Citation : 2024 Latest Caselaw 4208 Gua
Judgement Date : 12 June, 2024
Page No.# 1/3
GAHC010079432024
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : I.A.(Civil)/1182/2024
NATIONAL INSURANCE COMPANY LTD. AND 2 ORS.
REP. BY THE REGIONAL MANAGER, HAVING ITS OFFICE AT REGIONAL
OFFICE BHANGAGARH, G.S. ROAD, P.S. BHANGAGARH, GUWAHATI, PIN-
781005, DIST.- KAMRUP METRO, ASSAM
VERSUS
MD. PASHAN ALI
S/O- LATE ABED ALI, R/O- VILL.- KHOPANIKUCHI, P.S. HAJO, P.O.
KHOPANIKUCHI, PIN- 781102, DIST.- KAMRUP, ASSAM
Advocate for the Petitioner : MRS. S ROY
Advocate for the Respondent :
Linked Case : MACApp./357/2021
MD. PASHAN ALI
S/O- LATE ABED ALI
R/O- VILL.- KHOPANIKUCHI
P.S. HAJO
P.O. KHOPANIKUCHI
PIN- 781102
DIST.- KAMRUP
ASSAM
Page No.# 2/3
VERSUS
NATIONAL INSURANCE COMPANY LTD. AND 2 ORS.
REP. BY THE REGIONAL MANAGER
HAVING ITS OFFICE AT REGIONAL OFFICE BHANGAGARH
G.S. ROAD
P.S. BHANGAGARH
GUWAHATI
PIN- 781005
DIST.- KAMRUP METRO
ASSAM
2:TARALI GOSWAMI
D/O- PRAMOD CHANDRA GOSWAMI
R/O- HOUSE NO. 7
LAXMI NAGAR
NEAR PUNJAB NATIONAL BANK
GANESHGURI
GUWAHATI-781006
P.S. DISPUR
DIST.- KAMRUP(M)
ASSAM
3:PRANJIT CHOUDHURY
S/O- LATE SATYA CHOUDHURY
R/O- VILL.- BARBANG (CHOUDHURY PARA)
P.S. PATACHARKUCHI
PIN- 781326
DIST. BARPETA
ASSAM
------------
Advocate for : MR. K K DEKA
Advocate for : MRS. S ROY appearing for NATIONAL INSURANCE COMPANY
LTD. AND 2 ORS.
BEFORE
HONOURABLE MR. JUSTICE BUDI HABUNG
ORDER
Date : 12-06-2024
Heard Ms. F. N. Zaman, learned counsel for the applicant. This is an application under section 152 of the code of Civil Procedure for Page No.# 3/3
correction of the typo graphical mistake arises in the judgment and order dated 19.03.2024 passed by this Court in MAC App. No. 357/2021.
It is submitted that the typo graphical errors appears at Paragraph 7, 8 & 9 of the said judgment, wherein instead of 11.03.2022, it has been wrongly typed out as 11.03.2024 and prays for correction of the same.
The prayer is allowed.
Accordingly, the date i.e. 11.03.2024 occurring in Paragraph 7, 8 & 9 of the said judgment stands corrected and shall be read as 11.03.2022.
With the above correction on the date, the I.A. stands disposed off.
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!