Citation : 2026 Latest Caselaw 1574 Gua
Judgement Date : 23 February, 2026
Page No.# 1/3
GAHC010265782025
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : Review.Pet./285/2025
SRI ALOK BAGARIA AND ANR
DIST. DIBRUGARH
2: SRI RANJIT BAGARIA
BOTH ARE SONS OF LATE PRAHLADRAI BAGARIA
R/O BEHEATING TEA ESTATE
P.S. BARBARUAH
P.O. AND DIST. DIBRUGARH
ASSAM
VERSUS
THE COLLECTOR CUM DEPUTY COMMISSIONER, AND 2 ORS
DIBRUGARH, DISTRICT - DIBRUGARH, ASSAM
2:THE BRAHMAPUTRA CRAKER AND POLYMER LIMITED
LEPETKATA
- DISTRICT DIBRUGARH
ASSAM
REPRESENTED BY ITS MANAGING DIRECTOR.
2:THE BRAHMAPUTRA CRAKER AND POLYMER LTD.
LEPETKATA
DIST. DIBRUGARH
ASSAM
REPRESENTED BY ITS MANGING DIRECTOR.
3:THE STATE OF ASSAM
REPRESENTED BY ITS CHIEF SECRETARY TO THE GOVT. OF ASSAM
DISPUR
GUWAHATI - 781006.
3:THE STATE OF ASSAM
Page No.# 2/3
REPRESENTED BY ITS CHIEF SECY. TO THE GOVT. OF ASSAM
DISPUR
GUWAHATI 78100
Advocate for the Petitioner : MR. SAILENDRA DEKA, MS L RONGPIPI,MR JITENDRA DAS
Advocate for the Respondent : GA, ASSAM, MR. A BHATTACHARJEE (R-2),MR. M NATH(R-2)
Linked Case : Review.Pet./292/2025
THE COLLECTOR CUM DEPUTY COMMISSIONER DIBRUGARH AND ANR
DIST. DIBRUGARH
ASSAM.
2: THE STATE OF ASSAM
REPRESENTED BY ITS CHIEF CHIEF SECRETARY TO THE GOVERNMENT OF
ASSAM
DISPUR
GUWAHATI. PIN-781006
VERSUS
ALOK BAGARIA AND ANR
S/O LATE PRAHLADRAI BAGARIA
RESIDENT OF BEHEATING TEA ESTATE
P.S. BARBARUAH
P.O. AND DISTRICT-DIBRUGARH
ASSAM.
2:SRI RANJIT BAGARIA
S/O LATE PRAHLADRAI BAGARIA
RESIDENT OF BEHEATING TEA ESTATE
P.S. BARBARUAH
P.O. AND DISTRICT-DIBRUGARH
ASSAM
------------
Advocate for : MRS. D DAS BARMAN
Advocate for : MR S DEKA appearing for ALOK BAGARIA AND ANR
Page No.# 3/3
BEFORE
HONOURABLE MR. JUSTICE MRIDUL KUMAR KALITA
ORDER
Date : 23.02.2026
1. Heard Mr. S. Deka, learned counsel for the petitioners. Also heard Mr. D. Mazumdar, learned Additional Advocate General, Assam, assisted by Ms. S. Nath, learned counsel for the respondent Nos. 1 and 3 and Mr. M. Nath, learned senior counsel assisted by Mr. A. Bhattacharyya, learned counsel for the respondent No. 2 in Review Petition No. 285/2025 and Review Petition No. 292/2025.
2. It is submitted at bar that these review petitions have been filed by the appellants as well as respondents in connection with common judgment and order dated 01.11.2025 passed by this Court in L.A. Appeal No. 2/2019 and L.A. Appeal No. 3/2019.
3. The learned counsel for both sides have prayed for listing these matters on
a hearing day preferably on 17th of March, 2026 for final disposal.
4. The prayer is allowed.
5. List these matters again on 17th of March, 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!