2018 INSC 0412 SUPREME COURT OF INDIA United India Insurance Co.Ltd. Vs. ... (A.K.Sikri and Hon. Ashok Bhushan,JJ.,) SLP(Civil)No.15500/2017 02.07.2018 JUDGMENT Ashok Bhushan,J., 1. Leave granted. 2. In result, the appeals are partly allowed and the judgment of High Court dated 09.12.2016 is modified in the following (i) The direction of High Court directing insurance companies to adhere to fees schedule issued by GIPSA dated 21.02.2005 w.e.f. 01.11.2004 is set aside. We, however, make it clear that any payment of fee made as per said Circular dated 21.02.2005 shall be treated as final and not to be re-opened. (ii) The insurance companies shall adhere to the schedule framed by GIPSA, i.e. 01.01.2009 and 01.04.2014 and fee wherever payable shall be paid and balance wherever payable shall be paid as admitted by insurance companies themselves before the High Court. (iii) The direction issued by the High Court regarding payment of interest is set aside. Pending accordingly. application(s), if any, stands disposed of 1 SpotLaw