Citation : 2021 Latest Caselaw 44 HP
Judgement Date : 1 January, 2021
FAO (MVA) No. 52/2018
.
01.01.2021 Present: Mr. Jagdish Thakur, Advocate, for the appellant/applicant.
Mr. Sanjay Bhardwaj, Advocate, for
respondents No. 1 to 3.
Mr. Shanti Swaroop, Advocate, for respondents No. 4 and 5.
(THROUGH VIDEO CONFERENCING).
r to CMP No. 11921/2020
Heard. Since the judgment passed by this
Court has attained finality, the instant application filed
by the applicant-Insurance Company is allowed and
the excess amount along with proportionate interest
accrued thereon is ordered to be released in favour of
the applicant by remitting the same to its bank
account as given in para 4 of the application. The
application stands disposed of.
(Tarlok Singh Chauhan) Judge
January 01,2021 (Gaurav/pankaj))
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!