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

Munindra Doley vs The State Of Assam And 7 Ors
2026 Latest Caselaw 2719 Gua

Citation : 2026 Latest Caselaw 2719 Gua
Judgement Date : 25 March, 2026

[Cites 0, Cited by 0]

Gauhati High Court

Munindra Doley vs The State Of Assam And 7 Ors on 25 March, 2026

Author: Manish Choudhury
Bench: Manish Choudhury
                                                                     Page No. 1/5

GAHC010061762026




                                                             undefined

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

                          Case No. : WP(C)/1741/2026

         MUNINDRA DOLEY
         S/O GANIRAM DOELY, R/O TINIGHARIA MISING, P.O. AND P.S. DHEMAJI,
         DIST.DHEMAJI, PIN 787057, ASSAM.

         VERSUS

         THE STATE OF ASSAM AND 7 ORS
         REPRESENTED HEREIN BY THE COMMISSIONER AND SECYSD. TO THE
         GOVT. OF ASSAM. ENVIRONMENT AND FOREST DEPTT., JANATA
         BHAWAN, DISPUR, GUWAHATI, DIST. KAMRUP M, ASSAM 781006

         2:THE COMMISSIONER AND SECY. TO THE GOVT. OF ASSAM
          ENVIRONMENT AND FOREST DEPTT.
          JANATA BHAWAN
          DISPUR
          GUWAHATI
          DIST. KAMRUP (M)
         ASSAM 781006

         3:THE PRINCIPAL CHIEF CONSERVATOR OF FORESTS AND HEAD OF
         FOREST FORCE
         ASSAM
         ARANYA BHAWAN
          PANJBARI
          GUWAHATI 781037

         4:THE DIVISIONAL FOREST OFFICER
          DHEMAJI DIVISION
          DIST. DHEMAJI
         ASSAM.

         5:THE CHIEF CONSERVATOR OF FORESTS (T)
          UPPER ASSAM ZONE
          JORHAT
                                                                                Page No. 2/5

             DIST. JORHAT
             ASSAM.

            6:THE CHIEF CONSERVATOR OF FOREST
             NORTHERN ASSAM CIRCLE
            TEZPUR
             DIST. SONITPUR
            ASSAM.

            7:BIJU KUMBANG
             S/O TARUN KUMBANG
             R/O NATUN MISING GAON
             P.O. AND P.S. SILAPATHAR
             DIST. DHEMAJI
             PIN 787059
            ASSAM.

            8:THE ASSAM ELECTRONICS DEVELOPMENT CORPORATION LTD.
             (AMTRON) REPRESENTED BHEREIN BY ITS MANAGING DIRECTOR
             INDUSTRIAL ESTATE
             BAMUNIMAIDAM
             GUWAHATI 78102

Advocate for the Petitioner   : MR S BORTHAKUR, MR. U S BORA,MR. D GOGOI

Advocate for the Respondent : SC, FOREST,

                                     BEFORE
                    HONOURABLE MR. JUSTICE MANISH CHOUDHURY

                                            ORDER

Date : 25.03.2026

Heard Mr. D. Gogoi, learned counsel for the petitioner; Mr. R.R. Gogoi, learned Standing Counsel, Forest Department for the respondent nos. 1, 2, 3, 4, 5 & 6; and Mr. J. Sarma, learned counsel who has entered appearance on the strength of a caveat for the respondent no. 7.

2. By an Auction Notice dated 21.01.2026, the respondent no. 4 invited on-line bids for award of a contract for a mining mineral concession area, namely, 'Upper Subansiri Tamuli Sand and Gravel Mining Concession Area [Part-A] [Rev. portion] ['the Mining Contract Area', for short]. The bidding process was in two-bid system consisting of the technical bid and

financial bid. In response to the Auction Notice dated 21.01.2026, the petitioner had submitted his bid for the Mining Contract Area complying all the formalities. Three other bidder also participated in the auction process. The technical bids were opened after the bid closure date. Upon evaluation, the Bid Evaluation Committee had adjudged the bid of the petitioner as non-responsive.

3. Mr. Gogoi, learned counsel for the petitioner referring to sub-clause [ix] of Clause B :

'Bid Letter' of Part-II : Schedule-I : Format of Technical Bid of the Bidding Document has submitted that the technical bid of the petitioner was compliant to all the conditions. Yet, the Bid Evaluation Committee has rejected the technical bid of the petitioner on the ground that 'there is no page no. on each page of the technical bid documents'.

4. Mr. Gogoi, learned Standing Counsel, Forest Department has contended that the page nos. were to be mentioned at two places on each pages, that is, at the top and also, at the foot. In the case of the petitioner, there was no page nos. at the top of the page.

5. Mr. Sarma, learned counsel for the respondent no. 7 has submitted in similar lines as Mr. Gogoi, learned Standing Counsel, Forest Department. Mr. Sarma, learned counsel for the respondent no. 7 has further submitted that after opening of the price bids, the respondent no. 7 has emerged as highest bidder. He has submitted that in stage two live auction conducted for the Mining Contract Area, the respondent no. 7 emerged as the highest bidder with offered bid value of Rs. 1,82,87,000/- for seven years.

6. The matter would require consideration.

7. Issue notice, returnable on 04.05.2026.

8. As Mr. Gogoi has appeared and accepted notices on behalf of the respondent nos. 1, 2, 3, 4, 5 & 6 and Mr. Sarma has appeared and accepted notices on behalf of the respondent no. 7, issuance of formal notice to the said respondents is dispensed with. The learned counsel for the petitioner shall furnish requisite nos. of extra copies of the writ petition along

with the annexures, to Mr. Gogoi and Mr. Sarma within 2 [two] working days from today.

9. The petitioner shall take steps for service of notice upon the respondent no. 8 by speed post within 2 [two] working days from today. In addition, the petitioner is permitted, as prayed for, to take steps for service of notice upon the respondent no. 8 by dasti service, which is to be routed through the Registry of the Court. After service of notice upon the respondent no. 8 by way of dasti, the petitioner shall file a compliance affidavit to that effect before the returnable date.

10. The bone of contention between the parties appears to have veered towards the following clause in the Auction Notice / Bid Document.

[ix] All the scanned documents must be self attached and combined into a single PDF bid document with page numbers and digital signatures to be applied at the top of each page. Page numbers to be mentioned in the footer of the bid document in the following format : Page No. N/T, where N is the specific page number and T is the total number of pages included in the bid document, otherwise it will lead to technical disqualification.

11. It is the case of the petitioner that the page nos. are to be mentioned only at the foot of the Bid Document with specific page number followed by the total nos. of pages included in the Bid Document. The submissions of the learned counsel for the respondents are at variance.

12. Having gone through the projections made on behalf of the petitioner in the afore- stated manner and prima facie satisfied, it is ordered, in the interim, that the respondent authorities shall not proceed further with the auction process and shall not issue settlement order, till the returnable date.

13. The respondent no. 8 shall ensure that the records of the tender process under reference is preserved until further orders.

14. List the case on 04.05.2026.

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