2000 INSC 0091 SUPREME COURT OF INDIA Atul Ltd. Vs. D.L.F. Industries Ltd. (M.Jagannadha Rao and A.P.Misra JJ.) 19.01.2000 ORDER The Text below is only a summarized version of the order pronounced High Court directed that hearing to be expedited and until then interim Order continue to operate till final disposal of FAO. It is necessary to expedite hearing at interlocutory stage as matters relating to ban guarantee have sufficient impact on business transaction of parties and projects on hand. Apex Court directed High Court to deal with matter as expeditiously as possible.