Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

United India Insurance Company Ltd vs Shyamali Kalita And 4 Ors
2024 Latest Caselaw 3012 Gua

Citation : 2024 Latest Caselaw 3012 Gua
Judgement Date : 3 May, 2024

Gauhati High Court

United India Insurance Company Ltd vs Shyamali Kalita And 4 Ors on 3 May, 2024

                                                                Page No.# 1/4

GAHC010042992024




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

                        Case No. : MACApp./187/2024

         UNITED INDIA INSURANCE COMPANY LTD
         HAVING ITS REGISTERED OFFICE AT 24, WHITES ROAD, CHENNAI AND
         ONE OF THE REGIONAL OFFICE AT GS RAOD, GUWAHATI



         VERSUS

         SHYAMALI KALITA AND 4 ORS
         W/O LATE ASHWINI KALITA,
         RESIDENT OF VILLAGE CHOUDHURYPARA, PS CHHAYAGAON, DIST
         KAMRUP ASSAM 781141

         2:MISS KABERI KALITA
         W/O LATE ASHWINI KALITA

         RESIDENT OF VILLAGE CHOUDHURYPARA
         PS CHHAYAGAON
         DIST KAMRUP ASSAM 781141

         3:MISS MOUSUMI KALITA
          D/O LATE ASHWINI KALITA

         RESIDENT OF VILLAGE CHOUDHURYPARA
         PS CHHAYAGAON
         DIST KAMRUP ASSAM 781141

         4:SRI AJANTA CH. MAZUMDER
          S/O LATE UMESH MAZUMDER

         RESIDENT OF VILLAGE BORJHAR
         PS AZARA DIST KAMRUP ASSAM 781017

         5:SRI DIMBESWAR DAS
                                                                 Page No.# 2/4

             S/O MANESWAR DAS

            RESIDENT OF BAMUNIGAON
            PS CHHAYAGAO
            DIST KAMRUP ASSAM 78114

Advocate for the Petitioner   : MR. K K BHATTA

Advocate for the Respondent :




             Linked Case : I.A.(Civil)/1267/2024

            UNITED INDIA INSURANCE COMPANY LTD
            HAVING ITS REGISTERED OFFICE AT 24
            WHITES ROAD
            CHENNAI AND ONE OF THE REGIONAL OFFICE AT GS RAOD
            GUWAHATI


             VERSUS

            SHYAMALI KALITA AND 4 ORS
            W/O LATE ASHWINI KALITA
            RESIDENT OF VILLAGE CHOUDHURYPARA
            PS CHHAYAGAON
            DIST KAMRUP ASSAM 781141

            2:MISS KABERI KALITA
            W/O LATE ASHWINI KALITA

            RESIDENT OF VILLAGE CHOUDHURYPARA
            PS CHHAYAGAON
            DIST KAMRUP ASSAM 781141
            3:MISS MOUSUMI KALITA
            D/O LATE ASHWINI KALITA

            RESIDENT OF VILLAGE CHOUDHURYPARA
            PS CHHAYAGAON
            DIST KAMRUP ASSAM 781141
            4:SRI AJANTA CH. MAZUMDER
            S/O LATE UMESH MAZUMDER

            RESIDENT OF VILLAGE BORJHAR
                                                                       Page No.# 3/4

             PS AZARA DIST KAMRUP ASSAM 781017
             5:SRI DIMBESWAR DAS
             S/O MANESWAR DAS

             RESIDENT OF BAMUNIGAON
             PS CHHAYAGAO
             DIST KAMRUP ASSAM 781141
             ------------
             Advocate for : MR. K K BHATTA
             Advocate for : appearing for SHYAMALI KALITA AND 4 ORS



                                  BEFORE
                   HONOURABLE MRS. JUSTICE MITALI THAKURIA

                                        ORDER

03.05.2024 Heard Mr. K. K. Bhatta, learned counsel for the appellant/applicant.

This appeal filed under Section 173 of the Motor Vehicle Act, 1988 against the Judgment and Order dated 05.01.2024 passed by the learned Member, Motor Accident Claims Tribunal, Kamrup (R), Amingaon in MAC Case No.219/2019.

It is submitted by the learned counsel for the appellant/applicant that the learned Trial Court did not considered the notification of Government of Assam dated 01.04.2017 and also did not considered the fact that as per the scheme, the family of the deceased are getting pension equal to 100% of the last drawn by the deceased.

Admit.

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

The learned counsel for the appellant shall take steps for causing service Page No.# 4/4

of notice upon respondent Nos. 1 to 5 by registered post with A/D as well as by usual process within a week from today.

Call for the LCR from the learned Trial Court.

List the matters after 4 (four) weeks.

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter