2008 INSC 2425 SUPREME COURT OF INDIA G. Rajesekhar Vs. Jakeer Huyssain C.A.No.2252 of 2005 (Arijit Pasayat and P. Sathasivam JJ.) 06.12.2008 ORDER 1. This matter was taken up at the Supreme Court Lok Adalat with the consent and agreement through their counsel.The following Order/Award is passed :-Heard. This appeal is disposed of with a direction that in addition to whatever amount has been paid by the Insurance Company to the claimant, a further sum of Rs.50,000/- shall be paid. The same shall be deposited with the concerned MACT Court within four weeks. The claimant shall be permitted to withdraw the amount. 1 SpotLaw