Claims Tribufial, Eangaiore. The insurer §};f.1he’ oi’f3:i1diiig”i?§:§1i.éi:2_’_is
aggrieved by file erder of the Tr£bu:1aI’:.édi1′.%c-tifxg xii.
compensation to the claimants and .t_6’~-sjgzcovéw the 531213 V’fs§’é:*:3~i§ie
owner of the vehicle in quesiion.
.2. I have heard._ihe 1921:1131? _C§:>u:;-3ei_
3. file é:p;§fé§%afi0n ffifitiié m3.te:rials an regard
has heid ivéhatfiflie vjéiecésigéd £:*’ajw¥ii:*:g in the goods velaicie.
flzerefare, A1hue- “‘ffihufiéi :.L:v§;3S”‘¢:§§:{3z1>ér3;ted ihe appeiiazzi-insurance
{:{}E1’lp3.i’}’_§’..ffG§3} iéagfiaeifi oi”-ccfiitlpengatiozz and it has further heid
tiiaté ti/1.5 (:i*>3ié’a1′;.e2’V.;is iiabie 1&9 pay i.’0i}’£p€I1Sa’£iO£}. Hewever; the
” aizzefizxfita ::iéf.;£ri1a.z;£s and to teams; the same frem the SWEET sf
” ‘ -T ‘ ~ .fii’s: ‘iéehiclé; ”
fégard 1:9 the deizigésrz of {ha- Apex Ccmri ix; A-i4TI€33\i*i£
‘ the Insurance Carnpany 13 pay the said
4. Learned Caunsei far the appeilant gubmim that Emving
3.
Thfi apr;}eHani~I:1s:§raz2::e Compaizy is pem:i€€e::iA £5; w§:¥rz &rzi.s-+=.’ 316*
statutory deposit made at the iirne affiiing “a;ppe颧…V§’éj..cc>.qf«:.:. A ‘ ~ V’
3UDG”
BEs«fl’vI:’192€}v99