Gujarat High Court
Icici vs Khatunben on 17 July, 2008
Gujarat High Court Case Information System
Print
CA/2659/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 2659 of 2008
In
FIRST
APPEAL No. 889 of 2008
=========================================================
ICICI
LOMBARD GENERAL INSURANCE CO. LTD.- JAMNAGAR - Petitioner(s)
Versus
KHATUNBEN
HAMID MANKDA & 6 - Respondent(s)
=========================================================
Appearance
:
(MR
PV NANAVATI) for
Petitioner(s) : 1,MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
Mr.
PS Rachh for Respondents nO.1 to 6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 17/07/2008
ORAL
ORDER
Heard
learned Advocate Mr. Vibhuti Nanavati for the applicant insurance
company and learned Advocate Mr. PS Rachh for the respondents no.1
to 6 claimants.
In
this matter, the applicant Insurance Co. has deposited the amount in
terms of the directions issued by the claims tribunal in its award
and disbursement thereof has already been made by the claims
tribunal. Therefore, this civil application for stay has become
infructuous and same is, therefore, disposed of as having become
infructuous.
(H.K.
Rathod,J.)
Vyas
Top