Citation : 2025 Latest Caselaw 5317 Gua
Judgement Date : 14 June, 2025
Page No.# 1/4
GAHC010125022014
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : MFA/43/2014
NEW INDIA ASSURANCE CO. LTD.
HAVING ITS REGISTERED OFFICE AT NEW INDIA ASSURANCE BUILDING
87, MAHATMA GANDHI ROAD, FORT, MUMBAI 400001 WITH ONE OF ITS
REGIONAL OFFICE AT G.S. ROAD, BHANGAGARH, GUWAHATI-5
REPRESENTED BY ITS CHIEF REGIONAL MANAGER.
VERSUS
HERRA BARUAH and ANR.
W/O SRI BABUL BARUAH
2:BABUL BARUAH
S/O LATE HEMO PRASAD BARUAH
BOTH R/O HARIGAON
P.S.
P.O. TEAPUR 784001
DIST. SONITPUR
ASSAM.
3:EVEREST INFRA ENERGY LTD.
C/O SONITPUR BISCUIT PVT.
NO.-1 DOLABARI
PO-KALIABUMURA
SONITPUR
TEZPUR
4:RAJIB DUTTA
R/O-BENGALI THEATRE HALL ROAD
TEZPUR
ASSAM
PIN-78400
Page No.# 2/4
Advocate for the Petitioner : MR.A AHMED, MR.K K BHATRA,MR.R K BHATRA,MS.S
DAS,MS.P HUJURI
Advocate for the Respondent : MR.S KHANR- 1 and 2, MR. D. BORAH (r-3,4),MR.A
GANGULY,MR.K BHATTACHARJEE(R- 1&2),MR.J C BARMAN(R- 1&2),MR.D BANERJEE(R-
1&2)
Linked Case : I.A.(Civil)/2370/2018
SMT. HEERA BARUAH AND ANR
W/O.- SRI BABUL BARUAH
2: SRI BABUL BARUAH
S/O- HEMO PRASAD BARUAH
BOTH ARE RESIDENTS OF HATIGAON
P.O. AND P.S.- TEZPUR- 784001
DIST.- SONITPUR
ASSAM
VERSUS
M/S NEW INDIA ASSURANCE CO. LTD.
HAVING ITS REGISTERED OFFICE AT NEW INDIA ASSURANCE BUILDING 87
MAHATMA GANDHI ROAD
FORT
MUMBAI 400001 WITH ONE OF ITS REGIONAL OFFICE AT G.S. ROAD
BHANGAGARH
GUWAHATI-5 REPRESENTED BY ITS CHIEF REGIONAL MANAGER.
------------
Advocate for : MR. K BHATTACHARJEE
Advocate for : MR. A AHMED appearing for M/S NEW INDIA ASSURANCE CO.
LTD.
Linked Case : MC/1794/2014
NEW INDIA ASSURANCE CO. LTD.
HAVING ITS REGISTERED OFFICE AT NEW INDIA ASSURANCE BUILDING 87
MAHATMA GANDHI ROAD
FORT
Page No.# 3/4
MUMBAI 400001 WITH ONE OF ITS REGIONAL OFFICE AT G.S. ROAD
BHANGAGARH
GUWAHATI-5 REPRESENTED BY ITS CHIEF REGIONAL MANAGER.
VERSUS
HERRA BARUAH and ANR.
W/O SRI BABUL BARUAH
2:BABUL BARUAH
S/O LATE HEMO PRASAD BARUAH
BOTH R/O HARIGAON
P.S.
P.O. TEAPUR 784001
DIST. SONITPUR
ASSAM.
------------
Advocate for : MR.A AHMED
Advocate for : appearing for HERRA BARUAH and ANR.
BEFORE
HONOURABLE MR. JUSTICE SANJAY KUMAR MEDHI
ORDER
14.06.2025 This is an appeal filed by the appellant- New India Assurance Company Ltd. (for short Insurance Company) against the judgment and award dated 21.04.2014 passed by the Commissioner for Employees Compensation, Tezpur Zone-III in SWC Case No. 04/2013.
2. Ms. Hena Haflongbar, Assistant Manager of the Insurance Company and the claimant - Smti. Herra Baruah along with her learned counsel, Shri K. Bhattacharjee are present today i.e., 14.06.2025 in the National Lok Adalat.
3. The parties present before this Court jointly submit that the matter has been settled between the parties and a lump sum amount of Rs.51,00,000/- which is inclusive of all interest component, has been agreed upon. The Page No.# 4/4
Insurance Company would be at liberty to deduct the TDS from the interest component.
4. In view of the above, the appeal stands closed with a direction that the Insurance Company shall deposit the aforesaid amount after deduction of TDS, which is being the full and final settlement before the Registry of this Court within a period of 45 days from today.
5. The claimants would be at liberty to withdraw the entire amount on being properly identified by their learned counsel.
6. The appeal along with MC and interlocutory application are accordingly disposed of.
7. Send back the LCR, if any.
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!