2017 INSC 0082 SUPREME COURT OF INDIA Kalawati Wamanrao Gaikwad Vs. Regional Officer M.I.D.C. Latur C.A.No.1223-1224 of 2017 (Kurain Joseph and A.M.Khanwilkar,JJ.,) 30.01.2017 JUDGMENT Kurian Joseph, J., SLP(Civil)No.3451-3452 of 2017 1. Delay condoned. 2. Leave granted. 3. In view of the order dated 11.09.2015 passed in Civil Appeal Nos. 7070-7071 of 2015, these appeals are also disposed of by directing that 50% of the enhanced compensation granted to the appellants shall be released without security whereas balance of 50% shall be released to them on furnishing security to the satisfaction of the Reference Court. 4. The order(s) of the High Court is/are set aside and the appeals are allowed. 1 SpotLaw