Citation : 2024 Latest Caselaw 338 Gua
Judgement Date : 22 January, 2024
Page No.# 1/3
GAHC010239452023
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : MACApp./27/2024
ORIENTAL INSURANCE COMPANY LTD.
A COMPANY REGISTERED AND INCORPORATED UNDER THE COMPANIES
ACT, 1956 HAVING ITS REGISTERED OFFICE AT ORIENTAL HOUSE, A 25/27
ASAF ALI ROAD, NEW DELHI WITH ONE OF ITS REGIONAL OFFICE AT GS
ROAD, ULUBARI, GUWAHATI 7, REPRESENTED BY ITS REGIONAL
MANAGER.
VERSUS
PIYALI DEY PURKAYASTHA AND 2 ORS.
W/O LATE RAHUL DEY PURKAYASTHA, RESIDENT OF VILLAGE SUROJ
KUTIR RILBONG,, PO AND PS LABAN DIST EAST KHASI HILLS, SHILLONG,
MEGHALAYA,, 793004
2:SMTI SHANTI DEVI KAUR
C/O RAJU SINGH
RESIDENT OF VILLAGE GORALINA LAITUMKRAH
SHILLONG
HAIBARGAON
DIST WAST KHASI HILLS
MEGHALAYA
793001
3:SRI BKASH GOGOI
S/O GOPESH GHOSH
RESIDENT OF RIBONG
PO
PS AND DIST RIBONG
MEGHALAYA
79300
Advocate for the Petitioner : MR. R C PAUL
Advocate for the Respondent :
Page No.# 2/3
Linked Case : I.A.(Civil)/181/2024
ORIENTAL INSURANCE COMPANY LTD.
A COMPANY REGISTERED AND INCORPORATED UNDER THE COMPANIES
ACT
1956 HAVING ITS REGISTERED OFFICE AT ORIENTAL HOUSE
A 25/27 ASAF ALI ROAD
NEW DELHI WITH ONE OF ITS REGIONAL OFFICE AT GS ROAD
ULUBARI
GUWAHATI 7
REPRESENTED BY ITS REGIONAL MANAGER.
VERSUS
PIYALI DEY AND 2 ORS.
W/O LATE RAHUL DEY PURKAYASTHA
RESIDENT OF VILLAGE SUROJ KUTIR RILBONG
PO AND PS LABAN DIST EAST KHASI HILLS
SHILLONG
MEGHALAYA
793004
2:SMTI SHANTI DEVI KAUR
C/O RAJU SINGH
RESIDENT OF VILLAGE GORALINA LAITUMKRAH
SHILLONG
HAIBARGAON
DIST WAST KHASI HILLS
MEGHALAYA
793001
3:SRI BKASH GOGOI
S/O GOPESH GHOSH
RESIDENT OF RIBONG
PO
PS AND DIST RIBONG
MEGHALAYA
793002
------------
Advocate for : MR. R C PAUL
Advocate for : appearing for PIYALI DEY AND 2 ORS.
Page No.# 3/3
BEFORE
HONOURABLE MRS. JUSTICE MALASRI NANDI
ORDER
Date : 22.01. 2024 Heard Mr. R.C. Paul, learned counsel for the appellant and Mr. R. Goswami, learned counsel for the respondent No. 1/ claimant.
This is an appeal filed under Section 173 of the Motor Vehicle Act, 1988, against the judgment and award dated 18.07.2023, passed by the learned Member, Motor Accident Claims Tribunal No. 1, Kamrup (Metro), Guwahati in MAC Case No. 2153/2015.
The appeal is admitted for hearing.
Call for the LCR.
Issue notice to the respondent Nos. 2 and 3, by registered post with A/D as well as usual process, returnable within 4 weeks.
Steps be taken within 7 days.
No formal notice is required to be issued to the respondent No. 1 as Mr. R. Goswami has represented the said respondent.
However, extra copy of the memo of appeal and its annexures be furnished to the learned counsel for the respondent No. 1 within 3 days.
List the matter after 4 weeks.
JUDGE
Comparing Assistant
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!