Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jaganath Doley vs The State Of Assam And 4 Ors
2026 Latest Caselaw 1238 Gua

Citation : 2026 Latest Caselaw 1238 Gua
Judgement Date : 16 February, 2026

[Cites 3, Cited by 0]

Gauhati High Court

Jaganath Doley vs The State Of Assam And 4 Ors on 16 February, 2026

                                                                  Page No.# 1/6

GAHC010279462025




                                                           undefined

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

                          Case No. : WP(C)/301/2026

         JAGANATH DOLEY
         S/O- LATE ARUP KUMAR DOLEY, RESIDENT OF VILL.- NAYA BAZAR, P.O.
         MIRIPAM, DIST. MAJULI, ASSAM, PIN- 785105.



         VERSUS

         THE STATE OF ASSAM AND 4 ORS
         REPRESENTED BY THE COMMISSIONER AND SECRETARY TO THE GOVT.
         OF ASSAM, DEPARTMENT OF SCHOOL EDUCATION, DISPUR, GUWAHATI-
         06.

         2:THE DIRECTOR OF SECONDARY EDUCATION
          KAHILIPARA
          GUWAHATI-19
          DIST. KAMRUP METRO
         ASSAM

         3:THE INSPECTOR OF SCHOOLS
          LAKHIMPUR DISTRICT CIRCLE
          NORTH LAKHIMPUR
          PIN- 787001.

         4:THE DISTRICT COMMISSIONER
          LAKHIMPUR
          NORTH LAKHIMPUR
          PIN- 787001.

         5:JOINT COMMITTEE
          CONSTITUTED FOR PROVINCIALISATION OF SERVICES UNDER THE
         PROVISIONS OF THE ASSAM EDUCATION (PROVINCIALISATION OF
         SERVICES OF TEACHERS AND RE-ORGANISATION OF EDUCATIONAL
         INSTITUTIONS) ACT
                                                                        Page No.# 2/6

             2017 HELD ON 25-09-2025
             REPRESENTED BY ITS CHAIRMAN

Advocate for the Petitioner   : MR. P MAHANTA, MS. P SAHARIA,C SARMA

Advocate for the Respondent : GA, ASSAM, SC, SEC. EDU.




             Linked Case : WP(C)/351/2026

            DIMBA HAZARIKA
            S/O- LATE PHANIDHAR HAZARIKA
            RESIDENT OF VILLAGE RAIDONGIA
            P.O.- RAIDONGIA
            DISTRICT- LAKHIMPUR
            ASSAM
            PIN - 784164


             VERSUS

            THE STATE OF ASSAM AND 4 ORS
            REPRESENTED BY THE COMMISSIONER AND SECRETARY TO THE GOVT.
            OF ASSAM
            DEPARTMENT OF SCHOOL EDUCATION
            DISPUR
            AND GUWAHATI 06.

            2:THE DIRECTOR OF SECONDARY EDUCATION
            KAHILIPARA
             GUWAHATI-19
             DISTRICT- KAMRUP (M)
            ASSAM

            3:THE INSPECTOR OF SCHOOLS
            LAKHIMPUR
            NORTH LAKHIMPUR
            ASSAM
            PIN-787001.

            4:THE DISTRICT COMMISSIONER
            LAKHIMPUR
            NORTH LAKHIMPUR
            ASSAM
                                                                             Page No.# 3/6

            PIN- 787001

            5:JOINT COMMITTEE CONSTITUTED
            FOR PROVINCIALISATION OF SERVICES UNDER THE PROVISIONS OF THE
            ASSAM EDUCATION (PROVINCIALISATION OF SERVICES OF TEACHERS
            AND RE-ORGANISATION OF EDUCATIONAL INSTITUTIONS) ACT
            2017 HELD ON 25/9/2025 REPRESENTED BY ITS CHAIRMAN
            ------------
            Advocate for : MR. P MAHANTA
            Advocate for : SC
            SEC. EDU. appearing for THE STATE OF ASSAM AND 4 ORS



                                  BEFORE
                 HONOURABLE MR. JUSTICE N. UNNI KRISHNAN NAIR

                                          ORDER

Date : 16-02-2026

Heard Mr. P. Mahanta, learned counsel for the writ petitioner. Also heard Mr. B.

Kaushik, learned standing counsel, Secondary Education, Assam.

In terms of the order dated 30-01-2026 passed by this Court in the above noted

writ petitions, Mr. Kaushik, learned standing counsel, Secondary Education, Assam has

submitted that the Joint Committee was constituted for carrying out the consideration as

mandated to be so carried out by the Government in terms of the provisions of the Assam

Education (Provincialisation of Service of Teachers and Re-organisation of Educational

Institutions) Act, 2017 (in short "the Act of 2017"). He submits that the said Committee

was constituted for examining the decisions of the State Level Scrutiny Committee (SLSC)

with regard to the provincialisation of the teachers involved.

The provisions of Section 13(7) of the Act of 2017 mandates that the

recommendation with regard to the provincialisation of services of a Venture School Page No.# 4/6

teachers on being considered by the District Level Scrutiny Committee (DLSC) shall be

placed before the SLSC, as constituted in the matter, under the provisions of Sub-Section

(10) of Section 13 of the Act of 2017. The SLSC on further scrutiny being made including

the exercise of the powers conferred upon it under Sub-Section (11) of Section 13 of the

Act of 2017, shall make its recommendation in the matter, which shall be forwarded to the

concerned department of the State Government for consideration and for issuing

notification in respect of the eligible institutions and teachers eligible for provincialisation

of their services. The consideration as mandated by the Government under Sub-Section

(7) of Section 13 of the Act of 2017 is a consideration with regard to the

recommendations made in the matter by the SLSC. The said recommendations, on such

consideration, if found to be not in connosance with the provisions of the Act of 2017,

there is no bar for having the same reconsidered strictly in accordance with the provisions

of the Act of 2017. However, in the event, the recommendation made by the SLSC is

found to be not in accordance with the provisions of the Act of 2017, reasons highlighting

the inconsistencies found, with regard to such recommendation, is mandated to be

recorded by the competent authority. This Court finds that once the recommendations of

the SLSC is received, it is placed before a body known as "Joint Committee for

Provincialisation of Services under the Act of 2017" and the same is headed by the

Chairman of the ASSEB. Such Committee is not found to be so spelt out in the provisions

of the Act of 2017. The consideration involved under the statute being one required to be

made by the Government, it is not understood how the same is delegated to a Committee

not envisaged in the statute.

Page No.# 5/6

Accordingly, this Court is of the tentative opinion that the contentions made by Mr.

B. Kaushik, learned standing counsel, Secondary Education, Assam with regard to the

considerations made by the said Joint Committee would not mandate an acceptance by

this Court.

Mr. Kaushik, on the next date of listing, shall place before this Court the reasons

recorded by the competent authority upon consideration of the recommendations made

by the SLSC in respect of the petitioners in the above noted writ petitions, i.e. the reasons

requiring the same to be placed before the said Joint Committee. Mr. Kaushik shall also

apprise this Court about the validity of constitution of such Joint Committee when the

provisions of the Act of 2017, which in the considered view of this Court is a self-

contained one, does not envisage constitution of any such "Joint Committee".

At this stage, this Court also finds that the respondent authorities after receipt of

the recommendations by the said Joint Committee proceeds to implement the same

without, however, clarifying as to why the recommendations made by the SLSC, "a body

setup under the provisions of the Act of 2017", would not mandate an acceptance.

The above tentative view reached by this Court would be further considered upon

hearing Mr. Kaushik, learned standing counsel, Secondary Education, Assam, on the next

date of listing.

Registry to list this matter again on 19-02-2026.

JUDGE Page No.# 6/6

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