMELY SHRI NINGTHOUJAM MANTOSH SINGH
AGED ABOUT 43 YEARS


VERSUS

DISTRICT COMMISSIONER
HAILAKANDI AND ANR
ASSAM

2:HILAL UDDIN BARBHUIYA
S/O LATE HORUDHAN ALI BARBHUIYA
VILL- LAKSHMINAGAR R/A
 P.S. AND DIST- HAILAKANDI
ASSAM
 ------------
Advocate for : MR. R SHARMA
Advocate for : GA
ASSAM appearing for DISTRICT COMMISSIONER
 HAILAKANDI AND ANR



Linked Case : CRP/36/2025

POWER GRID CORPORATION OF INDIA LIMITED
NER
BADARPUR GHAT
P.O.- BADARPUR GHAT
P.S.- PANCHGRAM
DIST- HAILAKANDI
PIN-788806
ASSAM
REPRESENTED BY THE CHIEF MANAGER NAMELY SHRI NINGTHOUJAM
MANTOSH SINGH
                                                      Page No.# 7/15

AGED ABOUT 43 YEARS


VERSUS

THE DISTRICT COMMISSIONER
HAILAKANDI AND ANR
HAILAKANDI
DIST- HAILAKANDI

2:ON THE DEATH OF MD. JAYNUL ISLAM BARBHUIYA HIS LEGAL HEIR
NAMELY-

2.1:MASUMA KHANAM BARBHUIYA
W/O LATE JAYNUL ISLAM BARBHUIYAN
VILLAGE- BAHADURPUR PART-II
P.O.- BROJAPUR PART-I
P.S. AND DIST- HAILAKANDI
ASSAM
------------
Advocate for : N KHERA
Advocate for : GA
ASSAM appearing for THE DISTRICT COMMISSIONER
HAILAKANDI AND ANR



Linked Case : CRP/38/2025

POWER GRID CORPORATION OF INDIA LIMITED
NER
BADARPUR GHAT
P.O.- BADARPUR GHAT
P.S.- PANCHGRAM
DIST- HAILAKANDI
PIN-788806
ASSAM
REPRESENTED BY THE CHIEF MANAGER NAMELY SHRI NINGTHOUJAM
MANTOSH SINGH
AGED ABOUT 43 YEARS


VERSUS

THE DISTRICT COMMISSIONER
HAILAKANDI AND ANR
DIST- HAILAKANDI
                                                 Page No.# 8/15

2:SURMA BEGUM BARBHUIYA
D/O LATE ARJOMOND ALI BARBHUIYA
VILL- BAHADURPUR PART-II
 P.S. AND DIST- HAILAKANDI
ASSAM
 ------------
Advocate for : N KHERA
Advocate for : GA
ASSAM appearing for THE DISTRICT COMMISSIONER
 HAILAKANDI AND ANR



Linked Case : CRP/53/2025

POWER GRID CORPORATION OF INDIA LTD
NER BADARPUR GHAT
P.O. BADARPUR GHAT
P.S. PANCHGRAM
HAILAKANDI
ASSAM REPRESENTED BY THE CHIEF MANAGER
NAMELY SHRI NINGTHOUJAM MANTOSH SINGH
AGED ABOUT 43 YEARS


VERSUS

STATE OF ASSAM AND 3 ORS.
REPRESENTED BY THE CHIEF SECRETARY
GOVERNMENT OF ASSAM
DISPUR

2:COLLECTOR
 HAILAKANDI
DIST
 P.O. AND P.S.- HAILAKANDI

3:LAND ACQUISITION OFFICER
HAILAKANDI
ASSAM

4:PINAK PANI NATH
S/O LATE MONI BUSHAN NATH
VILL- LAKHMINAGAR PART-1
P.S. AND DIST- HAILAKANDI
ASSAM
------------
Advocate for : MR. R SHARMA
                                                  Page No.# 9/15

Advocate for : GA
ASSAM appearing for STATE OF ASSAM AND 3 ORS.



Linked Case : CRP/54/2025

POWER GRID CORPORATION OF INDIA LTD
NER BADARPUR GHAT
P.O. BADARPUR GHAT
P.S. PANCHGRAM
HAILAKANDI
ASSAM. REPRESENTED BY THE CHIEF MANAGER
NAMELY SHRI NINGTHOUJAM MANTOSH SINGH
AGED ABOUT 43 YEARS


VERSUS

DISTRICT COMMISSIONER
HAILAKANDI AND ANR
ASSAM

2:MD. ABDUL RAHIM LASKAR
S/O LATE KURMAN ALI LASKAR
VILL- BAHADURPUR PART-II
 P.S. AND DIST- HAILAKANDI
ASSAM
 ------------
Advocate for : MR. R SHARMA
Advocate for : GA
ASSAM appearing for DISTRICT COMMISSIONER
 HAILAKANDI AND ANR



Linked Case : CRP/41/2025

POWER GRID CORPORATION OF INDIA LIMITED
NER
BADARPUR GHAT
P.O.- BADARPUR GHAT
P.S.- PANCHGRAM
DIST- HAILAKANDI
PIN-788806
ASSAM
REPRESENTED BY THE CHIEF MANAGER NAMELY SHRI NINGTHOUJAM
MANTOSH SINGH
                                                                         Page No.# 10/15

         AGED ABOUT 73 YEARS


         VERSUS

         THE DISTRICT COMMISSIONER
         HAILAKANDI AND ANR
         DIST-HAILAKANDI

         2:MD. KAMRUL ISLAM BARBHUIYA
         S/O LATE ARJOMOND ALI BARBHUIYA
         VILL- BAHADURPUR PART-II
          P.S. AND DIST- HAILAKANDI
         ASSAM
          ------------
          For the Petitioner(s)  : Mr. A. Kr. Sharma, Sr. Advocate
                                   Mr. R. Sharma, Sr. Advocate
                                   Mr. N. Khera, Advocate


         For the Respondent(s)     : Ms. U. Das, Addl. Sr. Govt. Advocate
                                     Mr. P.K. Roychoudhury, Advocate
                                     Mr. H.I. Choudhury, Advocate



                               BEFORE
                HONOURABLE MR. JUSTICE DEVASHIS BARUAH

                                     ORDER

Date : 22.09.2025

Heard Mr. Amit Kumar Sharma and Mr R. Sharma, the learned Senior Counsels assisted by Mr. N. Khera, the learned counsel appearing on behalf of the petitioner in the present batch of applications. I have also Heard Mr. P.K. Roychoudhury, the learned counsel representing the private respondents in the present batch of applications and Ms. U. Das, the learned Senior Government Advocate appearing on behalf of the State of Page No.# 11/15

Assam.

CRP/51/2025

2. This application was filed on 05.04.2025 challenging the judgment dated 12.04.2023 passed in Misc (P.G.) Case No. 16/2017 by the learned Court of the Additional District Judge, Hailakandi.

CRP/36/2025

3. This application was filed on 16.12.2024 challenging the judgment dated 04.11.2023 passed in Misc (P.G) Case No. 05/2018 by the learned Court of the Additional District Judge, Hailakandi.

CRP/37/2025; CRP/38/2025 & CRP/41/2025

4. These applications were filed on 16.12.2024 challenging the common judgment dated 23.11.2023 passed in Misc (P.G.) Case No. 08/2018; Misc (P.G.) Case No. 07/2018 and Misc (P.G.) Case No. 03/2018 respectively by the learned Court of the Additional District Judge, Hailakandi.

CRP/39/2025

5. This application was filed on 16.12.2024 challenging the common judgment dated 16.08.2023 passed in Misc (P.G.) Case No. 02/2018; Misc (P.G.) Case No. 04/2018 and Misc (P.G.) Case Page No.# 12/15

No. 06/2018 respectively by the learned Court of the Additional District Judge, Hailakandi.

CRP/52/2025

6. This application was filed on 05.04.2025 challenging the judgment dated 28.03.2023 passed in Misc (P.G.) Case No. 22/2016 by the learned Court of the Additional District Judge, Hailakandi.

CRP/53/2025

7. This application was filed on 05.04.2025 challenging the judgment dated 13.07.2022 passed in Misc (P.G.) Case No. 04/2016 by the learned Court of the Additional District Judge, Hailakandi.

CRP/54/2025

8. This application was filed on 05.04.2025 challenging the judgment dated 25.07.2023 passed in Misc (P.G.) Case No. 23/2016 by the learned Court of the Additional District Judge, Hailakandi.

CRP/55/2025

9. This application was filed on 05.04.2025 challenging the judgment dated 12.08.2022 passed in Misc (P.G.) Case No. 31/2016 by the learned Court of the Additional District Judge, Page No.# 13/15

Hailakandi.

CRP/56/2025 & CRP/63/2025

10. These applications were filed on 21.04.2025 challenging the common judgment dated 29.09.2022 passed in Misc (P.G.) Case No. 09/2015 and Misc (P.G.) Case No. 75/2015 respectively by the learned Court of the Additional District Judge, Hailakandi.

CRP/64/2025

11. This application was filed on 21.04.2025 challenging the judgment dated 22.11.2022 passed in Misc (P.G.) Case No. 15/2018 by the learned Court of the Additional District Judge, Hailakandi.

12. In the present batch of applications, the petitioner herein has assailed the judgments passed by the learned Court of the Additional District Judge, Hailakandi in proceedings arising under Section 16 of the Indian Telegraph Act, 1885 (for short, "the Act of 1885"). In the said judgments, the additional compensation have been awarded to the private respondents.

13. The learned Senior Counsels who represents the petitioner in the present batch of applications have submitted that there were various evidences which the petitioner ought to have adduced before the learned Court of the Additional District and Sessions Judge, Hailakandi which would categorically show that Page No.# 14/15

the private respondents have received the amounts without protest and in full satisfaction. However, on account of certain communication gap, the said evidences could not be laid before the learned Court before whom the proceedings under Section 16 of the Act of 1885 were being conducted. In addition to that, the learned Senior Counsels also raised the plea of limitation and submitted that the same were not argued which though were raised in the said proceedings by filing written statements.

14. The grounds and reasons on which the present applications have been filed i.e., no evidence could be led or no arguments being made on the question of limitation were not brought to the notice of the learned Court before whom the proceedings under Section 16 of the Act of 1885 were taken up.

15. It is the opinion of this Court that the jurisdiction under Article 227 of the Constitution of India is a limited jurisdiction to exercise supervisory jurisdiction and this Court cannot go into those questions not urged or even appreciate any new evidence, unless, the same were a part of the original proceedings.

16. The learned Senior Counsels appearing on behalf of the petitioner in the present batch of applications therefore submitted that in that view of the matter the petitioner instead Page No.# 15/15

of pursuing the present applications would be well advised to file appropriate applications before the learned Court of the Additional District Judge, Hailakandi seeking review/recall or modification of such judgments, taking into account that certain facts which were vital for the adjudication of the proceedings could not be placed before the learned Court on account of the earlier set of counsels having not placed the same.

17. Taking into account the above, this Court therefore closes the instant batch of applications on withdrawal, without prejudice to the petitioner to approach the learned Court of the Additional District Judge, Hailakandi seeking review/recall or modification of the judgments so passed under Section 16 of the Act of 1885.

18. The period during which the instant proceedings were pending before this Court shall be excluded while computing the period of limitation.

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