Gujarat High Court High Court

Icici vs Khatunben on 17 July, 2008

Gujarat High Court
Icici vs Khatunben on 17 July, 2008
Author: H.K.Rathod,&Nbsp;
   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