2000 INSC 0535 SUPREME COURT OF INDIA Oriental Insurance Co. Ltd., J&K Vs. Narinder Kaur (A. P. Misra and D. P. Mohapatra JJ.) 13.04.2000 ORDER The Text below is only a summarized version of the order pronounced It is not necessary for the Supreme Court to change the award of Rs 50,000, which made by the High court against the insurance company. This amount will fully satisfy the claim against the insurance company.