2011 INSC 0144 SUPREME COURT OF INDIA Heera Lal Dubey Vs. Nagesh Kumar Singh C.A.No.1110 of 2011 (Dalveer Bhandari and Deepak Verma JJ.) 28.01.2011 ORDER Leave granted. We have heard the learned counsel for the parties. In the facts and circumstances of this case, we deem it appropriate to direct the National Insurance Company to pay Rs.3 lakhs, in addition to the amount already paid, to the appellants within eight weeks from today. This amount would be in full and final settlement of the claims of the appellants. However, the National Insurance Company would be at liberty to initiate proceedings against respondent No.4 in accordance with law. With the aforesaid observation and direction, this appeal is disposed of. Law Information Center 1 SpotLaw