Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Karnataka Power Corporation Limited vs M/S. Anand Transport Pvt. Ltd
2025 Latest Caselaw 8039 Kant

Citation : 2025 Latest Caselaw 8039 Kant
Judgement Date : 4 September, 2025

Karnataka High Court

Karnataka Power Corporation Limited vs M/S. Anand Transport Pvt. Ltd on 4 September, 2025

                                              -1-
                                                         NC: 2025:KHC:34874-DB
                                                        COMAP No. 269 of 2025
                                                    C/W COMAP No. 272 of 2025
                                                        COMAP No. 277 of 2025
                  HC-KAR                                       AND 2 OTHERS


                      IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                           DATED THIS THE 4TH DAY OF SEPTEMBER, 2025

                                           PRESENT
                       THE HON'BLE MR. VIBHU BAKHRU, CHIEF JUSTICE
                                             AND
                               THE HON'BLE MR. JUSTICE C M JOSHI
                              COMMERCIAL APPEAL NO. 269 OF 2025
                                             C/W
                              COMMERCIAL APPEAL NO. 272 OF 2025
                              COMMERCIAL APPEAL NO. 277 OF 2025
                              COMMERCIAL APPEAL NO. 278 OF 2025
                                             AND
                              COMMERCIAL APPEAL NO. 300 OF 2025


                 IN COMAP No. 269/2025

                 BETWEEN:
Digitally
signed by        1.   KARNATAKA POWER CORPORATION LIMITED
SUMATHY
KANNAN                A COMPANY INCORPORATED UNDER
Location: High        THE COMPANIES ACT, 1956
Court of
Karnataka             HAVING ITS REGISTERED OFFICE AT NO. 82
                      SHAKTHI BHAVA, 6TH FLOOR
                      RACE COURSE ROAD
                      BENGALURU - 560 001
                      REPRESENTED BY ITS
                      DEPUTY GENERAL MANAGER (LEGAL).

                 2.   THE SUPERINTENDING ENGINEER (FUELS)
                      M/S. KARNATAKA POWER CORPORATION LIMITED
                      NOW RECLASSIFIED AS
                               -2-
                                         NC: 2025:KHC:34874-DB
                                        COMAP No. 269 of 2025
                                    C/W COMAP No. 272 of 2025
                                        COMAP No. 277 of 2025
 HC-KAR                                        AND 2 OTHERS


     THE SUPERINTENDING ENGINEER (MINES)
     NO. 82, SHAKTHI BHAVAN
     3RD FLOOR, RACE COURSE ROAD
     BENGALURU - 560 001.
                                               ...APPELLANTS
(BY SRI AJAY J. NANDALIKE, ADVOCATE)

AND:

1.   M/S ANAND TRANSPORT PVT. LTD.,
     A COMPANY INCORPORATED UNDER
     THE COMPANIES ACT, 1956
     HAVING REGISTERED OFFICE AT MGM - CENTRE, NO.1
     9TH STREET, DR. RADHAKRISHNAN SALAI
     MYLAPORE, CHENNAI - 600 004
     REPRESENTED BY ITS
     CHIEF EXECUTIVE OFFICER & DIRECTOR
     SRI VR ARUNACHALAM.

2.   THE MANAGER,
     AXIS BANK LTD.,
     GROUND FLOOR
     KARUMUTHU NILAYAM NO. 192
     ANNA SALAI, CHENNAI - 600 001.
                                             ...RESPONDENTS
(BY SRI S.V. BHAT, ADVOCATE FOR C/R-1 &
 SRI KATTI DHIRENDRA NARASIMHA, ADVOCATE FOR R-2,
 RESPONDENT No.2 IS DELETED VIDE ORDER
 DATED 04.09.2025)


       THIS COMMERCIAL APPEAL IS FILED UNDER SECTION
13 (1-A) OF THE COMMERCIAL COURTS ACT, 2015 PRAYING
TO SET ASIDE THE IMPUGNED FINAL JUDGMENT AND
DECREE DATED 28.11.2024 PASSED BY THE HON'BLE LXXXII
                                 -3-
                                            NC: 2025:KHC:34874-DB
                                          COMAP No. 269 of 2025
                                      C/W COMAP No. 272 of 2025
                                          COMAP No. 277 of 2025
 HC-KAR                                          AND 2 OTHERS


ADDITIONAL     CITY     CIVIL         AND   SESSIONS      JUDGE,
COMMERCIAL COURT, BENGALURU (CCH-83) IN COM.OS
NO.2798/2016, PRODUCED AS ANNEXURE - A & ETC.


IN COMAP NO. 272/2025

BETWEEN:

1.   KARNATAKA POWER CORPORATION LIMITED
     A COMPANY INCORPORATED UNDER
     THE COMPANIES ACT, 1956
     HAVING ITS REGISTERED OFFICE AT NO. 82
     SHAKTHI BHAVA, 6TH FLOOR
     RACE COURSE ROAD
     BENGALURU - 560 001
     REPRESENTED BY ITS
     DEPUTY GENERAL MANAGER (LEGAL).

2.   THE SUPERINTENDING ENGINEER (FUELS)
     M/S. KARNATAKA POWER CORPORATION LIMITED
     NOW RECLASSIFIED AS
     THE SUPERINTENDING ENGINEER (MINES)
     NO. 82, SHAKTHI BHAVAN
     3RD FLOOR, RACE COURSE ROAD
     BENGALURU - 560 001.
                                               ...APPELLANTS

(BY SRI AJAY J. NANDALIKE, ADVOCATE)

AND:

1.   M/S ANAND TRANSPORT PVT. LTD.,
     A COMPANY INCORPORATED UNDER
     THE COMPANIES ACT, 1956
     HAVING REGISTERED OFFICE AT MGM - CENTRE, NO.1
     9TH STREET, DR. RADHAKRISHNAN SALAI
     MYLAPORE, CHENNAI - 600 004
                            -4-
                                      NC: 2025:KHC:34874-DB
                                     COMAP No. 269 of 2025
                                 C/W COMAP No. 272 of 2025
                                     COMAP No. 277 of 2025
 HC-KAR                                     AND 2 OTHERS


     REPRESENTED BY ITS
     CHIEF EXECUTIVE OFFICER & DIRECTOR
     SRI VR ARUNACHALAM.

2.   THE MANAGER
     STATE BANK OF INDIA
     (FORMERLY STATE BANK OF HYDERABAD)
     CHENNAI MAIN BRANCH
     2ND LINE, BEACH ROAD
     CHENNAI - 600 001.
                                       ...RESPONDENTS

(BY SRI S.V. BHAT, ADVOCATE FOR C/R-1 &
 SMT. P. CHITHRA NIRMALA, ADVOCATE FOR R-2)
RESPONDENT No.2 IS DELETED VIDE ORDER DATED
04.09.2025)

          THIS COMMERCIAL APPEAL IS FILED UNDER
SECTION 13 (1-A) OF THE COMMERCIAL COURTS ACT,
2015 PRAYING TO SET ASIDE THE IMPUGNED FINAL
JUDGMENT AND DECREE DATED 28.11.2024 PASSED BY
THE HON'BLE LXXXII ADDITIONAL CITY CIVIL AND
SESSIONS JUDGE, COMMERCIAL COURT, BENGALURU
(CCH-83) IN COM.OS NO.5654/2016, PRODUCED AS
ANNEXURE - A & ETC.


IN COMAP NO. 277/2025

BETWEEN:

1.   KARNATAKA POWER CORPORATION LIMITED
     A COMPANY INCORPORATED UNDER
     THE COMPANIES ACT, 1956
     HAVING ITS REGISTERED OFFICE AT NO. 82
                            -5-
                                      NC: 2025:KHC:34874-DB
                                     COMAP No. 269 of 2025
                                 C/W COMAP No. 272 of 2025
                                     COMAP No. 277 of 2025
 HC-KAR                                     AND 2 OTHERS


     SHAKTHI BHAVA, 6TH FLOOR
     RACE COURSE ROAD
     BENGALURU - 560 001
     REPRESENTED BY ITS
     DEPUTY GENERAL MANAGER (LEGAL).

2.   THE SUPERINTENDING ENGINEER (FUELS)
     M/S. KARNATAKA POWER CORPORATION LIMITED
     NOW RECLASSIFIED AS
     THE SUPERINTENDING ENGINEER (MINES)
     NO. 82, SHAKTHI BHAVAN
     3RD FLOOR, RACE COURSE ROAD
     BENGALURU - 560 001.
                                         ...APPELLANTS

(BY SRI. AJAY J. NANDALIKE, ADVOCATE)

AND:

1.   M/S ANAND TRANSPORT PVT. LTD.,
     A COMPANY INCORPORATED UNDER
     THE COMPANIES ACT, 1956
     HAVING REGISTERED OFFICE AT MGM - CENTRE
     NO.1, 9TH STREET, DR. RADHAKRISHNAN SALAI
     MYLAPORE, CHENNAI - 600 004
     REPRESENTED BY ITS
     CHIEF EXECUTIVE OFFICER & DIRECTOR
     SRI VR ARUNACHALAM.

2.   THE MANAGER
     STATE BANK OF INDIA
     (FORMERLY STATE BANK OF HYDERABAD)
     CHENNAI MAIN BRANCH
     2ND LINE, BEACH ROAD
     CHENNAI - 600 001.
                                       ...RESPONDENTS

(BY SRI S.V. BHAT, ADVOCATE FOR C/R-1 &
 SMT. P. CHITHRA NIRMALA, ADVOCATE FOR R-2
                            -6-
                                      NC: 2025:KHC:34874-DB
                                     COMAP No. 269 of 2025
                                 C/W COMAP No. 272 of 2025
                                     COMAP No. 277 of 2025
 HC-KAR                                     AND 2 OTHERS


RESPONDENT No.2 IS DELETED VIDE ORDER DATED
04.09.2025)

      THIS   COMMERCIAL APPEAL IS        FILED   UNDER
SECTION 13 (1-A) OF THE COMMERCIAL COURTS ACT,
2015 PRAYING TO SET ASIDE THE IMPUGNED FINAL
JUDGMENT AND DECREE DATED 28.11.2024 PASSED BY
THE HON'BLE LXXXII ADDITIONAL CITY CIVIL AND
SESSIONS JUDGE, COMMERCIAL COURT, BENGALURU
(CCH-83) IN COM.OS NO.5655/2016, PRODUCED AS
ANNEXURE - A & ETC.


IN COMAP NO. 278/2025

BETWEEN:

1.   KARNATAKA POWER CORPORATION LIMITED
     A COMPANY INCORPORATED UNDER
     THE COMPANIES ACT, 1956
     HAVING ITS REGISTERED OFFICE AT NO. 82
     SHAKTHI BHAVA, 6TH FLOOR
     RACE COURSE ROAD
     BENGALURU - 560 001
     REPRESENTED BY ITS
     DEPUTY GENERAL MANAGER (LEGAL).

2.   THE SUPERINTENDING ENGINEER (FUELS)
     M/S. KARNATAKA POWER CORPORATION LIMITED
     NOW RECLASSIFIED AS
     THE SUPERINTENDING ENGINEER (MINES)
     NO. 82, SHAKTHI BHAVAN
     3RD FLOOR, RACE COURSE ROAD
     BENGALURU - 560 001.
                            -7-
                                      NC: 2025:KHC:34874-DB
                                     COMAP No. 269 of 2025
                                 C/W COMAP No. 272 of 2025
                                     COMAP No. 277 of 2025
 HC-KAR                                     AND 2 OTHERS


                                         ...APPELLANTS

(BY SRI AJAY J NANDALIKE, ADVOCATE)

AND:

1.   M/S ANAND TRANSPORT PVT. LTD.,
     A COMPANY INCORPORATED UNDER
     THE COMPANIES ACT, 1956
     HAVING REGISTERED OFFICE AT MGM - CENTRE
     NO.1, 9TH STREET, DR. RADHAKRISHNAN SALAI
     MYLAPORE, CHENNAI - 600 004
     REPRESENTED BY ITS
     CHIEF EXECUTIVE OFFICER & DIRECTOR
     SRI VR ARUNACHALAM.

2.   THE MANAGER
     STATE BANK OF INDIA
     (FORMERLY STATE BANK OF HYDERABAD)
     CHENNAI MAIN BRANCH
     2ND LINE, BEACH ROAD
     CHENNAI - 600 001.
                                       ...RESPONDENTS

(BY SRI S.V. BHAT, ADVOCATE FOR C/R-1 &
 SMT. P. CHITHRA NIRMALA, ADVOCATE FOR R-2
RESPONDENT No.2 IS DELETED VIDE ORDER DATED
04.09.2025)

       THIS   COMMERCIAL APPEAL IS       FILED   UNDER
SECTION 13 (1-A) OF THE COMMERCIAL COURTS ACT,
2015 PRAYING TO SET ASIDE THE IMPUGNED FINAL
JUDGMENT AND DECREE DATED 28.11.2024 PASSED BY
THE HON'BLE LXXXII ADDITIONAL CITY CIVIL AND
SESSIONS JUDGE, COMMERCIAL COURT, BENGALURU
                           -8-
                                      NC: 2025:KHC:34874-DB
                                    COMAP No. 269 of 2025
                                C/W COMAP No. 272 of 2025
                                    COMAP No. 277 of 2025
 HC-KAR                                    AND 2 OTHERS


(CCH-83) IN COM.OS NO.10244/2015, PRODUCED AS
ANNEXURE - A & ETC.



IN COMAP NO. 300/2025

BETWEEN:

1.   KARNATAKA POWER CORPORATION LIMITED
     A COMPANY INCORPORATED UNDER
     THE COMPANIES ACT, 1956
     HAVING ITS REGISTERED
     OFFICE AT NO. 82
     SHAKTHI BHAVA, 6TH FLOOR
     RACE COURSE ROAD
     BENGALURU - 560 001
     REPRESENTED BY ITS
     MANAGING DIRECTOR.

2.   THE SUPERINTENDING ENGINEER (FUELS)
     M/S. KARNATAKA POWER CORPORATION LIMITED
     NOW RECLASSIFIED AS
     THE SUPERINTENDING ENGINEER (MINES)
     NO. 82, SHAKTHI BHAVAN
     3RD FLOOR, RACE COURSE ROAD
     BENGALURU - 560 001.
                                         ...APPELLANTS

(BY SRI AJAY J. NANDALIKE, ADVOCATE)

AND:

1.   M/S ANAND TRANSPORT PVT. LTD.,
     A COMPANY INCORPORATED UNDER
     THE COMPANIES ACT, 1956
     HAVING REGISTERED OFFICE AT
     MGM - CENTRE
     NO.1, 9TH STREET
                            -9-
                                      NC: 2025:KHC:34874-DB
                                     COMAP No. 269 of 2025
                                 C/W COMAP No. 272 of 2025
                                     COMAP No. 277 of 2025
 HC-KAR                                     AND 2 OTHERS


     DR. RADHAKRISHNAN SALAI
     MYLAPORE, CHENNAI - 600 004
     REPRESENTED BY ITS
     CHIEF EXECUTIVE OFFICER & DIRECTOR
     SRI VR ARUNACHALAM.

2.   THE MANAGER
     STATE BANK OF INDIA
     (FORMERLY STATE BANK OF HYDERABAD)
     CHENNAI MAIN BRANCH
     2ND LINE, BEACH ROAD
     CHENNAI - 600 001.
                                       ...RESPONDENTS

(BY SRI S.V. BHAT, ADVOCATE FOR C/R-1 &
 SMT. P. CHITHRA NIRMALA, ADVOCATE FOR R-2
RESPONDENT No.2 IS DELETED VIDE ORDER DATED
04.09.2025)

      THIS   COMMERCIAL APPEAL IS        FILED   UNDER
SECTION 13 (1-A) OF THE COMMERCIAL COURTS ACT,
2015 PRAYING TO SET ASIDE THE IMPUGNED FINAL
JUDGMENT AND DECREE DATED 28.11.2024 PASSED BY
THE HON'BLE LXXXII ADDITIONAL CITY CIVIL AND
SESSIONS JUDGE, COMMERCIAL COURT, BENGALURU
(CCH-83) IN COM.OS NO.10243/2015, PRODUCED AS
ANNEXURE - A & ETC.



      THESE APPEALS, COMING ON FOR ORDERS, THIS DAY,

JUDGMENT WAS DELIVERED THEREIN AS UNDER:
                               - 10 -
                                            NC: 2025:KHC:34874-DB
                                           COMAP No. 269 of 2025
                                       C/W COMAP No. 272 of 2025
                                           COMAP No. 277 of 2025
 HC-KAR                                           AND 2 OTHERS


CORAM: HON'BLE MR. VIBHU BAKHRU, CHIEF JUSTICE
       and
       HON'BLE MR. JUSTICE C M JOSHI


                        ORAL JUDGMENT

(PER: HON'BLE MR. VIBHU BAKHRU, CHIEF JUSTICE)

1. A mediation report has been handed over to this Court,

which indicates that appellants and respondent No.1 in all these

appeals, have settled their disputes.

2. Appellant No.1 has agreed to pay the amount as agreed

in the settlement agreements filed in each of these appeals, in

three installments. The settlement in terms of the agreements

are accepted.

3. Learned counsel for the appellants has also filed a memo

seeking for deletion of respondent No.2 from the array of

parties. In view of the above memo, respondent No.2 is

deleted from the array of parties.

4. Accordingly, the present appeals are required to be

disposed of in terms of the settlement arrived at between the

parties in mediation.

- 11 -

NC: 2025:KHC:34874-DB

HC-KAR AND 2 OTHERS

5. In the result, the decrees passed by the Trial Court are

modified in terms of the settlement agreement arrived at

between the parties in each of these appeals.

6. The Registry is directed to refund the Court Fee paid in

these appeals, as per rules.

7. Pending applications in these appeals, also stand disposed

of.

Sd/-

(VIBHU BAKHRU) CHIEF JUSTICE

Sd/-

(C M JOSHI) JUDGE

KS

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter