Citation : 2026 Latest Caselaw 1523 Gua
Judgement Date : 21 February, 2026
Page No.# 1/9
GAHC010251112025
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : I.A.(Civil)/3705/2025
SRI BIKASH CHOUDHURY
S/O- DHARANI DHAR CHOUDHURY, R/O- H.NO-82, BHETAPARA CHARIALI,
HARIDEV ROAD, P.O- BELTOLA, P.S- BASISTHA, GUWAHATI-28, ASSAM
2: SAURAV DAS
S/O- LATE PRADIP DAS
R/O- VILLAGE- PUB SALMARA
P.O- PHULAGURI
P.S- RAHA
NAGAON
PIN-782103
ASSAM
3: HEMANTA SAIKIA
S/O-PURNESWAR SAIKIA
R/O- VILLAGE- KHAMJONGIA
P.O- KACHUKHAT
P.S- TITABAR
NAGAON
PIN-785633
ASSA
VERSUS
THE STATE OF ASSAM
REP. BY THE CHIEF SECRETARY TO THE GOVERNMENT OF ASSAM,
DISPUR, GUWAHATI-06, KAMRUP METRO, ASSAM
2:THE COMMISSIONER AND SECRETARY
TO THE GOVT. OF ASSAM
DEPARTMENT OF AGRICULTURE
DISPUR
Page No.# 2/9
GUWAHATI-06
KAMRUP METRO
ASSAM
3:THE SECRETARY
TO THE GOVT. OF ASSAM
DEPARTMENT OF AGRICULTURE
DISPUR
GUWAHATI-06
KAMRUP METRO
ASSAM
4:THE DIRECTOR
AGRICULTURE DEPARTMENT
KHANAPARA
GUWAHATI-22
KAMRUP METRO
ASSAM
5:THE ASSAM STATE AGRICULTURAL MARKETING BOARD
REP. BY ITS CHAIRMAN
OFFICE ADDRESS-
RAMKRISHNA MISSION
ULUBARI
GUWAHATI-07
DIST- KAMRUP(M)
ASSAM
6:THE CHIEF EXECUTIVE OFFICER
ASSAM AGRICULTURAL MARKETING BOARD
OFFICE ADDRESS-
RAMKRISHNA MISSION
ULUBARI
GUWAHATI-07
DIST- KAMRUP(M)
ASSA
Advocate for the Petitioner : MR. H BURAGOHAIN, M BURAGOHAIN,MS A DEVI,MS. H
BORAH,MR. C AGARWAL,MS. S NATH
Advocate for the Respondent : GA, ASSAM, SC, AGRICULTURE MARKETING BOARD.,SC,
AGRI. DEPARTMENT,MR. N J GOGOI
Page No.# 3/9
Linked Case : WP(C)/6327/2024
BIKASH CHOUDHURY AND 2 ORS
S/O- DHARANI DHAR CHOUDHURY
R/O- H.NO-82
BHETAPARA CHARIALI
HARIDEV ROAD
P.O- BELTOLA
P.S- BASISTHA
GUWAHATI-28
ASSAM
2: SAURAV DAS
S/O- LATE PRADIP DAS
R/O- VILLAGE- PUB SALMARA
P.O- PHULAGURI
P.S- RAHA
NAGAON
PIN-782103
ASSAM
3: HEMANTA SAIKIA
S/O-PURNESWAR SAIKIA
R/O- VILLAGE- KHAMJONGIA
P.O- KACHUKHAT
P.S- TITABAR
NAGAON
PIN-785633
ASSAM
VERSUS
THE STATE OF ASSAM AND 5 ORS
REP. BY THE CHIEF SECRETARY TO THE GOVERNMENT OF ASSAM
DISPUR
GUWAHATI-06
KAMRUP METRO
ASSAM
2:THE COMMISSIONER AND SECRETARY
TO THE GOVT. OF ASSAM
DEPARTMENT OF AGRICULTURE
Page No.# 4/9
DISPUR
GUWAHATI-06
KAMRUP METRO
ASSAM
3:THE SECRETARY
TO THE GOVT. OF ASSAM
DEPARTMENT OF AGRICULTURE
DISPUR
GUWAHATI-06
KAMRUP METRO
ASSAM
4:THE DIRECTOR
AGRICULTURE DEPARTMENT
KHANAPARA
GUWAHATI-22
KAMRUP METRO
ASSAM
5:THE ASSAM STATE AGRICULTURAL MARKETING BOARD
REP. BY ITS CHAIRMAN
OFFICE ADDRESS-
RAMKRISHNA MISSION
ULUBARI
GUWAHATI-07
DIST- KAMRUP(M)
ASSAM
6:THE CHIEF EXECUTIVE OFFICER
ASSAM AGRICULTURAL MARKETING BOARD
OFFICE ADDRESS-
RAMKRISHNA MISSION
ULUBARI
GUWAHATI-07
DIST- KAMRUP(M)
ASSAM
------------
Advocate for : MR. H. BURAGOHAIN
Advocate for : GA
ASSAM appearing for THE STATE OF ASSAM AND 5 ORS
Page No.# 5/9
BEFORE
HONOURABLE MR. JUSTICE RAJESH MAZUMDAR
ORDER
Date : 21.02.2026
Heard Ms. A Devi, learned counsel for the petitioners. Also heard Mr. N. J. Gogoi, learned Standing counsel for the ASAMB/respondent No. 5 & 6, Mr. R. Dhar, learned Standing counsel for the respondent No. 1 and Ms. G. Baruah, learned Standing counsel appearing for the respondent No. 2, 3 & 4.
Mr. N.J Gogoi, learned Standing counsel for the ASAMB has placed before the Court the instruction issued to him regarding the list of employee of the Board who have drawn salary on or before after 31.03.2025 monthly wise.
It appears that known of the employees save and accept, the Chief Executive Officer whose salary are directly disbursed by the Government of Assam, the Assistant Engineer whose salary are been paid by the Brahmaputra Board, one Marketing Officer/Assistant Secretary who has since retired and one Marketing Inspector who has drawn salary up to August 2025 since he had joined back the Board on 11.04.2025 after returned from deputation. No other employees of the organization have received their salary.
The Court is satisfied with the instruction placed as for now. A reference of the fixation of ceiling granted by the Finance Department available at page-38 of the I.A(C) being vide No. FIN/DIS/AGR/001/2025/1861 dated 09.09.2025 an amount of Rs. 20 crore has been given for the purpose of outstanding and regular monthly salary, Employees Provident Fund, Leave Encashment and Gratuity scheme of ASAMB under establishment expenditure.
It is not in dispute that this Rs. 20 Crore are now in the hand of the Board and out of that, as per the affidavit filed by the Chief Executive Officer of the Board, some amounts were utilized. The affidavit-in-opposition at paragraph-6, 7 & 8 are reproduced herein below;
"6. That the present deponent humbly submits that Cabinet Decision dated Page No.# 6/9
26.11.2024 of Cabinet Extract File No.: ECAB/AGRI/2024/25 on the Subject of VRS of Assam State Agricultural Marketing Board's Employees is that
"The Cabinet approved the VRS proposal as proposed. The current Financial Year has a budget provision of Rs. 110 crore for this purpose against the requirement of amount of Rs. 163 crore and hence, VRS dues shall be released in two instalments. As the VRS was effective from October, 2024, the first instalment will be released from the existing budget provision as soon as possible. The second instalment shall be released in April/May, 2025. The Cabinet also noted that so far 136 employees have not opted for VRS. It was further directed that the Agriculture Department to decide on the continuation of these 136 employees. If Agriculture Department can arrange for making payment of salaries of these employees from their available resources, the department may utilize their services appropriately. Otherwise the department shall consider closure of Assam State Agricultural Marketing Board completely by giving VRS to these 136 employees also."
a) ₹163 crore of total requirement of VRS liabilities shall be paid in two installments.
b) ₹110 crore sanctioned exclusively for VRS liabilities as first installments and second installment was to be released in April-May 2025.
c) Department directed to either arrange salaries from its own consider VRS for the remaining resources or employees/closure proposal. Further, the present deponent begs to state regarding The Implementation Status of the abovementioned cabinet decision is as follows:
a) ₹110 crore was disbursed for VRS liabilities.
b) Later, ₹20.00 crore was released from the GoA from the allocated amount of ₹35.00 crore for the VRS settlement out of the balance required amount of ₹53 crore in the FY 2025-26. This ₹20.00 crore was disbursed for VRS liabilities Assam State Agricultural Marketing Board has submitted FoC proposal to the director of Agriculture for the remaining amount of ₹15 crore.
c) VRS cases of 612 employees are under process as per sanctioned funds.
d) Assam State Agricultural Marketing Board continues to adhere strictly to Cabinet directives
7. That the present deponent begs to state that regarding the status of 136 employees who have not opted for the VRS proposal that
a) The 136 employees (including petitioners) voluntarily did not opt for VRS despite knowing the financial situation and constraints of Assam State Agricultural Marketing Board and continued to remain on the rolls of Assam State Agricultural Marketing Board.
Page No.# 7/9
b) Assam State Agricultural Marketing Board has paid two months' salary (Dec 2024 & Jan 2025) from its own resources in September 2025.
c) Further salaries will be released as and when internal funds accumulate through ongoing revenue-generation measures.
8. That the present deponent humbly submits that the admittedly on the basis of the letter No.ASAMB/accntts/123/pt-XIX/2025-26/89 dated 17.01.2025 proposals were submitted mentioning the head of account(grant number 48) and the letter dated No. ASAMB/accntts/123/pt-XIX/2025-26/148 15.05.2025 financial sanction for amount of Rs.30.50 (Rupees Thirty Crores Fifty Lakhs Only) is hereby accorded but the finance department released and amount of Rs 20 crores as grant-in-aid out of which Rs.10.24 crore utilised for retiral dues of retired staff and Rs.9.75 crore remains un-utilized in Assam State Agricultural Marketing Board's account.
Further, the present deponent begs to state that regarding the impugned letter no. ASAMB/acctt/1005/pt-1/2025/174 dated 30.10.2025 respectfully submits that for the following grounds the above noted proposal has been submitted:
a) Proposal for re-appropriation of ₹10.50 crore was made only to bridge VRS shortfall and strictly within financial rules. It is proposed as per provisions of Clause 51 Chapter 2 of the Government of Assam Budget Manual 2012 and, Rule-3 (xxviii) of the Delegation of Financial Power Rules 2022. As such the impugned letter No. ASAMB/Acctt./1005/Pt-1/2025/174 dated 30.10.2025 was written to the Director of Agriculture, Assam requesting re-appropriation of Rs 10.50 crore.
b) Re-appropriation of this fund is required to honour the Cabinet decision to clear the VRS liabilities on priority.
c) Re appropriation proposal is made due to excess requirement of fund to clear the dues to VRS opted employees of Assam State Agricultural Marketing Board.
The amount of rs.10.50 (rupees 10 crores and 50 lakhs only) is yet to be received from the concerned department as such the impugned letter dated 30.10.2025 is in accordance with the budged rules of delegation of financial powers rules 2022 under clause 51 is quite clear which empowers the competent authority for re-appropriation of funds within the same grant to meet the excess expenditure anticipated under the latter unit within the same grant or changed appropriation. As such the challenge in this instant interlocutory application is not tenable in the eyes of law accordingly the I.A. (Civil) No. 3705/2025 In Writ Petition(C) No. 6327 Of 2024 is liable to be dismissed as it is not maintainable."
Page No.# 8/9
From the affidavit, it is noticed that an amount of Rs. 10.24 crore was utilized against retrial dues and the affidavit also says that the proposal for re-appropriation of Rs. 10.50 crore was made to bridge for the VRS shortfall and strictly within financial rules.
This Court notices that the amount of Rs. 20 crore was not granted for re- appropriation against the retrial dues but was sanctioned for payment of monthly and arrear salary and for the statutory amount to be deposited under the Employees Provident Fund Scheme and the Leave Encashment and Gratuity which are again statutory in law.
This Court, by the order dated 21.11.2025, had restrained the respondents/Board from disbursing the amount earmarked for arrear salary, for any other purpose, without the leave of the Court.
Today, after the matter was heard at some length, the learned Standing counsel appearing for the Marketing Board has submitted that the Board is not adverse to releasing the arrear and monthly salary of the petitioners who are before this Court as well as the other employees from the money which has been earmarked and particularly sanctioned for that purpose. However, it may require some administrative exercise to be done. This Court is of the opinion that when a particular amount has been sanctioned for a particular purpose, the amount can be utilized for such purposes and for no other purposes, without proper approval of the competent authority who had sanctioned the amount.
The learned Standing counsel appearing for the Agriculture Department has not able to apprise this Court as to the procedure which has been initiated or carried out pursuant to the decision of the Cabinet taken on 26.11.2024 which is also available at paragraph-6 of the affidavit-in-opposition which has already been reproduced herein above.
Ms. G. Baruah, learned Standing counsel for the respondent No. 2, 3 & 4 shall have her instruction on the matter and apprise this Court on the next date fixed on Page No.# 9/9
the steps taken by the Agriculture Department to take forward the decision of the Cabinet as aforesaid.
It is brought to the notice of this Court that the sanctioned amount and the fixation of ceiling for release of the amount would expire on 31.03.2026. In such circumstances, re-list this matter again on 07.03.2026 to allow the respective counsels for the respondents to apprise this Court on the steps been taken in the matter after today hearing.
It is made clear that this Court is not restraining the respondents Board from disbursing the salaries either regular or arrears of the present employees by the order dated 21.11.2025 and the utilization of the said amount for the any other purposes has been directed not be taken.
At the consent of the learned counsel appearing for the parties, list this matter again on 07.03.2026.
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!