2008 INSC 1343 SUPREME COURT OF INDIA National Insurance Co. Ltd. Vs. Ghan Shyam Yadav C.A.No.3614 of 2008 (S.B. Sinha and Lokeshwar Singh Panta JJ.) 14.05.2008 ORDER 1. Nobody appears on behalf of the respondents despite service of notice. Leave granted. Keeping in view the decision of this Court in Ishwar Chandra vs. Oriental Insurance Co. Ltd.1, we grant liberty to the appellant to recover the amounts paid and/or to be paid to the claimants, from the owner of the vehicle. The appeal is disposed of accordingly. 12007 (4) SCALE 292 1 SpotLaw