Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Oriental Insurance Co. Ltd vs Dihi Teronpi And 3 Ors
2025 Latest Caselaw 6402 Gua

Citation : 2025 Latest Caselaw 6402 Gua
Judgement Date : 27 August, 2025

Gauhati High Court

The Oriental Insurance Co. Ltd vs Dihi Teronpi And 3 Ors on 27 August, 2025

                                                                   Page No.# 1/4

GAHC010142832025




                                                            undefined

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

                          Case No. : MACApp./384/2025

         THE ORIENTAL INSURANCE CO. LTD.
         A COMPANY REGD. UNDER THE COMPANIES ACT, REP. BY ITS
         RTEGIONAL MANAGER, ULUBARI, GUWAHATI-7, DIST. KAMRUP (M),
         ASSAM.



         VERSUS

         DIHI TERONPI AND 3 ORS.
         W/O. LT. SUKURAM INGTI, R/O. VILL.- CHANDRA HANSE GAON, P/S.
         HOWRAGHAT, DIST. KARBI ANGLONG, ASSAM, PIN-782481.
         PRESENTLY RESIDING AT C/O. SRI R.C. SUT, R/O. SILPUKHURI,
         KARNACHAL. DIST. KAMRUP (M), ASSAM, PIN-781003.

         2:SUJIT KUMAR SAHA
          S/O. LT. S.K SAHA
          R/O. S.M ROAD
          ITACHALI
          P/O. NAGAON
          P/S. SADAR NAGAON
          DIST. NAGAON
         ASSAM
          PIN-782002.

         3:NIRANJAN RONGPI
          S/O. SRI BISHU RONGPI
          R/O. VILL.- PUB SIKARI GATE GAON
          P/O. AND P/S. BAKALIA
          DIST. KARBI ANGLONG
         ASSAM
          PIN-782482

         4:ROBIN TERONG
                                                                   Page No.# 2/4

             S/O. CHANDRA TERANG
             R/O. VILL.- KANIA TERON GAON
             P/O. AND P/S. BAKALIA
             DIST. KARBI ANGLONG
             ASSAM
             PIN-78244

Advocate for the Petitioner   : MR. S K GOSWAMI,

Advocate for the Respondent : ,




             Linked Case : I.A.(Civil)/2780/2025

            THE ORIENTAL INSURANCE CO. LTD.
            A COMPANY REGD. UNDER THE COMPANIES ACT
            REP. BY ITS RTEGIONAL MANAGER
            ULUBARI
            GUWAHATI-7
            DIST. KAMRUP (M)
            ASSAM.


             VERSUS

            SMTI DIHI TERONPI AND 3 ORS
            W/O. LT. SUKURAM INGTI
            R/O. VILL.- CHANDRA HANSE GAON
            P/S. HOWRAGHAT
            DIST. KARBI ANGLONG
            ASSAM
            PIN-782481. PRESENTLY RESIDING AT C/O. SRI R.C. SUT
            R/O. SILPUKHURI
            KARNACHAL. DIST. KAMRUP (M)
            ASSAM
            PIN-781003.

            2:SUJIT KUMAR SAHA
            S/O. LT. S.K SAHA
             R/O. S.M ROAD
             ITACHALI
             P/O. NAGAON
             P/S. SADAR NAGAON
             DIST. NAGAON
                                                                      Page No.# 3/4

          ASSAM
          PIN-782002.

          3:NIRANJAN RONGPI
          S/O. SRI BISHU RONGPI
          R/O. VILL.- PUB SIKARI GATE GAON
          P/O. AND P/S. BAKALIA
          DIST. KARBI ANGLONG
          ASSAM
          PIN-782482

          4:ROBIN TERONG
          S/O. CHANDRA TERANG
          R/O. VILL.- KANIA TERON GAON
          P/O. AND P/S. BAKALIA
          DIST. KARBI ANGLONG
          ASSAM
          PIN-782441
          ------------
          Advocate for : MR. S K GOSWAMI
          Advocate for : appearing for SMTI DIHI TERONPI AND 3 ORS



                                BEFORE
             HONOURABLE MRS. JUSTICE SUSMITA PHUKAN KHAUND

                                      ORDER

27.08.2025 Learned counsel Mr. S. K. Goswami is present on behalf of the applicant/insurer who is aggrieved by the judgment and award dated 26.03.2025 passed by the learned Member, MACT, No. 1, Kamrup (M), in connection with MAC Case No. 2146/2021.

It is further submitted that on the premises, the applicant has prayed to stay the operation of the impugned judgment and award dated 26.03.2025.

Considering the submission, operation of the impugned judgment and award dated 26.03.2025, passed by the learned Member, MACT, No. 1, Kamrup (M), in connection with MAC Case No. 2146/2021, is stayed until further orders subject Page No.# 4/4

to the condition that the applicant deposits 50% of the compensation amount within 4 (four) weeks before the Registry of this Court from the date of this order.

In terms of the above observation, this application stands disposed of.

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter