IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED : 1-8-2008 CORAM THE HONOURABLE MR.JUSTICE M.CHOCKALINGAM AND THE HONOURABLE MR.JUSTICE R.SUBBIAH O.S.A.Nos.112 to 114, 120, 126, 127, 155 and 156 of 2001 and CMP Nos.8197 and 8198 of 2001 O.S.A.NOS.112 to 114 and 12O of 2001: Tamil Nadu Electricity Board Constituted under the provisions of Electricity (Supply) Act, 1948 and having its Principal Office at NPKRR Maaligai No.800, Anna Salai Chennai 600 002. .. Appellant vs 1.Videocon Power Ltd., A Public Limited Company Incorporated under the Companies Act, 1956 and having its registered office at 1601 Maker Chamber V.Nariman Point, Mumbai 400 021. 2.Videocon Energy Holding Ltd A Public Limited Company Incorporated under the Companies Act, 1956 and having its registered office at 1601 Maker Chamber V.Nariman Point, Mumbai 400 021. 3.Canara Bank through its Branch Office at No.787, Anna Salai Chennai 600 002. .. Respondents
O.S.A.NOS.126, 127, 155 and 156 of 2001:
1.Videocon Power Limited,
A Public Limited Company
Incorporated under the
Companies Act, 1956
and having its registered
office at 1601 Maker Chamber V
Nariman Point,
Mumbai 400 021.
2.Videocon Energy Holding Limited
A Public Limited Company
Incorporated under the
Companies Act, 1956
and having its registered
office at 1601 Maker Chamber V
Nariman Point,
Mumbai 400 021. .. Appellants
Vs.
1.Tamil Nadu Electricity Board
Constituted under the provisions
of Electricity (Supply)
Act, 1948 and
having its Principal Office at
NPKRR Maaligai
No.800, Anna Salai
Chennai 600 002.
2.Canara Bank
through its Branch Office at
No.787, Anna Salai
Chennai 600 002. .. Respondents
Original Side appeals preferred under Order XXXVI Rule 11 of O.S. Rules 1956 read with Clause 15 of Letters Patent against the order of this Court dated 9.4.2001 in O.A.Nos.969 to 972 of 2000.
For Appellant : Mr.N.C.Ramesh
in OSA Nos.112 to 114 and 120/2001
Mr.S.Raghunathan
in OSA Nos.126,127,155 & 156/2001
For Respondents: Mr.T.C.A.Srinivasan for R-3
in OSA Nos.112 to 114 and 120/2001
Mr.N.C.Ramesh for R1
in OSA Nos.126,127,155 & 156/2001
– – – –
COMMON JUDGMENT
(The judgment of the Court was made by M.CHOCKALINGAM, J.)
These appeals have arisen from the order passed by the learned Single Judge in the applications filed under Section 9 of the Arbitration and Conciliation Act. Those applications were filed for interim injunction. The interim injunction was not granted, but at the same time, the parties were directed to maintain status quo. Aggrieved over the refusal to grant injunction, four appeals have been brought forth, while the other four appeals have been brought forth by the first respondent against the order of status quo.
2.At this juncture, it is brought to the notice of the court by the counsel on either side that an award has been passed and hence no further order is necessary and the appeals do not require for consideration. The learned counsel appearing for the appellants in O.S.A.Nos.126, 127, 155 and 156 of 2001 has made an endorsement that the above appeals have become infructuous and the appeals may therefore be dismissed. The statement made by the learned counsel on either side and the endorsement made by the learned counsel for the appellants in O.S.A.Nos.126, 127, 155 and 156 of 2001 are recorded. In view of the same, all these appeals are disposed of. No costs. Consequently, the connected CMPs are closed.
nsv/vvk