2011 INSC 0067 SUPREME COURT OF INDIA Trident India Ltd. Vs. Cham Ice & Cold Storage C.A.No.497 of 2011 (Dalveer Bhandari and Deepak Verma JJ.) 12.01.2011 ORDER 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. This appeal is, accordingly, disposed of, leaving the parties to bear their own costs. Law Information Center 1 SpotLaw