Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/s Karnataka Power Trans.Corp.Ltd. Vs. M/s South Indian Sugar Mills Ass &Ors. [January 21, 2016]
2016 Latest Caselaw 80 SC

Citation : 2016 Latest Caselaw 80 SC
Judgement Date : Jan/2016

    

M/s. Karnataka Power Transmission Corporation Ltd. Vs. M/s. South Indian Sugar Mills Association & Ors.

[Civil Appeal Nos. 5429-5430 of 2007]

KURIAN, J.

[Civil Appeal No. 5430 of 2007]

1. It has come out that the plant and machinery owned by the respondent has already been sold in auction and, therefore, nothing survives in this appeal.

2. Therefore, this appeal is disposed of as having been rendered infructuous, in view of the intervening developments. However, the question of law is kept open.

3. Needless to say, nothing further remains to be done by the Commission in this case. There shall be no order as to costs.

[Civil Appeal No. 5429 of 2007]

4. Having extensively heard the learned counsel for the appellant, we do not find any perversity in the order passed by the Appellate Tribunal. The Appellate Tribunal has only remanded the matters for consideration by the Karnataka Electricity Regulatory Commission.

5. Though the learned counsel for the appellant has taken serious objections as to the maintainability of the cross objections, we do not think it necessary in this case to go into those aspects since we have already held that the order passed by the Appellate Tribunal does not suffer from any perversity.

1. Therefore, these objections are also rejected.

6. However, we clarify that the scope of remand shall be limited to the co-generators only since they were the only parties before the Appellate Tribunal.

7. The civil appeal is disposed of as above.

There shall be no order as to costs.

.......................J. [KURIAN JOSEPH]

.......................J. [ROHINTON FALI NARIMAN]

New Delhi;

January 21, 2016.

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 : MAIMS

 
 
Latestlaws Newsletter