2008 INSC 2424 SUPREME COURT OF INDIA Syed Dastagir Pasha Vs. Oriental Insurance Co.Ltd. C.A.No.7212 of 2008 (Dr. Arijit Pasayat and P. Sathasivam JJ.) 06.12.2008 ORDER 1. Leave granted. 2. This appeal is disposed of with a direction that in addition to whatever amount has been paid by the Insurance Company to the appellant, a further sum of Rs.75,000/- shall be paid in full and final settlement of the claim of the appellant. The same shall be deposited with the concerned MACT Court within four weeks. The claimant shall be permitted to withdraw the amount. 1 SpotLaw