Citation : 2025 Latest Caselaw 835 Gua
Judgement Date : 4 June, 2025
Page No.# 1/3
GAHC010169812023
undefined
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : MACApp./192/2025
NEW INDIA ASSURANCE CO LTD.
HAVING ITS REGISTERED OFFICE AT NEW INDIA ASSURANCE BUILDING,
87, MAHATMA GANDHI ROAD, MUMBAI AND ONE OF THE REGIONAL
OFFICE AT STAR CITY COMPLEX 5TH FLOOR, LACHIT NAGAR, NEAR
HANUMAN MANDIR, GS ROAD, GUWAHATI 07
VERSUS
MITALI DEY AND 3 ORS H
D/O LATE MAYA RANI DEVI @ MAYA RANI DEB @ MAYA DEB, RESIDENT
OF VILLAGE BEHARBARI, AG RESIDENTIAL COMPLEX, PS BASISTHA,
DIST KAMRUP M ASSAM
2:SMTI. SAWWATI DEB
D/O LATE MAYA RANI DEVI @ MAYA RANI DEB @ MAYA DEB
RESIDENT OF VILLAGE BEHARBARI
AG RESIDENTIAL COMPLEX
PS BASISTHA
DIST KAMRUP M ASSAM
3:MD. AZAR ANSARI
S/O MOULANA ABBAZ ANSARI
RESIDENT G.N ROAD
JORABAT
WARD NO. 52
DIST. KAMRUP
ASSAM
4:MD. ABDULA ANSARI
S/O ABBAS ANSARI
RESIDENT G.N ROAD
Page No.# 2/3
JORABAT
WARD NO. 52
DIST. KAMRUP
ASSA
Advocate for the Petitioner : MS P HUJURI, MR. R K BHATRA
Advocate for the Respondent : , RHITUSHREE TALUKDAR(R-3,4),DR AZIZ KHAN(R-3,4),P.
NATH(R-3,4),MR U CHAUDHURY(R-3,4)
BEFORE
HONOURABLE MR. JUSTICE BUDI HABUNG
ORDER
Date : 04.06.2025
Heard Ms. A. Biyani, learned counsel appearing on behalf Of Mr. R.K. Bhatra, learned counsel for the appellant.
This is an appeal filed under section 173 of the Motor Vehicles Act, 1988 against the judgment and award dated 04.04.2023 passed by the learned Member, Motor Accident Claims Tribunal No.2. Kamrup(M) in MAC Case No.1807/2020.
The appeal is admitted.
Call for the record.
Issue notice.
Since Mr. A. Mannan, learned counsel appears and accepts notice on behalf of the respondent Nos. 3 and 4, no formal notice need be issued to the said respondents. However, the appellant shall furnish memo of the appeal to the learned counsel for the respondent Nos.3 and 4 during the course of the day.
Page No.# 3/3
The appellant shall take steps for service of notice upon the respondent Nos.1 and 2 by registered post with A/D as well as by usual process within one week from today.
List the matter after 4(four) 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!