Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Cholamandalam Ms General Insurance Co. ... vs Sanatan Kalindi @ Kalandi @ Sonatom And 2 ...
2025 Latest Caselaw 1711 Gua

Citation : 2025 Latest Caselaw 1711 Gua
Judgement Date : 3 January, 2025

Gauhati High Court

Cholamandalam Ms General Insurance Co. ... vs Sanatan Kalindi @ Kalandi @ Sonatom And 2 ... on 3 January, 2025

                                                                       Page No.# 1/2

GAHC010240992024




                                                                undefined

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

                                  Case No. : MACApp./645/2024

            CHOLAMANDALAM MS GENERAL INSURANCE CO. LTD.
            HAVING ITS BRANCH OFFICE AT AASTHA PLAZA, OPPOSITE OF S.B.
            DEORAH COLLEGE, 4TH FLOOR, BORA SERVICE, GUWAHATI, DIST.
            KAMRUP(M), ASSAM.



            VERSUS

            SANATAN KALINDI @ KALANDI @ SONATOM AND 2 ORS
            S/O. LATE JAGANNATH KALINDI, R/O. KALINAGAR, P/S. BORKOLA, DIST.
            CACHAR, ASSAM, PIN-788001.

            2:DEBJANI CHOUDHURY DAS
            W/O. SRI PRADIP DAS
             R/O. NIKUNJA APARTMENT
             3RD FLOOR
             SILCHAR
             DIST. CACHAR
            ASSAM
             PIN-788001.

            3:DEBABRATA DEB NATH
             S/O. LATE SUMANTA DEB NATH
             R/O. A.M. ROAD
             MUKOKCHUNG
             NAGALAND
             PIN-798601

Advocate for the Petitioner   : MR. A BHATTACHARYYA,

Advocate for the Respondent : ,
                                                                        Page No.# 2/2


                                   BEFORE
                      HONOURABLE MR. JUSTICE ROBIN PHUKAN

                                         ORDER

Date : 03.01.2025

Heard Mr. A. Bhattacharyya, learned counsel for the appellant.

2. This appeal, under Section 173 of the M.V. Act, is directed against the judgment and award dated 01.07.2024, passed in MAC Case No. 1335/2015, passed by the learned Member, Motor Accident Claims Tribunal (MACT), Cachar at Silchar.

3. It is to be noted here that vide impugned judgment and award dated 01.07.2024, the learned Member, MACT, Cachar at Silchar has directed the appellant herein to pay a sum of Rs. 1,01,666/- as compensation to the respondent No. 1, along with simple interest @ 9% per annum w.e.f. the date of filing of the claim petition till the date of realization.

4. Perused the memo of appeal and the grounds mentioned therein and also perused the impugned judgment and award dated 01.07.2024.

5. Admit.

6. Let notice be issued to the respondents, returnable in four weeks.

7. Steps be taken upon the respondents by way of registered post with A/D as well as by usual process within a week from today.

9. Registry shall call for the record from the learned Tribunal.

10. List the matter after four weeks.

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 : MAIMS

 
 
Latestlaws Newsletter