Citation : 2025 Latest Caselaw 1187 Gua
Judgement Date : 4 June, 2025
Page No.# 1/3
GAHC010111292025
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : MACApp./239/2025
THE NEW INDIA ASSURANCE CO. LTD.
HAVING ITS REGISTERED AND HEAD OFFICE AT NEW INDIA INDIA
ASSURANCE BUILDING 87 MAHATMA GANDHI ROAD, FORT, MUMBAI
400001 AND ONE OF THE REGIONAL OFFICE AT STATE CITY COMPLEX,
5TH FLOOR, M.S.S. PATH, LACHIT NAGAR, GUWAHATI 781007 AND
VARIOUS DIVISIONAL, BRANCH AND MICRO OFFICES THROUGHOUT THE
COUNTRY
VERSUS
SMTI RIPIKA KALITA AND 2 ORS
W/O LATE ABANI KALITA, R/O VILL. AND P.O. JANIGOG, P.S. NALBARI,
DIST. NALBARI, ASSAM, PIN 781334
2:SMTI. JONALI BAISHYA
W/O BIMAL BAISHYA
R/O CARE OF PRANJIT TALUKDAR
BEHARBARI
SONKUCHI
GUWAHATI
DIST. KAMRUP(M)
ASSAM
PIN 781029
3:PRATUL BAISHYA
S/O MAHIDHAR BAISHYA
R/O VILL. MOROWA BARBHAG
P.O. MOROWA
DIST. NALBARI
ASSAM
Page No.# 2/3
PIN 78134
Advocate for the appellant(s): Mr. AJ Saikia
Advocate for the respondent(s):
BEFORE
HON'BLE MR. JUSTICE DEVASHIS BARUAH
ORDER
04.06.2025
Heard Mr. AJ Saikia, the learned counsel appearing on behalf of the appellant.
2. This is an appeal filed under Section 173 of the Motor Vehicles Act, 1988 challenging the impugned judgment and award dated 25.02.2025 passed by the learned Member, Motor Accident Claims Tribunal No.2 Kamrup(M) Guwahati in MAC Case No.468/2020.
3. The learned counsel for the appellant submits that the there are two grounds of objection taken in the appeal. The first ground is that the driver of the vehicle did not have a valid license for driving the offending vehicle and as such, there was a violation of the terms and conditions of the Insurance Policy. Secondly, the learned Tribunal failed to take into account that the compensation on account of pain and suffering could not have been granted taking into account that the injured had already expired during the pendency of the claim Page No.# 3/3
proceedings.
4. Taking into account the grounds of objection, the instant appeal is admitted.
5. Call for the records.
6. Steps for service of notice upon the respondents by way of registered post with A/D as well as through usual process within 3(three) days from today.
7. List the appeal on completion of service and after receipt of the LCR.
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!