2008 INSC 0969 SUPREME COURT OF INDIA National Insurance Co. Ltd Vs. Balbir Kaur C.A.No.5340 of 2002 (Tarun Chatterjee and Harjit Singh Bedi,JJ.) 30.04.2008 ORDER 1. At the time of hearing of this appeal we are informed that the entire amount has been paid by the appellant in execution of the order. Such being the position, this appeal has become infructuous and is accordingly dismissed with no order as to costs, excepting that the question raised in the appeal shall be kept open for decision in an appropriate case. 1 SpotLaw