2011 INSC 0066 SUPREME COURT OF INDIA Indirabai Vs. Div.Manager, Uni.Insr.Co.Ltd. C.A.Nos.498-499 of 2011 (Dalveer Bhandari and Deepak Verma JJ.) 12.01.2011 ORDER Leave granted. We have heard learned counsel for the parties. In the peculiar facts and circumstances of these cases, we direct the United Insurance Co. Ltd. to pay the awarded amount together with interest to the appellants within two months from today. The Insurance Company is at liberty to take appropriate steps in accordance with law. The impugned order, is accordingly, set aside and the appeals are disposed of. Law Information Center 1 SpotLaw