2016 INSC 0035 SUPREME COURT OF INDIA Hathibhai Bulakhidas Pvt. Ltd. Vs. Tata Capital Financial Services Ltd. C.A.No.165 of 2016 (Anil R.Dave,J., Shiva Kirti Singh and Adarsh Kumar Goel,JJ.) 11.01.2016 JUDGMENT Anil R.Dave, J. (Arising out of SLP(C)No.36294 of 2015) 1. Leave granted. 2. Heard the learned counsel for the appellant and the learned counsel appearing on caveat for the respondent- plaintiff. 3. Upon hearing the learned counsel for the parties, we modify the impugned order to the effect that the appellant should deposit 50% of the principal amount within eight weeksfrom today. 5. With the above directions, the appeal is disposed of as partly allowed with no order as to costs. 1 SpotLaw