Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Supreme Court - Daily Orders

M/S Precious Energy Holdings Limited ... vs State Bank Of India on 13 March, 2023

Bench: A.S. Bopanna, Hima Kohli

                                       IN THE SUPREME COURT OF INDIA
                                        CIVIL APPELLATE JURISDICTION


                                        CIVIL APPEAL NO. 972 OF 2023


     M/S PRECIOUS ENERGY HOLDINGS LIMITED BVI.                          APPELLANT(S)


                                                     VERSUS

     STATE BANK OF INDIA & ANR.                                        RESPONDENT(S)


                                                   O R D E R

Heard learned senior counsel for the appellant as also learned Additional Solicitor General for the respondents and perused the appeal papers.

Though a proposal was put forth earlier to settle the matter through one time settlement and a proposal was submitted by the appellant, the same has been rejected by the respondent on 04.03.2023.

Learned senior counsel for the appellant submits that a revised proposal would be submitted. On that aspect, we express no opinion and is left open to the parties.

However, we see no merit to entertain this appeal. The appeal is, accordingly, disposed of.

Pending application(s) shall stand disposed of.

………………………………………………J. [A.S. BOPANNA] .……………………………………….J. [HIMA KOHLI] Signature Not Verified NEW DELHI;

Digitally signed by Rajni Mukhi Date: 2023.03.14

MARCH 13, 2023 17:50:05 IST Reason:

ITEM NO.21 COURT NO.12 SECTION XVII S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Civil Appeal No.972/2023 M/S PRECIOUS ENERGY HOLDINGS LIMITED BVI. Appellant(s) VERSUS STATE BANK OF INDIA & ANR. Respondent(s) (FOR ADMISSION and IA No.31542/2023-EX-PARTE AD-INTERIM RELIEF and IA No.31545/2023-PERMISSION TO FILE ADDITIONAL DOCUMENTS/ FACTS/ANNEXURES ) Date : 13-03-2023 This appeal was called on for hearing today. CORAM :
HON'BLE MR. JUSTICE A.S. BOPANNA HON'BLE MS. JUSTICE HIMA KOHLI For Appellant(s) Mr. K.V. Viswanathan, Sr. Adv.
Mr. Siddhant Buxy, AOR Mr. Krishna Sumanth, Adv. Mr. Arvind Raj,Adv.
For Respondent(s) Mr. K. V. Mohan, AOR Mr. T.Ravichandran, Adv. Mr. K.V. Mohan, Adv.
Mr. K.V. Balakrishnan, Adv. Mr. Rahul Kumar Sharma, Adv.
Mr. N. Venkataraman, Sr. Adv. Mr. Sanjay Kapur, AOR Ms. Megha Karnwal, Adv.
Mr. Surya Prakash, Adv.
Mr. Arjun Bhatia, Adv.
UPON hearing the counsel the Court made the following O R D E R The appeal is disposed of in terms of signed order. Pending application(s) shall stand disposed of.
(RAJNI MUKHI) (DIPTI KHURANA) COURT MASTER (SH) ASSISTANT REGISTRAR (Signed order is placed on the file)