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

The National Insurance Co. Ltd vs Anwesha Das & Anr
2024 Latest Caselaw 4735 Cal

Citation : 2024 Latest Caselaw 4735 Cal
Judgement Date : 13 September, 2024

Calcutta High Court (Appellete Side)

The National Insurance Co. Ltd vs Anwesha Das & Anr on 13 September, 2024

13.09.2024
Ct. No.33
Sl. No.28
 cm                                FMAT(MV) 499 of 2024
                                   CAN 1 of 2024

                              The National Insurance Co. Ltd.
                                        Vs.
                                Anwesha Das & Anr.

                           Mr. Rajesh Singh
                           ... for the appellant/insurance company



                  The learned advocate for the appellant/insurance

             company is present.

                  None appeared for the respondents/claimants.

Perused the report filed by the Stamp Reporter dated

29.08.2024. From the report it reveals that the appeal is in

time and in form.

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. 1504 dated 30 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.6,02,500/- 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/insurance company is granted two

weeks after vacation 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 10th December, 2024.

The interim stay of the impugned judgment and

order dated 27th June, 2024 passed by the learned Judge,

M.A.C. Tribunal cum Additional District Judge, 5 th Fast

Track Court, South 24 Parganas in M.A.C. Case No. 59 of

2013 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 of 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.)

 
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