2021 INSC 0078                REPORTABLE    IN THE SUPREME COURT OF INDIA    CIVIL APPELLATE JURISDICTION     CIVIL APPEAL NO.   538  OF 2021    (Arising out of SLP (CIVIL) No.21555 of 2019) Kotak Mahindra Bank Pvt. Limited        .…Appellant(s) Versus Ambuj A. Kasliwal & Ors.         ….  Respondent(s) WITH  CONT.PET.(C)No.569/2020 in SLP(C) No. 21555/2019 J U D G M E N T A.S. Bopanna,J.                 Leave granted.      2.   The appellant is before this Court assailing  the order dated   16.07.2019   passed   in   W.P.(C)   No.7530   of   2019 whereby   the   High   Court   of   Delhi   has   permitted   the respondents   No.   1   and   2   herein   to   prosecute   the   appeal 1 before  the  Debts  Recovery   Appellate  Tribunal   (‘DRAT’   for short)   without   pre­deposit   of   a   portion   of   the   debt determined   to   be   due,   as   provided   under   Section   21   of the Recovery of Debts and Bankruptcy Act, 1993 (‘RDBA Act’   for   short).   The   appellant/Bank   claiming   to   be aggrieved   by   the   said   order   is   before   this   Court   in   the instant appeal.  3. This   Court   while   taking   note   of   the   matter   at   the first   instance,   had   through   the   order   dated   22.11.2019 directed   the   respondents   No.1   and   2   to   deposit   an amount of Rs.20 Crores before the Registry of this Court within   a   period   of   8   weeks.   In   the   said   order   it   was indicated   that   the   further   proceedings   in   the   appeal before the DRAT shall remain stayed till the next date of hearing   or   till   the   date   of   deposit   of   the   said   amount   by the   respondents   No.1   and   2,   whichever   is   earlier.   The deposit   as   directed   by   this   Court   has   not   been   made   by the   respondents   No.1   and   2.   The   appellant/Bank, therefore, alleging that there is disobedience of the order passed   by   this   Court   has   filed   the   accompanying 2 Contempt   Petition   seeking   action   against   respondents   1 and   2.   In   that   background,   since   both   these   matters pertain   to   the   same   issue,   they   are   taken   up   together, considered and disposed of by this common order.  4. The brief facts leading to the present proceedings is that   the   respondent   No.3,   namely,   Hindon   River   Mills Ltd. had availed financial assistance from the respondent No.6­   IFCI   Ltd.   The   respondents   No.1   and   2   had   offered their   personal   guarantee   in   respect   of   the   said   financial assistance.   The   respondents   No.1   to   3   had   defaulted   in re­payment   of   the   dues   and   the   account   having   been classified   as   non­performing   asset   was   thereafter auctioned   by   respondent   No.6­IFCI   Ltd.   wherein   the appellant   herein   was   the   successful   bidder   and accordingly,   the   unpaid   debt   and   non­performing   asset was   assigned   in   their   favour.   The   assignment   as   made was   assailed   by   the   respondents   No.   1   to   3   before   the High Court in WP(C) No.14999 of 2006 which came to be dismissed   and   the   SLP(C)   No.   35004   of   2011   filed   was taken note by this Court and in the said proceedings the 3 settlement   which   was   entered   into   between   the   parties was recorded and disposed of. As per the settlement, the respondents   No.   1   to   3   had   agreed   to   repay   the   sum   of Rs.145 Crores with interest at 15% per annum subject to the   same   being   repaid   on   or   before   31.07.2012.   The respondents No. 1 to 3 are stated to have not adhered to the   terms   of   settlement   and   the   re­payment   was   not made.   The   appellant   Bank,   therefore,   instituted   recovery proceedings   by   filing   an   application   before   the   Debts Recovery   Tribunal   (‘DRT’   for   short),   New   Delhi   in   O.A. No.281   of   2015.   In   the   said   proceedings   the   appellant Bank   claimed   that   the   respondents   No.   1   to   3   would   be liable   to   pay   the   entire   outstanding   since   the   benefit   of the   settlement   wherein   the   outstanding   amount   was frozen   had   not   been   availed   within   the   time   frame. Accordingly, the sum of Rs. 572,18,77,112/­(Rupees Five Hundred   Seventy­Two   Crores   Eighteen   Lakhs   Seventy­ Seven   Thousand   and   One   Hundred   Twelve),   which   was due   as   on   31.12.2014   along   with   interest   and   other charges was claimed before the DRT.  4 5. When this was the position, during the pendency of O.A.No.281   of   2015   before   the   DRT   the   respondent No.7/National   Highways   Authority   of   India   (‘NHAI’   for short),   acquired   a   portion   of   the   mortgaged   property belonging   to   respondent   No.3   and   deposited   the compensation   amount   of   Rs.62,31,87,312/­(Rupees Sixty­Two   Crores   Thirty­One   Lakhs   Eighty­Seven Thousand   and   Three   Hundred   Twelve),   before   the   DRT. The   compensation   was   thereafter   enhanced   by   the District   Magistrate   (Arbitrator)   Ghaziabad   and   a   further sum   of   Rs.72,96,12,827/­(Rupees   Seventy­Two   Crores Ninety­Six   Lakhs   Twelve   Thousand   and   Eight­Hundred Twenty­Seven)   was   deposited.   Thus,   in   all   a   sum   of Rs.152,81,07,159/­(Rupees   One   Hundred   Fifty­Two Crores   Eighty­One   Lakhs   Seven   Thousand   and   One Hundred Fifty­Nine) was the compensation amount which was   deposited   on   behalf   of   respondent   No.3   relating   to the   mortgaged   property,   which   was   credited   to   the account  of  respondent  No.3. With these  developments  in the   background,  the   DRT   had  proceeded   to  consider   the 5 claim application and ultimately ordered issue of recovery certificate   through   the   order   dated   15.03.2018.   Through the said order, as against the claim, the DRT had limited the decretal amount to Rs.145 Crores with future interest at   9%   per   annum   till   the   realisation,   on   reducing balance.   It   was   further   ordered   therein   that   the   amount would   be   payable   after   taking   into   consideration   the amount   of   Rs.152,81,07,159/­(Rupees   One   Hundred Fifty­Two Crores Eighty­One Lakhs Seven Thousand and One Hundred Fifty­Nine) paid during the pendency of the proceedings. 6. The   appellant/Bank   as   well   as   respondents   No.   1 to   3   claiming   to   be   aggrieved   by   the   order   dated 15.03.2018 passed by DRT have preferred appeals before the  DRAT.  This Court  at  this   juncture  is  not  required  to consider the merits of the rival contentions relating to the loan   transaction   and   the   quantum   of   recovery   thereof etc.,   which   is   the   matter   arising   in   the   appeal   before DRAT. The present proceeding is limited only with regard to the issue pertaining to the pre­deposit contemplated in 6 law   insofar   as   the   appeal   filed   by   the   respondents   No.1 and   2   herein,   before   the   DRAT.   In   that   regard,   the respondents No.1 and 2 herein, in their Appeal No.311 of 2018 before the DRAT had also filed an application in IA No.511  of  2018  seeking  waiver   of  pre­deposit  amounting to   fifty  per   cent   of   the   debt  determined   by  the   DRT.   The DRAT  having   noticed   the   contentions   on   the   said   aspect and   also   taking   into   consideration   that   the   amount   of Rs.152,81,07,159/­(Rupees   One   Hundred   Fifty­Two Crores   Eighty­One   Lakhs   Seven   Thousand   and   One Hundred Fifty­Nine) was received by the appellant Bank, had   in   that   context   noted   that   the   balance   of   the   debt due   works   out   to   Rs.68,18,92,841/­   (Rupees   Sixty­Eight Crores   Eighteen   Lakhs   Ninety­Two   Thousand   and   Eight Hundred   Forty­One).   Hence,   DRAT   through   the   order dated   27.02.2019   directed   that   fifty   per   cent   of   the   said amount is to be deposited.  Review filed against the same was dismissed on 09.04.2019.  7. The   respondents   No.1   and   2   claiming   to   be aggrieved   by   the   orders   dated   27.02.2019   and 7 09.04.2019 approached the High Court of Delhi in WP(C) No.7530 of 2019. The High Court having adverted to the rival   contentions   and   being   swayed   by   the   fact   that   the appellant/Bank   has   recovered   the   sum   of Rs.152,81,07,159/­(Rupees   One   Hundred   Fifty­Two Crores   Eighty­One   Lakhs   Seven   Thousand   and   One Hundred   Fifty­Nine),   arrived   at   the   conclusion   that   the respondents No.1 and 2 are to be permitted to prosecute the   appeal   without   pre­deposit   and   directed   accordingly. It   is   in   that   view,   the   appellant/Bank   claiming   to   be aggrieved by such order dated 16.07.2019 passed by the High Court is before this Court in the instant appeal.  8. Heard   Mr.   V.Giri,   learned   Senior   Advocate   for   the appellant, Mr. Mukul Rohtagi and  Mr.  Ritin  Rai, learned Senior   Advocates   for   the   respondents   and   perused   the appeal papers.  9.   As   seen,   though   the   sequence   which   led   to   the proceedings before the DRT and DRAT is taken note and referred in  some  detail,  the  short issue for   consideration is with regard to the correctness or otherwise of the order 8 passed   by   the   DRAT   and   the   High   Court   of   Delhi   in   the matter   relating   to   pre­deposit   of   the   debt   due,   in   an appeal   before   the   DRAT.   In   order   to   address   the   said issue, it would be appropriate to take note of Section 21 of the Recovery of Debts and Bankruptcy Act, 1993 which provides   for   deposit   of   the   amount   of   debt   due   on   filing the appeal. Section 21 of the RDBA reads as hereunder: ­ “Deposit   of   amount   of   debt   due,   on   filing appeal  – Where an appeal is preferred by any person from whom the amount of debt is due to   a   bank   or   a   financial   institution   or   a consortium of banks or financial institutions, such   appeal   shall   not   be   entertained   by   the Appellate   Tribunal   unless   such   person   has deposited   with   the   Appellate   Tribunal   [fifty per cent.] of the amount of debt so due from him   as   determined   by   the   Tribunal   under section 19: Provided that the Appellate Tribunal may ,  for reasons to be recorded in writing, [reduce the amount   to   be   deposited   by   such   amount which   shall   not   be   less   than   twenty­five   per cent .   of   the   amount   of   such   debt   so   due]   to be deposited under this section.” (emphasis supplied) 10. A   perusal   of   the   provision   which   employs   the phrase “appeal shall not be entertained” indicates that it 9 injuncts   the   Appellate   Tribunal   from   entertaining   an appeal by a person from whom the amount of debt is due to   the  Bank,   unless   such   person   has   deposited   with   the Appellate Tribunal, fifty percent of the amount of debt so due   from   him   as   determined   by   the   Tribunal   under Section   19   of   the   Act.   The   proviso   to   the   said   Section, however,   grants   the   discretion   to   the   Appellate   Tribunal to   reduce   the   amount   to   be   deposited,   for   reasons   to   be recorded in writing, but such reduction shall not be less than   twenty­five   per   cent   of   the   amount   of   such   debt which is due.  Hence the pendulum of discretion to waive pre­deposit is allowed to swing between fifty per cent and twenty­five   per   cent   of   the   debt   due   and   not   below twenty­five per cent, much less not towards total waiver. It  is  in   that   background,   keeping   in  perspective  the   said provision,   the   DRAT   has   in   the   instant   case   ordered deposit   of   fifty   per   cent   of   the   amount.   The   respondents No.1   and   2   while   seeking   waiver   of   the   deposit   have essentially projected the case to indicate that the recovery certificate   ordered   by   the   DRT   is   for   the   sum   of   Rs.145 10 Crores   with   interest   at   9%   per   annum   and   the   amount realised   by   the   Bank   from   the   compensation   amount payable   to   respondent   No.3   is   itself   a   sum   of Rs.152,81,07,159/­(Rupees   One   Hundred   Fifty   Two Crores   Eighty   One   Lakhs   Seven   Thousand   and   One Hundred Fifty Nine) and as such there is no debt due.   11. In   that   regard   the   High   Court   has   concluded   as hereunder: ­ “9. Having   heard   learned   senior   counsels for the parties, we are of the considered view that learned DRAT has not viewed the aspect of   pre­deposit   correctly   in   the   present   case. The   amount   of   Rs.152,81,07,159/­   was received   by   the   respondent­bank   during   the pendency   of   the   Original   Application.     The respondent­bank   did   not   amend   its   Original Application to  claim  that  it has adjusted the said   amount,   and   did   not   limit   its   claim   for the   balance   amount.     Consequently,   while adjudicating   the   Original   Application,   the DRT   has   proceeded   on   the   basis   that   the respondent­bank is bound by the settlement amount   of   Rs.145   crores,   and   is   entitled   to future interest thereon at the  rate of 9% per annum   from   5 th   July,   2012   onwards   till realization   on   the   reducing   balance,   after taking   into   account   the   amount   of Rs.152,81,07,159/­   received   during   the pendency of the Original Application.  11 10.     Aforesaid   being   the   position,   merely because   the   amount   of   Rs.152,81,07,159/­ was   received   by   the   respondent­bank   before passing   of   the   final   judgment,   and   not thereafter,   would   make   no   difference   while considering the aspect of pre­deposit that the debtor,   or   the   guarantor   would   have   to deposit   in   terms   of   Section   21   of   the aforesaid Act.” 12. The extracted portion indicates that the High Court has proceeded at a tangent while adverting to the aspect of recovery made towards the loan amount from the land acquisition   compensation   payable   to   respondent   No.3. The   conclusion   appears   to   be   that   the   receipt   of   the compensation amount even though was before passing of the decree, would wipe out the decretal amount of Rs.145 Crores with interest at 9% per annum, though it has not been   expressly   stated   so.   Per   contra,   the   DRAT   by   its order dated 27.02.2019 while directing the pre­deposit of fifty   per   cent   of   the   amount   had   taken   note   of   the   fact that   if   the   decretal   amount   as   ordered   by   the   DRT   is taken into consideration and the amount received by the 12 Bank   towards   the   compensation   amount   is   credited,   the balance   of   the   decretal   amount   payable   by   respondents No.1   to   3   would   work   out   to   Rs.68,18,92,841/­   (Rupees Sixty Eight Crores Eighteen Lakhs Ninety Two Thousand and   Eight   Hundred   Forty   One).   It   is   in   that   view,   the DRAT has ordered pre­deposit of fifty per cent of the said amount   which   still   remains   to   be   a   debt   due.   On   that aspect,   though   the   ultimate   correctness   of   the   actual amount due is a matter for calculation to be made in the execution proceedings, for the present, for the purpose of pre­deposit   if   the   decree/recovery   certificate   issued   by the   DRT   is   taken  into   consideration   the   position   is   clear that even if the amount of compensation is appropriated, either   before   or   after   the   decree,   there   would   still   be outstanding amount payable which would be the subject matter of the appeal in DRAT, apart from the fact that the appellant   Bank   in   their   appeal   are   claiming   the   entire amount   which   has   fallen   due   since   the   terms   of settlement was not adhered to.  13 13. Thus,   when   prima   facie   it   was   taken   note   by   the DRAT   that   further   amount   was   due   and   the   pre­deposit was   ordered,   without   finding   fault   with   such   conclusion the   High   Court   was   not   justified   in   setting   aside   the orders passed by  the DRAT. As noted from the extracted portion of the order passed by the High Court, all that the High   Court   has   concluded   is   that   the   benefit   of   the receipt of Rs.152,81,07,159/­(Rupees One Hundred Fifty Two   Crores   Eighty   One  Lakhs   Seven  Thousand   and   One Hundred   Fifty   Nine)   as   against   the   decretal   amount cannot be denied though it was received before passing of the   final   judgment.   Such   conclusion   in   any   event   could not   have   tilted   the   balance   in   favour   of   the   respondents No.1   and   2   to   waive   the   entire   pre   deposit,   unless   the High   Court   had   rendered   a   categorical   finding   that   the entire decretal amount stands satisfied from such receipt and   there   was   no   debt   due   which   in   any   event   was beyond   the   scope   of   consideration   in   a   petition   of   the present   nature.  On   the   other  hand,  as   stated,  the   DRAT having   taken   note   of   the   decretal   amount,   the   receipt   of 14 the amount credited as compensation and, having further noted   the   debt   is   still   due,   has   directed   the   pre­deposit limited to that extent.  14. Therefore,   in   the   facts   and   circumstances   arising herein,   when   further   amount   is   due   and   payable   in discharge of the decree/recovery certificate issued by the DRT   in   favour   of   the   appellant/Bank,   the   High   Court does   not   have   the   power   to   waive   the   pre­deposit   in   its entirety,   nor   can   it   exercise   discretion   which   is   against the   mandatory   requirement   of   the   statutory   provision   as contained in Section 21, which is extracted above.   In all cases   fifty   per   cent   of   the   decretal   amount   i.e.   the   debt due   is   to   be   deposited   before   the   DRAT   as   a   mandatory requirement,   but   in   appropriate   cases   for   reasons   to   be recorded the deposit of at least twenty­five per cent of the debt   due   would   be   permissible,   but   not   entire   waiver. Therefore,   any   waiver   of   pre­deposit   to   the   entire   extent would be against the statutory provisions and, therefore, not   sustainable   in   law.     The   order   of   the   High   Court   is, therefore, liable to be set aside.  15 15. It   is   noticed   that   this   Court   while   considering   an analogous   provision   contained   in   Section   18   of   the Securitisation   and   Reconstruction   of   Financial   Assets and   Enforcement   of   Security   Interest   Act,   2002 (‘SARFAESI’   for   short)   relating   to   pre­deposit   in   order   to avail   the   remedy   of   appeal   has   expressed   a   similar opinion   in   the   case   of   Narayan   Chandra   Ghosh   vs. UCO   Bank   and   Others   (2011)   4   SCC   548,   which   reads as hereunder: ­ 7.   Section 18(1)   of the Act confers a statutory right   on   a   person   aggrieved   by   any   order made   by   the   Debts   Recovery   Tribunal under   Section   17   of   the   Act   to   prefer   an appeal   to   the   Appellate   Tribunal.   However, the   right   conferred   under        Section   18(1)        is subject   to   the   condition   laid   down   in   the second   proviso   thereto.   The   second   proviso postulates   that   no   appeal   shall   be entertained   unless   the   borrower   has deposited   with   the   Appellate   Tribunal   fifty per cent of the amount of debt due from him, as   claimed   by   the   secured   creditors   or determined   by   the   Debts   Recovery   Tribunal, whichever   is   less.   However,   under   the   third proviso   to   the   sub­section,   the   Appellate Tribunal   has   the   power   to   reduce   the amount,   for   the   reasons   to   be   recorded   in writing, to not less than twenty­five per  cent 16 of the debt, referred to in the second proviso. Thus,   there   is   an   absolute   bar   to entertainment   of   an   appeal   under        Section 18        of the Act unless the condition precedent, as stipulated, is fulfilled. Unless the borrower makes,   with   the   Appellate   Tribunal,   a   pre­ deposit of fifty per cent of the debt due from him or determined, an appeal under the said provision   cannot   be   entertained   by   the Appellate  Tribunal.   The  language  of  the   said proviso is clear and admits of no ambiguity.   8. It   is   well­settled   that   when   a   Statute confers   a   right   of   appeal,   while   granting   the right,   the   Legislature   can   impose   conditions for  the exercise of such  right, so long  as the conditions   are   not   so   onerous   as   to   amount to   unreasonable   restrictions,   rendering   the right   almost   illusory.   Bearing   in   mind   the object   of   the   Act,   the   conditions   hedged   in the   said   proviso   cannot   be   said   to   be onerous.  Thus, we hold that the requirement of   pre­deposit   under   sub­section   (1) of        Section   18        of   the   Act   is   mandatory   and there   is   no   reason   whatsoever   for   not   giving full   effect   to   the   provisions   contained in        Section   18        of   the   Act .   In   that   view   of   the matter,   no   court,   much   less   the   Appellate Tribunal,   a   creature   of   the   Act   itself,   can refuse   to   give   full   effect   to   the   provisions   of the Statute.  We have no hesitation in holding that   deposit   under   the   second   proviso to        Section   18(1)        of   the   Act   being   a   condition precedent for preferring an appeal under the said   Section,   the   Appellate   Tribunal   had erred   in   law   in   entertaining   the   appeal 17 without   directing   the   appellant   to   comply with the said mandatory requirement . 9.   The   argument   of   learned   counsel   for   the appellant   that   as   the   amount   of   debt   due had   not   been   determined   by   the   Debts Recovery   Tribunal,   appeal   could   be entertained   by   the   Appellate   Tribunal without   insisting   on   pre­deposit,   is   equally fallacious.   Under   the   second   proviso   to   sub­ section   (1)   of   Section   18   of   the   Act   the amount of fifty per cent, which is required to be   deposited   by   the   borrower,   is   computed either   with   reference   to   the   debt   due   from him   as   claimed   by   the   secured   creditors   or as   determined   by   the   Debts   Recovery Tribunal, whichever is less. Obviously, where the   amount   of   debt   is   yet   to   be   determined by   the   Debts   Recovery   Tribunal,   the borrower,   while   preferring   appeal,   would   be liable to deposit fifty per cent of the debt due from   him   as   claimed   by   the   secured creditors.   Therefore,   the   condition   of   pre­ deposit   being   mandatory,   a   complete   waiver of deposit by the appellant with the Appellate Tribunal,   was   beyond   the   provisions   of   the Act,   as  is  evident  from   the   second  and   third provisos   to   the   said   Section .   At   best,   the Appellate   Tribunal   could   have,   after recording   the   reasons,   reduced   the   amount of   deposit   of   fifty  per   cent   to   an  amount   not less   than   twenty­five   per   cent   of   the   debt referred   to   in   the   second   proviso.   We   are convinced   that   the   order   of   the   Appellate Tribunal,   entertaining   appellant's   appeal without   insisting   on   pre­deposit   was   clearly unsustainable and, therefore, the decision of 18 the   High   Court   in   setting   aside   the   same cannot be flawed.”     (emphasis supplied) 16. Having arrived at the above conclusion the issue is also   with   regard   to   the   extent   to   which   pre­deposit   is   to be ordered in the instant case. Though the learned Senior Advocates   on   either   side   have   indicated   different   figures as the actual debt due as on today, we do not propose to enter   into   that   aspect   of   the   matter   since   the   actual amount   due   is   a   matter   which   would   be   taken   note   by the  DRAT  while  considering   the  appeal  on  merits  and  at the point of recovery if any, in the execution proceedings. However,   for   the   present   we   would   take   note   of   the amount   as   indicated   in   the   order   dated   27.02.2019 passed   by   the   DRAT.   Hence,   for   the   purpose   of determining   the   pre­deposit,   the   decretal   amount   due   is taken   at   Rs.68,18,92,841/­   (Rupees   Sixty­Eight   Crores Eighteen   Lakhs   Ninety­Two   Thousand   and   Eight Hundred   Forty­One).   Mr.   Mukul   Rohtagi,   learned   Senior Advocate   would   contend   that   a   portion   of   property 19 belonging to respondent No.3 has been acquired and the remaining   property   is   still   under   mortgage   and   as   such pre­deposit   would   be   burdensome   to   the   respondents No.1   and   2,   more   particularly   when   the   entire compensation   amount   is   deposited   and   major   portion   of the debt due is discharged.  17. As   already   noted,   a   total   waiver   would   be   against the   statutory   provisions.   However,   in   the   instant   case, taking   note   that   though   the   issue   relating   to   the   actual amount  due is to be considered by the DRAT, keeping in view   the   fact   that   the   DRT   has   taken   into   consideration the   earlier   settlement   and   has   accordingly   decreed   the claim   to   that   extent   and   towards   such   decree   since payment   of   a   major   portion   is   made,   though   by appropriation   of   the   compensation   amount   and admittedly   since   the   remaining   properties   belonging   to respondent No.3 is available by way of mortgage and the respondents No.1 and 2 are the personal guarantors, we deem   it   appropriate   that   in   the   peculiar   facts   and circumstances   of   this   case   to   permit   the   pre­deposit   of 20 twenty­five   per   cent   of   the   amount   as   taken   note   by   the DRAT   i.e.   twenty­five   per   cent   of   Rs.68,18,92,841/­ (Rupees   Sixty   Eight   Crores   Eighteen   Lakhs   Ninety   Two Thousands   and   Eight   Hundred   Forty   One).   To   the   said extent,   the   order   dated   27.02.2019   passed   by   the   DRAT on IA No.511 of 2018 is liable to be modified. 18. It   is   clarified   that   the   consideration   made   herein and   debt   due   quantified   is   limited   to   the   aspect   relating to   pre­deposit.   All   other   contentions   including   as   to   the actual amount of debt due is left open to be urged in the pending appeals.  19. In   view   of   the   above   conclusion   the   interim direction   to   deposit   the   amount   of   Rs.20   Crores   as ordered   on   22.11.2019   would   lose   its   relevance   at   this point   of   time.   Though   as   per   the   said   direction   dated 22.11.2019   the   amount   was   to   be   deposited   within   the time   frame   and   there   is   non­compliance,   in   view   of   the subsequent   development   of   the   final   order   being   passed in the appeal, we see no reason to proceed further in the Contempt   Petition   initiated   by   the   appellant,   though   at 21 an   earlier   point   of   time   notice   was   ordered   to   the respondent.  20. In the result;   (i) The   order   dated   16.07.2019   passed   by   the High   Court   of   Delhi   in   WP(C)   No.7530   of   2019   is set aside; (ii)   The   order   dated   27.02.2019   passed   by   the DRAT,   Delhi   on   IA   No.511   of   2018   in   Appeal No.311 of 2018 is modified. The respondents No. 1 and 2 are permitted to deposit twenty­five per cent of   Rs.68,18,92,841/­(Rupees   Sixty­Eight   Crores Eighteen   Lakhs   Ninety­Two   Thousand   and   Eight Hundred   Forty­One)   and   prosecute   the   Appeal No.311   of   2018,   subject   to   such   deposit   being made within 8 weeks, failing which the appeal shall not subsist in the eye of law; (iii) The  appeal  is accordingly   allowed in  part. No costs; 22 (iv)       The   Contempt   Petition   No.569   of   2020   is closed as unnecessary;  (iv)     Pending   application,   if   any,   shall   stand disposed of.  ..………… ....................CJI.                                                 (S. A. Bobde) … ..…………....................J.                                                 (A. S. Bopanna) ..…..………......................J                                      (V. Ramasubramanian) New Delhi, February 16, 2021 23