Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M S Sai Construction vs Sri Manik Nandi
2025 Latest Caselaw 9512 Gua

Citation : 2025 Latest Caselaw 9512 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.# 1/5

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




           Linked Case : I.A.(Civil)/1621/2025

          M S SAI CONSTRUCTION
          REPRESENTED BY ITS PROPRIETOR SRI GAUTOM BASU
          AGE 50 YEARS
          SON OF LATE SUNIL KUMAR BASU
          GUHA COMPLEX
          NEAR GODREJ SHOWROOM
          ULUBARI
                                                              Page No.# 2/5

GUWAHATI
KAMRUP METRO
ASSAM 781007


VERSUS

SRI MANIK NANDI
SON OF LATE BALORAM NANDI HOUSE NO.26
BHASKAR NAGAR 4TH BYE LANE
P.O BINOVANAGAR
FATASIL
P.S GATASIL AMBARI
GUWAHATI DISTRICT KAMRUP(M) ASSAM PIN-781007


------------
Advocate for : MS. S DAS
Advocate for : MR. A R SHOME appearing for SRI MANIK NANDI



Linked Case : RERA APPEAL/4/2025
Appellant
M S SAI CONSTRUCTION
REPRESENTED BY ITS PROPRIETOR SRI GAUTOM BASU
GUHA COMPLEX
NEAR GODREJ SHOWROOM
ULUBARI
GUWAHATI
KAMRUP METRO
ASSAM


VERSUS
Respondent
SMTI RAKHI NANDI
W/O SRI MANIK NANDI
HOUSE NO 26
BHASKAR NAGAR
4TH BAY LANE
BINOVANAGAR
FATASIL
P.S FATASIL AMBARI GUWAHATI KAMRUP METRO
ASSAM


------------
                                                               Page No.# 3/5

Advocate for Appellant: MR D K DAS
Advocate for Respondent: MR. A R SHOME FOR CAVEATOR appearing for SMTI
RAKHI NANDI



Linked Case : I.A.(Civil)/1037/2025

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


VERSUS

SRI RAKHI NANDI
W/O SRI MANIK NANDI
HOUSE NO 26
BHASKAR NAGAR 4TH BAY LANE
BINOVANAGAR
FATASIL
P.S. FATASIL AMBARI
GUWAHATI
KAMRUP METRO
ASSAM


------------
Advocate for : MS SAPTADEEPA DAS
Advocate for : B U LASKAR appearing for SRI RAKHI NANDI



Linked Case : I.A.(Civil)/1174/2025

M S SAI CONSTRUCTION
REPRESENTED BY ITS PROPRIETOR SRI GAUTOM BASU
GUHA COMPLEX
NEAR GODREJ SHOWROOM
ULUBARI
GUWAHATI
KAMRUP METRO
ASSAM
                                                                        Page No.# 4/5



          VERSUS

          SRI MANIK NANDI
          HOUSE NO 26 BHASKAR NAGAR
          FATASIL
          GATASIL AMBARI
          GUWAHATI
          KAMRUP METRO
          ASSAM


          ------------
          Advocate for : MS SAPTADEEPA DAS
          Advocate for : MR. A R SHOME appearing for SRI MANIK NANDI

                                                          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
                                               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 Page No.# 5/5

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