Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M S Sai Construction vs Sri Manik Nandi
2025 Latest Caselaw 9509 Gua

Citation : 2025 Latest Caselaw 9509 Gua
Judgement Date : 16 December, 2025

[Cites 2, Cited by 0]

Gauhati High Court

M S Sai Construction vs Sri Manik Nandi on 16 December, 2025

                                                                        Page No.# 1/2

GAHC010023862025




                                                                 undefined

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

                          Case No. : RERA APPEAL/5/2025

          M S SAI CONSTRUCTION
          REPRESENTED BY ITS PROPRIETOR GAUTOM BASU, GUHA COMPLEX,
          NEAR GODREJ SHOWROOM, ULUBARI, GUWAHATI, KAMRUP METRO,
          ASSAM, PIN 781007



          VERSUS

          SRI MANIK NANDI
          HOUSE NO 26 BHASKAR NAGAR, FATASIL, PS GATASIL AMBARI,
          GUWAHATI, KAMRUP METRO, ASSAM, PIN 781007



Advocate for the Petitioner : MS SAPTADEEPA DAS, M KHATONIAR,MS. P BHUYAN,MR. F
E CHOUDHURY,MR D K DAS

Advocate for the Respondent : MR. A R SHOME, B U LASKAR ADVOCATE FOR
CAVEATOR,MS M KURMI



                                                          WITH
                                I.A.(Civil) Case No. 1174/2025
                                               IN
                                RERA APPEAL Case No. 5/2025
                                              WITH
                                I.A.(Civil) Case No. 1621/2025
                                               IN
                                RERA APPEAL Case No. 5/2025
                                              WITH
                                RERA APPEAL Case No. 4/2025
                                              WITH
                                I.A.(Civil) Case No. 1037/2025
                                                                      Page No.# 2/2

                                               IN
                                   RERA APPEAL Case No. 4/2025



                                 BEFORE
               HONOURABLE MR. JUSTICE MRIDUL KUMAR KALITA

                                       ORDER

16.12.2025

1. Heard Mr. D.K. Das, the learned counsel appearing for the appellant. Also heard Mr. A.R. Shome, the learned counsel appearing for the caveator/respondent.

2. The learned counsel for the appellant was put a query by this court as to whether the judgment passed by the Real Estate Appellate Tribunal, which is impugned in this appeal by single member of the Tribunal is protected under the provisions of Section 55 of the Real Estate Regulation and Real Estate (Regulation and Development) Act, 2016.

3. The learned counsel for the appellant submits that it may not be so as Section 45 of the said Act clearly stipulates as to what should be the constitution of the Real Estate Appellate Tribunal. He further submits that he may be granted some time to place some more authorities in support of his submissions.

4. The prayer is allowed.

5. Let this matter be listed on 4th February, 2026.

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