Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Steel Authority Of India Limited ... vs Union Of India Through The General ...
2025 Latest Caselaw 495 Jhar

Citation : 2025 Latest Caselaw 495 Jhar
Judgement Date : 2 July, 2025

Jharkhand High Court

M/S Steel Authority Of India Limited ... vs Union Of India Through The General ... on 2 July, 2025

Author: Sanjay Kumar Dwivedi
Bench: Sanjay Kumar Dwivedi
                  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                 C.M.P. No. 02 of 2025
            M/s Steel Authority of India Limited (SAIL) at Bokaro Steel Plant
                                                                 ... Petitioner
                                             -Versus-
            Union of India through the General Manager, East Central Railway, Hajipur
            and another                                        ... Opposite Parties
                                        With
                               C.M.P. No. 1086 of 2024
                                        With
                                 C.M.P. No. 04 of 2025
                                        With
                               C.M.P. No. 191 of 2025
                                       With
                               C.M.P. No. 192 of 2025
                                       With
                               C.M.P. No. 193 of 2025
                                      With
                               C.M.P. No. 287 of 2025
                                       With
                               C.M.P. No. 288 of 2025
                                       With
                               C.M.P. No. 289 of 2025
                                       With
                               C.M.P. No. 307 of 2025
                                       With
                               C.M.P. No. 535 of 2025
                                       With
                               C.M.P. No. 536 of 2025
                                     -----

CORAM: HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI

-----

For the Petitioner : Mr. Shresth Gautam, Advocate Mr. Himanshu Harsh, Advocate For the Opposite Parties : Mr. Anil Kumar, A.S.G.I. Mr. Abhijeet Kumar Singh, C.G.C.

-----

08/02.07.2025 It appears that in light of the judgment of the Hon'ble Supreme Court

in the case of Gurpreet Singh v. Union of India, reported in (2006) 8

SCC 457 and this judgment further considered by the Hon'ble Supreme Court

in the case of V. Kala Bharathi and others v. Oriental Insurance

Company Limited, Branch Chitoor, reported in (2014) 5 SCC 577, the

interest is required to be paid only on the amount when it has not been

deposited along with the principal amount and in view of that ratio, very

meagre amount appears to be there to be paid by the Railways on the point

of interest.

2. In view of that, Mr. Anil Kumar, learned A.S.G.I. will take instruction

with regard to the dispute relating to interest part from the concerned

authority as it is now well-settled in view of the aforesaid two judgments of

the Hon'ble Supreme Court.

3. This Court hopes that the authority concerned will take decision in light

of the ratio laid down by the Hon'ble Supreme Court in the aforesaid two

judgments.

4. Let all these C.M.Ps. be placed on 08.07.2025.

(Sanjay Kumar Dwivedi, J.) Ajay/

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter