Citation : 2025 Latest Caselaw 4801 Gua
Judgement Date : 22 August, 2025
Page No.# 1/4
GAHC010185922025
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : MACApp./385/2025
SRI DHRUBA JYOTI GOGOI
S/O PRANAB GOGOI, R/O MAKUM PATHAR NO. 4, P.O. MAKUM PATHAR,
P.S. MARGHERITA, DIST. TINSUKIA, ASSAM.
VERSUS
SMT PURABI NANDI AND 2 ORS
W/O DILIP NANDI,
2:SRI DILIP NANDI
SON OF - LATE NAGENDRA LAL NANDI RESIDENTS OF - WEST SRIPURIA
SARDA ROAD
NEAR ORIENTAL CLUB
SRIPURIA
P.S. TINSUKIA
DISTRICT- TINSUKIA
ASSAM
2:DILIP NANDI
S/O LATE NAGENDRA LAL NANDI
BOTH ARE THE R/O WEST SRIPURIA SARDA ROAD
NEAR ORIENTAL CLUB
SRIPURIA
P.S. TINSUKIA
DIST. TINSUKIA
ASSAM.
3:SRI SANTANU DAS
SON OF - SRI SUSANTA DAS
RESIDENT OF - BOGAPANI COLONY
P.O AND P.S - DIGBOI
Page No.# 2/4
DISTRICT - TINSUKIA
ASSAM
3:SANTANU DAS
S/O SRI SUSANTA DAS
R/O BOGAPANI COLONY
P.O. AND P.S. DIGBOI
DIST. TINSUKIA
ASSAM
Advocate for the Petitioner : MR N SARMA, MR. C CHAKRAVARTY
Advocate for the Respondent : ,
Linked Case : I.A.(Civil)/2766/2025
SRI DHRUBA JYOTI GOGOI
S/O SRI PRANAB GOGOI
R/O MAKUM PATHAR NO. 4
P.O. MAKUM PATHAR
P.S. MARGHERITA
DIST. TINSUKIA
ASSAM.
VERSUS
SMT PURABI NANDI AND 2 ORS
W/O SRI DILIP NANDI
2:SRI DILIP NANDI
SON OF - LATE NAGENDRA LAL NANDI RESIDENTS OF - WEST SRIPURIA
SARDA ROAD
NEAR ORIENTAL CLUB
SRIPURIA
P.S. TINSUKIA
DISTRICT- TINSUKIA
ASSAM
3:SRI SANTANU DAS
SON OF - SRI SUSANTA DAS
RESIDENT OF - BOGAPANI COLONY
P.O AND P.S - DIGBOI
DISTRICT - TINSUKIA
ASSAM
Page No.# 3/4
4:DILIP NANDI
S/O LATE NAGENDRA LAL NANDI
BOTH ARE THE R/O WEST SRIPURIA SARDA ROAD
NEAR ORIENTAL CLUB
SRIPURIA
P.S. TINSUKIA
DIST. TINSUKIA
ASSAM.
5:SANTANU DAS
S/O SRI SUSANTA DAS
R/O BOGAPANI COLONY
P.O. AND P.S. DIGBOI
DIST. TINSUKIA
ASSAM.
------------
Advocate for : MR N SARMA
Advocate for : appearing for SMT PURABI NANDI AND 2 ORS
BEFORE
HONOURABLE MR. JUSTICE BUDI HABUNG
ORDER
22.08.2025
Heard Mr. N. Sharma, learned counsel for the appellant/applicant.
This appeal, under Section 173 of the Motor Vehicles Act, 1988, has been filed by the appellant challenging the judgment and award dated 22.05.2025, passed by the learned Additional Member-2, Motor Accident Claims Tribunal, Tinsukia, in MAC Case No. 02/2017.
Admit.
Issue notice to the respondents, returnable within 4 (four) weeks.
The learned counsel for the appellant shall take steps for service of notice upon Page No.# 4/4
respondent Nos. 1 to 3 by registered post with A/D as well as by usual process within one week from today.
Also, call for the Trial Court Record.
List the matters after 4 (four) weeks.
The interim prayer shall be considered after the receipt of the Trial Court record.
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!