Supreme Court of India

Trident India Ltd vs Cham Ice & Cold Storage & Ors on 12 January, 2011

Supreme Court of India
Trident India Ltd vs Cham Ice & Cold Storage & Ors on 12 January, 2011
Author: ……………….J.
Bench: Dalveer Bhandari, Deepak Verma
                                   IN THE SUPREME COURT OF INDIA

                         CIVIL APPELLATE JURISDICTION

                        CIVIL APPEAL NO. 497 OF 2011
                (@ SPECIAL LEAVE PETITION(C)NO.10795 OF 2008)

TRIDENT INDIA LTD.                                  ... APPELLANT(S)

                  VERSUS

CHAM ICE & COLD STORAGE & ORS.                      ... RESPONDENT(S)

                                      O R D E R

Leave granted.

The appellant is aggrieved by the order dated 15.02.2008

of the Division Bench of the High Court of Gujarat at Ahmedabad

passed in First Appeal No.5300 of 2007 by which the money decree was

stayed by the High Court.

We have heard learned counsel for the parties.

The judgment debtor has already deposited a sum of Rs.2

crores with the High Court on 11.07.2005. The amount has been

released to the appellant on furnishing the bank guarantee. In the

facts of this case, instead of the bank guarantee, we direct the

appellant to furnish solvent security to the satisfaction of the

Registrar General of the High Court of Gujarat at Ahmedabad.

In the peculiar facts and circumstances of the case and in

the interest of justice, we request the High Court to dispose of the

appeal as expeditiously as possible, in any event, within three

months from the date of communication of this order. We direct the

parties to co-operate with the Court. We request the High Court not

to grant unnecessary adjournments.
: 2 :

This appeal is, accordingly, disposed of, leaving the

parties to bear their own costs.

……………….J.

(DALVEER BHANDARI)

……………….J.

(DEEPAK VERMA)

NEW DELHI;

12TH JANUARY, 2011