2010 INSC 0745 SUPREME COURT OF INDIA Mallikarjun Vs. Rajashree Agro Service C.A.No.6530 of 2010 (Dalveer Bhandari and Dr. Mukundakam Sharma JJ.) 10.08.2010 ORDER 1. Leave granted. 2. We have heard the learned counsel for the appellant. 3. The appellant has, admittedly, received a sum of Rs.1 lac as compensation besides repairing of the tractor free of costs, in pursuance to the orders of National Consumer Disputes Redressal Commission. We have carefully perused the impugned judgment passed by the National Consumer Disputes Redressal Commission, New Delhi. In our considered view, no interference is called for. This appeal being devoid of any merit, is accordingly dismissed. Pursuant to the directions of this Court, the appellant had deposited Rs.2 lacs with the Registrar of this Court, which was invested in fixed deposit in a nationalized bank. The Registry is directed to handover the said amount, with interest, to the appellant within two weeks. 1 SpotLaw