2008 INSC 0351 SUPREME COURT OF INDIA Ashoka Safe Deposit Vault Vs. Padamkumar Crl.A.No.288 of 2008 (S.B. Sinha and V.S.Sirpurkar,JJ.) 08.02.2008 ORDER [Arising out of SLP(Crl.) No.1813/2007] 1. Leave granted. 2. Having heard the learned counsel for the parties and keeping in view the decision of this Court inDilip S. Dahanukar vs. Kotak Mahindra Co. Ltd. and Anr1., and furthermore in view of the statement made at the Bar that all the properties of the Company as also its directors have been attached, we are of the opinion that in the interest of justice, the appellants may not be asked to deposit any amount of compensation. However, we would request the Sessions Court to consider the desirability of disposing of the criminal appeal as expeditiously as possible. 2. The appeal is disposed of with the aforementioned observation and direction. Judgment Referred. 1(2007) 6 SCC 0528 1 SpotLaw