Citation : 2025 Latest Caselaw 9470 Gua
Judgement Date : 15 December, 2025
Page No.# 1/3
GAHC010258412025
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : I.A.(Civil)/4038/2025
NATIONAL INSURANCE CO.LTD.
HAVING ITS REGISTERED OFFICE AND HEAD OFFICE AT 3
MIDDLETON STREET
KOLKATA AND ITS REGIONAL OFFICE AT BHANGAGARH
G.S. ROAD
GUWAHATI781005 REPRESENTED BY THE CHIEF REGIONAL MANAGER
GUWAHATI REGIONAL OFFICE.
VERSUS
ANUPAMA KALITA AND 3 ORS
AGED ABOUT 39 YEARS
WIFE OF LATE UMESH KALITA
2:SUBHASANA KALITA
AGED ABOUT 7 YEARS
DAUGHTER OF LATE UMESH KALITA
BOTH ARE RESIDENTS OF- VILLAGE NAGARBERA
POLICE STATION NAGARBERA
POST OFFICE- NAGARBERA
DISTRICT- KAMRUP
ASSAM
PIN 781127
3:INDRAJIT TALUKDAR
SON OF BENUDHAR TALUKDAR
RESIDENT OF VILLAGE- PIJUPARA
POLICE STATIONNAGARBERA
POST OFFICE- NAGARBERA
DISTRICT- KAMRUP
ASSAM
PIN781127
Page No.# 2/3
4:DEBABRAT DAS
SON OF HARICHARAN DAS
RESIDENT OF VILLAGE- TIPLAI
POST OFFICE- TIPLAI
POLICE STATIONRANJULI
DISTRICT- GOALPARA
ASSAM
PIN-783130
------------
Advocate for : MR T KALITA
Advocate for : appearing for ANUPAMA KALITA AND 3 ORS
BEFORE
HONOURABLE MR. JUSTICE MRIDUL KUMAR KALITA
ORDER
Date : 15.12.2025
1. Heard Mr. T. Kalita, learned counsel for the appellant.
2. This application under Order 41 Rule 5 of the Code of Civil Procedure, 1908 has been filed by the applicant/Insurance Company in connection with MAC Appeal No. 557/2025 praying for stay of the execution of the impugned Judgment and Order dated 22.08.2025 passed by the learned Member, Motor Accident Claims Tribunal, Kamrup, Amingaon in MAC Case No. 14/2022.
3. Since, the learned counsel for the applicant has submitted that the applicant is ready to deposit 50% of the awarded amount as a condition for stay of the execution of the impugned judgment and award, this Court is not inclined to issue notice to the respondents and allows the interlocutory application.
4. The execution of the impugned judgment and award dated 22.08.2025 passed by the learned Member, Motor Accident Claims Tribunal, Kamrup, Amingaon in MAC Case No. 14/2022 shall remain stayed during the pendency of the connected MAC Appeal No. 557/2025 subject to deposit of 50% of the awarded amount by the applicant before the Registry of this Court within six Page No.# 3/3
weeks of the date of this order.
5. This interlocutory application is accordingly disposed of.
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!