Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Meghalaya High Court

Shri. John Dalton Sangma vs 2025:Mlhc:659 on 30 July, 2025

Author: H.S.Thangkhiew

Bench: H.S.Thangkhiew

                                                        2025:MLHC:659



     Serial No.04
     Supp. List

                           HIGH COURT OF MEGHALAYA
                               AT SHILLONG

WP(C). No. 321 of 2024
                                          Date of Decision: 30.07.2025

1.       Shri. John Dalton Sangma,
         S/o. (L) Nelson Ch Momin.

2.       Shri. Proshbina Sangma,
         D/o (L) Nelson Momin.

3.       Proballine Ch. Sangma,
         W/o (L) Nelson Momin.

4.       Shri John Cliff Sangma,
         S/o (L) Nelson Momin.

5.       Shri. John Minard Sangma @ Minath Sangma,
         S/o (L) Nelson Momin.

6.       Shri. John Handrick Ch Sangma,
         S/o (L) Nelson Momin.

7.       Shri. Kishore Marak,
         S/o (L) Ramlal Saha.

8.       Smti. Barnitha Sangma,
         W/o Nonjang Sangma.

9.       Smti. Fifiliao Sangma,
         D/o. Rakbelsing Momin.

10.      Smti. Sarnalata Ch. Sangma,
         W/o Mount Betten K. Sangma.

                                                          ...Petitioners

                -Versus-

                                     1
                                                        2025:MLHC:659



1.    The State of Meghalaya,
      Represented by the Chief Secretary to
      the Govt. of Meghalaya.

2.    The Commissioner & Secretary to the
      Govt. of Meghalaya, Revenue &
      Disaster Management Department.

3.    The Commissioner & Secretary to the
      Govt. of Meghalaya, Public Works Department.

4.    The Joint Secretary to the Govt. of Meghalaya,
      Revenue & Disaster Management Department.

5.    The Chief Engineer,
      Public Works Department (Roads),
      Meghalaya, Shillong.

6.    The Executive Engineer,
      Public Works Department (Roads),
      NH cum Tura Central Division,
      Tura, Meghalaya.

7.    The Collector / Deputy Commissioner (Rev.)
      West Garo Hills District, Tura.

8.    The Secretary to the Govt. of India,
      Ministry of Road Transport and Highways,
      New Delhi.

9.    The General Manager,
      National Highway Infrastructure Development
      Corporation Ltd. (NHIDCL), B.O. Shillong,
      Meghalaya.

10.   The Deputy General Manager,
      National Highway Infrastructure Development
      Corporation Ltd. (NHIDCL), B.O. Shillong,
      Meghalaya.




                                    2
                                                                2025:MLHC:659



11.   The Director General,
      Meghalaya Institute of Governance (MIG),
      Shillong, Meghalaya.


                                                               ...Respondents

Coram:
             Hon'ble Mr. Justice H.S.Thangkhiew, Judge

Appearance:
For the Petitioner/Applicant(s) :         Mr. S.Deb, Adv.
                                          Ms. E.Dkhar, Adv.

For the Respondent(s)           :         Mr. S.Sen, GA with
                                          Ms. Z.E.Nongkynrih, GA for R 1-7.
                                          Dr. N.Mozika, DSGI with
                                          Ms. M.Myrchiang, Adv. for R 8-10.


i)    Whether approved for reporting in                       Yes/No
      Law journals etc:

ii)   Whether approved for publication                        Yes/No
      in press:



                   JUDGMENT AND ORDER (ORAL)

1. At the outset, Mr. S.Deb, learned counsel for the petitioners submits that the writ petitioners may be allowed the liberty to seek remedy under Section 64 of the Right to Fair Compensation and Transparency in Land Acquisition Rehabilitation and Resettlement Act, 2013, with regard to their grievances as to the issue of compensation to the petitioners. 3

2025:MLHC:659

2. The same is also acceded to by Dr. N.Mozika, learned DSGI appearing for the respondents No. 8, 9 & 10, as also Mr. S.Sen, learned GA appearing for the State respondents.

3. In view of these submissions, the writ petition is closed with liberty given to the petitioners to file appropriate application under Section 64 of the Right to Fair Compensation and Transparency in Land Acquisition Rehabilitation and Resettlement Act, 2013, before the competent authority who shall deal with the same in accordance with law.

4. Matter accordingly stands disposed of.

Judge Signature Not Verified 4 Digitally signed by SAMANTHA ANNA LIYA RYNJAH Date: 2025.07.30 06:03:06 IST