FA/2121/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 2121 of 2008 With CIVIL APPLICATION No. 5224 of 2008 In FIRST APPEAL No. 2121 of 2008 ========================================================= UNITED INDIA INSURANCE COMPANYLIMITED - Appellant(s) Versus LILABEN W/O. DECD. BHIKHABHAI PREMJIBHAI KATHIRIYA & 4 - Defendant(s) ========================================================= Appearance : MR BC DAVE for Appellant(s) : 1, None for Defendant(s) : 1 - 5. ========================================================= CORAM : HONOURABLE MR.JUSTICE K.A.PUJ Date : 04/07/2008 ORAL ORDER
FIRST
APPEAL No.2121 OF 2008
Admitted.
CIVIL
APPLICATION No.5224 OF 2008
Rule
returnable on 11.8.2008.
Ad-interim relief is
granted in terms of para 3(A), more particularly when the applicant ý
Insurance Company was held to be not liable and yet the applicant ý
Insurance Company was directed to make payment of compensation.
Mr.B.C.Dave, learned
advocate appearing for the applicant has submitted that the amount
has already been deposited by the Insurance Company and as per the
order of the Claims Tribunal 30% of the amount has already been
disbursed and 70% of the amount has been kept in Fixed Deposit. The
Claims Tribunal is, therefore, directed not to disburse any further
amount without any order of this Court.
(K. A. PUJ,
J.)
kks