Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mouli Maity vs United India Insurance Company ...
2023 Latest Caselaw 5665 Cal

Citation : 2023 Latest Caselaw 5665 Cal
Judgement Date : 29 August, 2023

Calcutta High Court (Appellete Side)
Mouli Maity vs United India Insurance Company ... on 29 August, 2023
 Item No.15


                              In The High Court At Calcutta
                              Civil Appellate Jurisdiction
                                     Appellate Side

29.08.2023
   Ct-32
   BR

                              F.M.A.T. 746 of 2019
                                      With
                   IA No. CAN 1 of 2019 (Old No. 8132 of 2019)

                                  Mouli Maity
                                       Vs
                   United India Insurance Company Ltd. & anr.


                             Mr. Jayanta Kumar Mandal
                                            .... For the appellant


                     CAN 1 of 2019 (Old No. 8132 of 2019)



                    Affidavit of service filed is taken on record.

                        It is submitted that instant application has been

              filed under Section 173 (1) of the Motor Vehicles Act,

              1988 for condonation of delay of 54 days. Appellant

              prays for condonation of delay on the ground that he

              has prevented by sufficient cause to file the instant

              appeal.

                    Appellant further referred the paragraphs 6, 7 and

              8 of the condonation of delay. Appellants submits that

              the condonation of delay may be condoned otherwise

              the application will suffer irreparable loss and injury.
                                2




      It appears from the affidavit of service that service

of notice has already been effected. Despite of the said

facts no one appears on behalf of the respondents.

Furthermore, cause shown by the appellant is sufficient

and accepted. Accordingly, the application is stands

allowed by condoning the delay.

Consequently, CAN 1 of 2019 is thus deposed of.

F.M.A.T. 746 of 2019

The appellant has filed this appeal against the

judgment and award dated 08.03.2019 passed by

Additional District Judge-cum Motor Accident Claims

Tribunal, FTC-II, Tamluk, District Purba Medinipur in

MACC No. 258 of 2013 thereby the Tribunal has

awarded the compensation to the tune of Rs. 20,000/-

on contest against the respondents /insurance

companies and ex parte against the owners of the

offending vehicle.

Heard, the appellant has made out a good case for

hearing the instant appeal. Accordingly, the instant

appeal is formally admitted and registered.

Call for the lower Court Record.

The appellant is ready to bear the special

messenger cost within seven days from this day.

Accordingly, appellant-claimant is directed to

deposit Special Messenger's cost for bringing the lower

court records within a week from date. Department is

directed to take effective steps for bringing the lower

court records from the learned tribunal within two

weeks of deposit of the Special Messenger's cost.

Upon receipt of the lower court records, the office

shall examine the same and if found to be complete and

in order shall serve notice of arrival of lower court

records upon learned advocate for the appellant and

learned advocate for respondent nos.1 & 2-insurance

companies.

Upon receipt of notice of arrival learned advocate

for appellant-claimant shall prepare and file requisite

numbers of informal paper books incorporating all

relevant papers and documents including pleadings,

both oral and documentary evidence in printed,

cyclostyled or typewritten form within the period of four

weeks from date of service of notice of arrival of lower

court records.

Appellant-claimant is further directed to deposit

Talabana cost along with written up notice forms for

service of notice of appeal upon the respondent No.1& 2

The notice upon the respondent nos. 3 and 4 are

hereby dispensed with since they did not contest the

claim application before the Tribunal and judgment and

award passed aforesaid against them ex parte.

Parties are given liberty to mention if the case is

ready in all respects for early hearing.

(Ajay Kumar Gupta, J.)

 
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