Citation : 2024 Latest Caselaw 4568 Cal
Judgement Date : 5 September, 2024
FMAT (MV) 431 of 2024
N.22Sl with
151/CL CAN 1 of 2024
05.09.24 and
Sl-40 CAN 2 of 2024
Ct.33
(S.R.) The New India Assurance Co. Ltd.
v.
Madhabi Sardar & Ors.
Mr. Rajesh Singh
... for the appellant/insurance company.
In re: CAN 2 of 2024
The learned advocate for the
appellant/insurance is present. None appeared
for the respondents/claimants.
The application being CAN 2 of 2024 under
Section 5 of the limitation Act has been taken up
for hearing. From the record it reveals that there
is a delay of 445 days.
Considering the averments made in
paragraphs 6, 7, 8 and 9 of the CAN application
being 2 of 2024 and in view of the beneficial
legislative intent the delay of 445 days in filing
the instant case is condoned.
The application being CAN 2 of 2024 is
allowed.
The Department is directed to register the
appeal.
Call for the lower court records.
Re: CAN 1 of 2024
The learned advocate for the
appellant/insurance company submits to have
deposited the statutory amount of Rs. 25,000/-
vide challan No. 1297 dated 6 th August, 2024. Let
the said challan be kept on record.
The learned advocate for the appellant has
filed CAN 1 of 2024 with a prayer to deposit a
sum of Rs.10,40,500/- along with interest to be
calculated @ 6 % per annum before the office of
the learned Registrar General, High Court at
Calcutta with a deduction of Rs. 25,000/- which
has been the statutory amount deposited at the
time of institution of the instant appeal.
The appellant is granted six weeks time
period to deposit the aforesaid amount before the
office of the learned Registrar General, High Court
at Calcutta.
The Registrar General, High Court at
Calcutta is directed to deposit the said amount in
a Nationalized Bank in an auto renewable fixed
deposit for a temporary period till the disposal of
the instant appeal.
Next date be fixed on 29th November, 2024.
The interim stay of the impugned judgment
and order dated 28th February, 2023 passed by
the learned Judge, Motor Accident Claims
Tribunal & Additional District and Sessions
Judge, Fast Track Court-V, Alipore, South 24-
Parganas in M.A.C. Case No. 10 of 2010 be stayed
till further orders of the instant appeal.
The learned advocate for the
appellant/insurance company is directed to serve
copy of the memo appeal and notice upon the
respondents/claimants and file affidavit of service
on the next date of hearing.
Copy of the order be communicated to the
office of the learned Registrar General, High Court
at Calcutta for information and necessary action.
(Ananya Bandyopadhyay, J.)
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!