Gujarat High Court High Court

Appearance : vs Heard on 16 August, 2010

Gujarat High Court
Appearance : vs Heard on 16 August, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2073/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 2073 of 2010
 

In


 

FIRST
APPEAL No. 2638 of 2003
 

 
======================================


 

STATE
BANK OF INDIA & ANOTHER
 

Versus
 

P
K THAKKAR CONSTRUCTION CO PVT LTD 

 

======================================
 
Appearance : 
Mr
Pranav G Desai for the applicants
 
====================================== 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 16/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Heard
learned counsel for the applicant on the application. Initially, we
issued notice to the respondent-company. We are told by the learned
counsel for the respondent-company earlier that notice has been
served at his place by affixation and therefore that is not correct
serving on the respondent-company and therefore he is not appearing.

We
examined the contents of the application and we think that the
directions which have been sought by the applicant in the application
are in the nature of execution. We do not think that such an
application can be moved before us. If at all, any execution is
required to be made of the directions of the Honourable Supreme Court
then, either execution proceedings have to be filed or contempt
proceedings should be filed.

Learned
counsel for the applicant submits that he has approached the Registry
of this Court before filing this application. The authority could
consider the request and take appropriate decision with regard to the
directions of the Honourable Supreme Court, but it is not for this
Court to execute the directions because, after disposal of the first
appeal, this Court becomes functus officio as no proceedings
are pending before this Court.

Since
no proceedings are pending before us, this application cannot be
entertained. The same is disposed of accordingly.

(Bhagwati
Prasad, J.)

(J.C.

Upadhyaya, J.)

*mohd

   

Top