Citation : 2025 Latest Caselaw 744 Gua
Judgement Date : 2 June, 2025
Page No.# 1/4
GAHC010104992025
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : I.A.(Civil)/1729/2025
ORIENTAL INSURANCE CO. LTD.
HAVING ITS REGIONAL OFFICE AT GUWAHATI, G.S. ROAD, ULUBARI,
GUWAHATI 781007 REPRESENTED BY THE MANAGER, GAUHATI
REGIONAL OFFICE, ULUBARI, GUWAHATI 781007
VERSUS
SMTI AMITA TRIPURA AND 6 ORS
W/O LATE M. SURJIT SINGH,
2:MISS SHIBANI MOIRANTHEM
D/O LATE M. SURJIT SINGH
3:SMTI MOIRANGTHEM PRAVA DEVI
W/O SRI M. ASHOK KUMAR SINGH
ALL ARE R/O VILL. DIBANG KHUNOU
WARD NO 8
JIRIBAM TOWN
P.O. AND P.S. JIRIBAM
DIST. JIRIBAM
MANIPUR
PIN 795116 (OPPOSITE PARTY NO 2 AND 3 ARE REPREENTED BY
OPPOSITE PARTY NO. 1)
4:RAJIB KUMAR BASUMATARY
S/O RAM CHANDRA BASUMATARY
R/O VILL. DARRANGIRI
P.O. DARRANGIRI
DIST. GOALPARA
Page No.# 2/4
ASSAM
PIN 783134
5:PANKAJ KHATIWORA
S/O G. KHATIWORA
R/O VILL. KOHORA
KAZIRANGA
P.O. KAZIRANGA
P.S. BOKAKHAT
DIST. GOLAGHAT
ASSAM
PIN 785609
6:RAJENDER PRASAD SWAMI
R/O VILL. RAWALPINDI GARDEN
U.P. BORDER
GHAZIABAD
P.O. CHIKAMBERPUR
DIST. GHAZIABAD
UTTAR PRADESH
PIN 201006
7:NATIONAL INSURANCE CO. LTD.
REPRESENTED BY CHIEF REGIONAL MANAGER
REGIONAL OFFICE AT G.S ROAD
BHANGAGARH
GUWAHATI
P.O. BHANGAGARH
DIST. KAMRUP (M)
ASSAM
PIN 78100
Advocate for the Petitioner : MS. R D MOZUMDAR, MR. S P SHARMA,MS. C MOZUMDAR
Advocate for the Respondent : ,
Linked Case : RP(FAM.CT.)/0/0
ORIENTAL INSURANCE COMPANY LTD
REP BY THE MANAGER
GAUHATI REGIONAL OFFICE
Page No.# 3/4
GUWAHATI
ASSAM
VERSUS
SMTI AMITA TRIPURA
JIRIBAM
MANIPUR
2:SHIBANI MOIRANTHEM
JIRIBAM
MANIPUR
3:SMTI MOIRANGTHEM PRAVA DEVI
JIRIBAM
MANIPUR
4:RAJIB KUMAR BASUMATARY
GOALPARA
ASSAM
5:PANKAJ KHATIWORA
GOALPARA
ASSAM
6:RAJENDRA PRASAD SWAMI
GHAZIABAD
UTTAR PRADESH
7:NATIONAL INSURANCE CO LTD
REP BY THE CHIEF REGIONAL MANAGER
GUWAHATI REGIONAL OFFICE
GUWAHATI
ASSAM
------------
Advocate for : Samujjal Pratim Sharma
Advocate for : appearing for SMTI AMITA TRIPURA
BEFORE
HONOURABLE MR. JUSTICE BUDI HABUNG
ORDER
Date : 02.06.2025 Heard Mr. S. P. Sharma, leaned counsel for the applicant.
Page No.# 4/4
This is an application filed under Section 5 of the Limitation Act, 1963 for condoning the delay of 20 days in filing the connected appeal against the impugned judgment and award dated 10.01.2025, passed by the learned Member, Motor Accident Claims Tribunal No. 2, Kamrup (M), Guwahati in MAC Case No. 1605/2020.
Issue notice, returnable by 4 weeks.
The applicant shall take steps upon the respondents/ opposite parties by registered post with A/D as well as usual process within a week from today.
List the matter after 4 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!