2016 INSC 0391 SUPREME COURT OF INDIA Nanag Ram Vs. Kanhaiya Lal C.A.No.4984 of 2016 (Kurian Joseph and R.F.Nariman,JJ.,) 09.05.2016 JUDGMENT Kurian Joseph,J., SLP(Civil)No.8766 of 2009 1. Leave granted. 2. The parties are before this Court with certain grievances regarding share of the property on the basis of the Will executed by late Gyarsa. During the pendency of the appeal, it is seen that the parties have arrived at a compromise and the Deed of Compromise dated 27.03.2016, duly signed by them, has been produced before this Court in I.A.No. 5 of 2016. Therefore, this appeal is disposed of as compromised between the parties and the Deed of Compromise dated 27.03.2016 produced in I.A.No.5 shall form part of this Judgment. 3. In order to enable the parties to work out the fruits of the decree of compromise, we direct the Civil Judge, Senior Division and Chief Judicial Magistrate, Jaipur to disburse the amount of compensation, deposited in the land acquisition proceedings, expeditiously and in any case, within two months from the date of production of a copy of this Judgment. 4. With the above observations and directions, the appeal is disposed of with no order as to costs.