2008 INSC 0646 SUPRME COURT OF INDIA Pareed Kunju K.M. Vs. M.Madhusudhanan and Ors. C.A.No.1675 of 2008 (S.B.Sinha and D.K.Jain,JJ.) 29.02.2008 ORDER [Arising out of SLP(C) No.16729/2006] 1. Leave granted. Having regard to the fact that the appellants have paid the deficit Court fees, the impugned judgment is set aside and the matter is remitted to the High Court for consideration as to whether the appellants herein may amend their claim petition or not. It is made clear that all the contentions of the parties shall remain open. 2. The appeal is disposed of with the aforementioned direction. 1 SpotLaw