2009 INSC 0777 SUPREME COURT OF INDIA Union of India (UOI) Vs. Khaziranga Tobacco Products (P) Ltd. C.A.No.2545 of 2009 (Tarun Chatterjee and V. S. Sirpurkar JJ.) 15.04.2009 ORDER 1. Leave granted. 2. These appeals, by way of special leave petitions, have been filed against an interim order passed by the High Court of Gauhati at Guwahati in W.P. No. 1658 of 2007 and in W.P. No. 1657 of 2007 directing stay of recovery of interest and the writ petitions to be heard on a specified date. 3. We are informed by the learned Counsel for the parties that the writ petitions have not yet been disposed of by the High Court. 4. Considering the facts and circumstances of the case, we request the High Court to dispose of the writ petitions within a period of two months from the date of communication of this order to it without being influenced by the observations made by the High Court in the interim order passed in the writ applications and without granting any unnecessary adjournments to either of the parties. 5. With these observations, these appeals are disposed of. There will be no order as to costs. 1 SpotLaw