Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

New India Assrance Company Ltd vs Mallika Sultana And 5 Ors H
2024 Latest Caselaw 2903 Gua

Citation : 2024 Latest Caselaw 2903 Gua
Judgement Date : 1 May, 2024

Gauhati High Court

New India Assrance Company Ltd vs Mallika Sultana And 5 Ors H on 1 May, 2024

                                                                 Page No.# 1/5

GAHC010082532023




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

                             Case No. : MFA/16/2024

         NEW INDIA ASSRANCE COMPANY LTD.
         HAVING ITS REGISTERED OFFICE AND HEAD OFFICE AT 87, M.G. ROAD,
         FORT, MUMBAI AND ITS REGIONAL OFFICES AT STAR CITY COMPLEX,
         5TH FLOOR, LACHIT NAGAR NEAR HANUMAN MANDIR G.S. ROAD,
         GUWAHATI- 781007.



         VERSUS

         MALLIKA SULTANA AND 5 ORS H
         W/O LATE ABDUL MALEK, VILL.- BAIKHUNGAON, P.S.- DHALIGAON,
         DIST.- CHIRANG, ASSAM, PIN- 783385. PRESENT ADDRESS- VILL.-
         DOLAIGAON, P.O. AND P.S.- BONGAIGAON, DIST.- BONGAIGAON, ASSAM,
         PIN- 783380.

         2:MUSKAN SULTANA PARBIN
          D/O LATE ABDUL MALEK

         VILL.- BAIKHUNGAON

         P.S.- DHALIGAON

         DIST.- CHIRANG
         ASSAM
         PIN- 783385.
         PRESENT ADDRESS-
         VILL.- DOLAIGAON

         P.O. AND P.S.- BONGAIGAON

         DIST.- BONGAIGAON
         ASSAM
         PIN- 783380.
                             Page No.# 2/5


3:RUKSANA PARBIN
 D/O LATE ABDUL MALEK

VILL.- BAIKHUNGAON

P.S.- DHALIGAON

DIST.- CHIRANG
ASSAM
PIN- 783385.
PRESENT ADDRESS-
VILL.- DOLAIGAON

P.O. AND P.S.- BONGAIGAON

DIST.- BONGAIGAON
ASSAM
PIN- 783380.

4:SARHAB ALI
 S/O LATE NAGAR ALI

VILL.- BAIKHUNGAON

P.S.- DHALIGAON

DIST.- CHIRANG
ASSAM
PIN- 783385.
PRESENT ADDRESS-
VILL.- DOLAIGAON

P.O. AND P.S.- BONGAIGAON

DIST.- BONGAIGAON
ASSAM
PIN- 783380.

5:KHUDEJA ALI
 S/O SARHAB ALI

VILL.- BAIKHUNGAON

P.S.- DHALIGAON

DIST.- CHIRANG
ASSAM
                                                                    Page No.# 3/5

            PIN- 783385.
            PRESENT ADDRESS-
            VILL.- DOLAIGAON

            P.O. AND P.S.- BONGAIGAON

            DIST.- BONGAIGAON
            ASSAM
            PIN- 783380.

            6:JALAL ALI
             S/O AYNAL ALI

            R/O BORTALOWA

            P.O. AND P.S.- DHALIGAON GAON

            DIST.- CHIRANG
            (BTR)ASSAM
            PIN- 783385

Advocate for the Petitioner   : MS. P BORTHAKUR

Advocate for the Respondent : MR F A LASKAR




             Linked Case : I.A.(Civil)/613/2024

            NEW INDIA ASSRANCE COMPANY LTD.
            HAVING ITS REGISTERED OFFICE AND HEAD OFFICE AT 87
            M.G. ROAD
            FORT
            MUMBAI AND ITS REGIONAL OFFICES AT STAR CITY COMPLEX
            5TH FLOOR
            LACHIT NAGAR NEAR HANUMAN MANDIR G.S. ROAD
            GUWAHATI- 781007.


             VERSUS

            MALLIKA SULTANA AND 5 ORS H
            THE COMMISSIONER AND SECRETARY TO THE GOVT. OF ASSAM
            DEPARTMENT OF EDUCATION (SECONDARY)
            DISPUR
                                                                                  Page No.# 4/5

            GHY-06.


            ------------
            Advocate for : MS. P BORTHAKUR
            Advocate for : SC
            SEC. EDU. appearing for MALLIKA SULTANA AND 5 ORS H



                                   BEFORE
                    HONOURABLE MRS. JUSTICE MITALI THAKURIA

                                          ORDER

Date : 01.05.2024

Heard Mr. R. Goswami, learned counsel for the appellant. Also heard Mr. F. A. Laskar, learned counsel appearing on behalf of respondent Nos. 1 to 5.

This is an appeal under Section 30 of the Employee's Compensation Act, 1923 against the judgment and order dated 03.02.2023, passed by the learned Commissioner for Employee's Compensation, Bongaigaon in E.C. Case No. 12/2021.

It is submitted by Mr. Goswami, learned counsel for the appellant, that the deceased was murdered after a family dispute between 2 (two) groups and it would come under the purview of Employee's Compensation Act and hence, challenging the judgment and order dated 03.02.2023, the present appeal has been filed.

Considering the submission made by the learned counsel for the appeal, the appeal is admitted for hearing.

Issue notice to the respondents, returnable within 4 (four) weeks.

Page No.# 5/5

Since Mr. F. A. Laskar, learned counsel appearing on behalf of respondent Nos. 1 to 5, has entered appearance and accepted notice on behalf of the said respondents, no formal notice is required to be issued to the said respondents. However, he shall be provided with requisite extra-copy of the memo of appeal, if not already furnished, during the course of the day.

Learned counsel for the appellant shall take steps for service of notice upon respondent No. 6 by registered post with A/D as well as by usual process within a week from today.

Call for the LCR.

List the matters immediately after receipt of the LCR.

An endeavor shall be made to dispose of the matter after receipt of the LCR.

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 : MAIMS

 
 
Latestlaws Newsletter