2013 INSC 1001 S.E.B.I v. Sahara India Real Estate Corpn.Ltd.&Ors (Supreme Court Of india) HON'BLE MR. JUSTICE K.S. RADHAKRISHNAN HON'BLE MR. JUSTICE JAGDISH SINGH KHEHAR Contempt Petition (Civil) No. 412 Of 2012 & 413 Of 2012 In Civil Appeal No. 9813 Of 2011, Ia No. 68-69, 70-71, 72-73 And 76-77, 78-79, 80-81 In Ca No. 9813 Of 2011, Interlocutory Application No. 1 In Cp (C).No?.In Ca. No. 9813 Of 2011 & Cp (C). No. 260 Of 2013 In Ca No. 8643 Of 2012 | 28-10-2013 Mr. C.A. Sundaram, learned senior counsel appearing for ?respondent No.5 (alleged contemnor), brought to our notice letter dated October 17, 2013 received from the Managing Director and CEO of the PNB Investment Services Limited. The same is taken on record and is marked as 'Annexure-A'. Mr. Sundaram, on the basis of the said letter and on instructions received from the Sahara Group of Companies, submitted that the alleged contemnors are willing to make available to SEBI the original title deeds of unencumbered properties, worth `20,000 crores, along with proper valuation reports, within a period of three weeks from today. SEBI, in turn, will examine the same and make their response, which shall be considered by this Court on the next date of hearing. Till the above direction is complied with to the satisfaction of SEBI, the alleged contemnors (respondents) shall not leave the country without the permission of this Court. Post on November 20, 2013 at 2.00 p.m. 1 SpotLaw