2017 INSC 0565 SUPREME COURT OF INDIA Nagorao S/O Vitthalrao Salunke Vs. Regional Officer, MIDC C.A.No.9160/2017 (R.K.Agrawal and Abhay Manohar Sapre,JJ.,) 17.07.2017 JUDGMENT R.K.Agrawal,J., SLP (Civil)No.11940/2017 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