2011 INSC 0044 SUPREME COURT OF INDIA Pullicar Mills Limited Vs. V.Rangasamy C.A.No.431 of 2011 (Dalveer Bhandari and Deepak Verma JJ.) 10.01.2011 ORDER Leave granted. We have heard learned counsel for the parties. By the order of this Court dated 18.06.2007, we have directed the appellant to pay a sum of Rs.2.5 lacs to the respondent no.1. The amount, as directed by this Court, has been paid to the respondent no.1. We consider that the amount given by the appellant to the respondent no.1 is in full and final settlement of his entire claim. The respondent no.1 is not entitled to any further relief. This appeal is, accordingly, disposed of and the impugned judgment is modified to the extent indicated above, leaving the parties to bear their own costs. Law Information Center 1 SpotLaw