1998 INSC 0498 SUPREME COURT OF INDIA United India Insurance Company Vs. Jagdish Singh (G.B.Pattanaik and A.P.Misra JJ.) 22.07.1998 ORDER The Text below is only a summarized version of the order pronounced The impugned interim order of the Punjab and Haryana High Court refusing to grant stay while the appeal filed by the insurer was pending before it, is modified in view of the stand taken by the insurer that the insurer will not be liable at all and taking into consideration the statutory provision which provides that Rs. 25, 000 is payable for no fault liability. The appellant is directed to pay to the claimants a sum of Rs. 25, 000 within four weeks and accordingly the appeal is allowed.