1996 INSC 0901 SUPREME COURT OF INDIA Life Insurance Corporation of India Vs. Dr Ashok Kumar Ladha C.A.No. of 1996 (A.M.Ahmadii, C.J. and K.S.Paripoornan J.) 10.07.1996 ORDER The Text below is only a summarized version of the order pronounced Whether interest can be levied on modified policy amount under cnsideration. LIC did not carried matter to National Commission failing which petitioner had to contest in Court. Supereme Court held that petitioner entitled to cost due to non-compliance of proper procedure by LIC.