Citation : 2025 Latest Caselaw 2982 Gua
Judgement Date : 10 February, 2025
Page No.# 1/3
GAHC010065322024
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : MACApp./558/2024
GITA PATAR @ PATOR
W/O LATE RAJU PATOR, VILL.- LATHABARI, P.O. AND P.S.- RAHA- 782103,
DIST.- NAGAON.
VERSUS
NEW INDIA ASSURANCE COMPANY LTD AND 2 ORS E
REGIONAL OFFICE, GUWAHATI, G.S. ROAD, LACHIT NAGAR, P.O.-
GUWAHATI- 781007, DIST.- KAMRUP (M) (ASSAM).
2:BHUBAN CH. BHUYAN
S/O FATIK CH. BHUYAN
VILL. AND P.O.- CHAKLAGHAT- 782142
DIST.- NAGAON (ASSAM).
3:DHRUBA JYOTI BORAH
S/O L. BORAH
VILL.- SETALI P.O.- JAMUGURI- 782142 DIST.- NAGAON (ASSAM)
Advocate for the Petitioner : MR. A R AGARWALA, MR ADITYA AGARWALA,MS. R
LAILA,MD. K ALI
Advocate for the Respondent : MR. R K BHATRA,
Linked Case : I.A.(Civil)/1071/2024
Page No.# 2/3
GITA PATAR @ PATOR
W/O LATE RAJU PATOR
VILL.- LATHABARI
P.O. AND P.S.- RAHA- 782103
DIST.- NAGAON.
VERSUS
NEW INDIA ASSURANCE COMPANY LTD AND 2 ORS.
REGIONAL OFFICE
GUWAHATI
G.S. ROAD
LACHIT NAGAR
P.O.- GUWAHATI- 781007
DIST.- KAMRUP (M) (ASSAM).
2:BHUBAN CH. BHUYAN
S/O FATIK CH. BHUYAN
VILL. AND P.O.- CHAKLAGHAT- 782142
DIST.- NAGAON (ASSAM).
3:DHRUBA JYOTI BORAH
S/O L. BORAH
VILL.- SETALI P.O.- JAMUGURI- 782142 DIST.- NAGAON (ASSAM).
------------
Advocate for : MR. A R AGARWALA
Advocate for : appearing for NEW INDIA ASSURANCE COMPANY LTD AND 2
ORS.
BEFORE
HONOURABLE MRS. JUSTICE MARLI VANKUNG
ORDER
Date : 10.02.2025
Heard Mr. A.R. Agarwal, learned counsel for the appellant.
This is an appeal filed under Section 173 of the Motor Vehicles Act, 1988 against the Judgment & Award dated 08.08.2023 passed by the Member, Motor Page No.# 3/3
Accident Claims Tribunal No. 1, Kamrup (M), Guwahati in MAC Case No. 2266/2017.
The learned counsel for the appellant submits that the instant appeal is for the enhancement of the awarded amount which is less than the amount due to the appellant.
Appeal is admitted.
LCR is to be called for.
Issue notice to the respondent.
Ms. A. Biyani accepts notice on behalf of respondent No. 1. Requisite copies of the appeal memo to be duly furnished to the learned counsel for respondent No. 1.
Notice be issued to the other remaining respondents through registered post with A/D as well as through usual process, within 3 days returnable by three weeks.
List the matter after 3 (three) weeks.
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!