2011 INSC 0958 SUPREME COURT OF INDIA Tata Mills (A unit of the National Textile Corporation Limited) Vs. Tata Housing Development Co.Ltd. (P. Sathasivam and Dr. B.S. Chauhan JJ.) 05.09.2011 JUDGMENT Dr. B. S. CHAUHAN, J. In view of our judgment pronounced today in Civil Appeal No. 7448 of 2011 (The National Textile Corporation Ltd. v. Nareshkumar Badrikumar Jagad Ors.), these appeals also stand dismissed. However, appellant is given time upto 31.12.2011 to vacate the premises. Appellant shall file a usual undertaking within four weeks from today to hand over peaceful and vacant possession to the respondent. Law Information Center 1 SpotLaw