Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

United India Insurance Co. Ltd vs Dipika Ray And 4 Ors
2025 Latest Caselaw 5161 Gua

Citation : 2025 Latest Caselaw 5161 Gua
Judgement Date : 30 May, 2025

Gauhati High Court

United India Insurance Co. Ltd vs Dipika Ray And 4 Ors on 30 May, 2025

                                                               Page No.# 1/3

GAHC010105342025




                                                        undefined

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

                          Case No. : MACApp./216/2025

         UNITED INDIA INSURANCE CO. LTD.
         A COMPANY REGISTERED UNDER THE COMPANIES ACT, REPRESENTED
         BY ITS REGIONAL MANAGER, CHIRSTIAN BASTI, GUWAHATI-05,
         DISTRICT KAMRUP METRO, ASSAM



         VERSUS

         DIPIKA RAY AND 4 ORS.
         W/O. LT. UMESH RAY

         2:MINAKHI RAY
          S/O. LT. UMESH RAY

         3:JULY RAY
          D/O. LT. UMESH RAY

         4:ALANTA DEV RAY
          S/O. LT. UMESH RAY
         ALL ARE R/O. VILL.- SILGHAGRI
          P/O. AND P/S. SIDLI
          DIST. CHIRANG
         ASSAM
          PIN-783373.

         5:SUKUR SINGH NARZARY
          S/O. SAILENDRA NAZARY
          R/O. ASHRABARI
          PO AND PS SIDLI
          DISTRICT CHIRANG
          BTA
         ASSAM
          PIN-78337
                                                                Page No.# 2/3


Advocate for the Petitioner   : MS L SHARMA,

Advocate for the Respondent : ,




             Linked Case : I.A.(Civil)/1667/2025

            UNITED INDIA INSURANCE CO. LTD.
            A COMPANY REGISTERED UNDER THE COMPANIES ACT
            REPRESENTED BY ITS REGIONAL MANAGER
            CHIRSTIAN BASTI
            GUWAHATI-05
            DISTRICT KAMRUP METRO
            ASSAM


             VERSUS

            DIPIKA RAY AND 4 ORS.
            W/O. LT. UMESH RAY

            2:MINAKHI RAY
            S/O. LT. UMESH RAY

            3:JULI RAY
            D/O. LT. UMESH RAY

            4:ALANTA DEV RAY
            S/O. LT. UMESH RAY ALL ARE R/O. VILL.- SILGHAGRI
            P/O. AND P/S. SIDLI
            DIST. CHIRANG
            ASSAM
            PIN-783373.

            5:SUKUR SINGH NARZARY
            S/O. SAILENDRA NAZARY
            R/O. ASHRABARI
            PO AND PS SIDLI
            DISTRICT CHIRANG
            BTA
            ASSAM
            PIN-783373
            ------------
                                                                         Page No.# 3/3

           Advocate for : MS L SHARMA
           Advocate for : appearing for DIPIKA RAY AND 4 ORS.



                                  BEFORE
                      HONOURABLE MR. JUSTICE BUDI HABUNG

                                         ORDER

Date : 30.05.2025

Heard Ms. L. Sharma, 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 19.03.2025 passed by the learned Member, MACT, Chirang, Kajalgaon in MAC. Case No. 25/2022, challenging the quantum of compensation.

The appeal is admitted.

Call for the Trial Court Record.

Issue notice returnable by 4(four) weeks.

The appellant shall take steps upon the respondents by a registered post with AD as well as by usual process with a week from today.

List this matter after 4(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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter