Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Page No.# 1/4 vs Page No.# 2/4
2021 Latest Caselaw 2565 Gua

Citation : 2021 Latest Caselaw 2565 Gua
Judgement Date : 27 October, 2021

Gauhati High Court
Page No.# 1/4 vs Page No.# 2/4 on 27 October, 2021
                                                                      Page No.# 1/4

GAHC010123992019




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

                         Case No. : I.A.(Civil)/1869/2019

         SHRI SHAHIDUR ISLAM AND 4 ORS.
         S/O- LATE AZAD ALI SK, R/O- VILL.- KISMATHASDAHA PART-III, P.O.
         KISMATHASDAHA, P.S. AND DIST.- DHUBRI, ASSAM.

         2: SMTI. SHAHINA BEGUM
          D/O- LATE AZAD ALI SK
          R/O- VILL.- KISMATHASDAHA PART-III
          P.O. KISMATHASDAHA
          P.S. AND DIST.- DHUBRI
         ASSAM.

         3: SMTI. ELINA BEGUM
          D/O- LATE AZAD ALI SK
          R/O- VILL.- KISMATHASDAHA PART-III
          P.O. KISMATHASDAHA
          P.S. AND DIST.- DHUBRI
         ASSAM.

         4: SRI MOZIDUL ISLAM
          S/O- LATE AZAD ALI SK
          R/O- VILL.- KISMATHASDAHA PART-III
          P.O. KISMATHASDAHA
          P.S. AND DIST.- DHUBRI
         ASSAM.

         5: SMTI. SELIMA SULTANA
          D/O- LATE AZAD ALI SK
          R/O- VILL.- KISMATHASDAHA PART-III
          P.O. KISMATHASDAHA
          P.S. AND DIST.- DHUBRI
         ASSAM

         VERSUS
                                                                       Page No.# 2/4

            THE BAJAJ ALLIANZ GENERAL INSURANCE CO. LTD AND 4 ORS
            2B, 2ND FLOOR, N.H. CENTRE POINT BUILDING, GUWAHATI SHILLONG
            ROAD, OPPOSITE BORA SERVICE STATION, ULUBARI, GUWAHATI-7.
            (INSURER OF THE VEHICLE NO. HR-55-H-5347 (TRUCK).

            2:THE NEW INDIA ASSURANCE CO. LTD.

             DIVISION BRANCH
             KAKATI BHAWAN
             1ST FLOOR
             BONGAIGAON
             ASSAM
             PIN- 783380. (INSURER OF THE VEHICLE NO. AS-17-B-3609 (AMBULANCE)

Advocate for the Petitioner   : MR. I H LASKAR

Advocate for the Respondent : MR. A BHATTACHARYYA




             Linked Case :

            SHRI SHAHIDUR ISLAM AND 4 ORS



             VERSUS

            THE BAJAJ ALLIANZ
            GENERAL INSURANCE CO. LTD AND 4 ORS



            ------------
            Advocate for :
            Advocate for : appearing for THE BAJAJ ALLIANZ
            GENERAL INSURANCE CO. LTD AND 4 ORS
                                                                       Page No.# 3/4




                                 BEFORE
                     HONOURABLE MR. JUSTICE NANI TAGIA

                                     ORDER

Date : 27.10.2021

Heard Mr. M.S. Alam, learned counsel for the applicant, Mr. A. Bhattacharyya, learned counsel for the respondent no.1 and Mr. R.K. Bhatra, learned counsel for the respondent no.2.

This is an application under Section 5 of the Limitation Act, 1963 for condoning the delay of 228 days in preferring the connected MAC Appeal, which is directed against the judgment and award dated 22.05.2018 passed by the learned Member, Motor Accident Claims Tribunal No.3, Kamrup (M), Guwahati in MAC Case No.1267/2015.

The reason for delay of 228 days in preferring the connected appeal has been explained in paragraph 3 of the accompanying application stating that it was on account of lack of resources to approach this Court within the stipulated time as the applicant is from a very poor family.

The respondent nos.1 and 2 have file their respective objection contending that the applicant has not given day to day explanation of delay of 228 days in the filing the connected MAC Appeal.

Upon considering the explanation given by the applicant and upon hearing the learned counsel for the contesting parties, this Court is inclined to accept the same as good and sufficient cause which has prevented the applicant from preferring the connected MAC Appeal within the stipulated time. Accordingly, the delay of 228 days in preferring the connected MAC Appeal is Page No.# 4/4

hereby condoned.

This I.A. stands allowed and disposed of.

The connected MAC Appeal shall now be registered and list for admission hearing by showing the name of Mr. A. Bhattacharyya and Mr. R.K. Bhatra, learned counsel appearing for respondent nos.1 and 2 respectively in the cause list.

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 Newsletter