Allahabad High Court High Court

U.P.Power Corporation Ltd. vs U.P.Electricity Regulatory … on 21 July, 2010

Allahabad High Court
U.P.Power Corporation Ltd. vs U.P.Electricity Regulatory … on 21 July, 2010
Court No. - 7

Case :- FIRST APPEAL No. - 42 of 2002

Petitioner :- U.P.Power Corporation Ltd.
Respondent :- U.P.Electricity Regulatory Commission Lucknow And
Another
Petitioner Counsel :- Amarjeet Singh Rakhra
Respondent Counsel :- I.B. Singh

Hon'ble Dr. Satish Chandra,J.

Sri Amarjeet Singh Rakhra, learned counsel for the appellant submits that
power purchase agreement in question has come to an end, so no cause of
action is left. The appeal has become infructuous.

Accordingly, the appeal is dismissed being infructuous.

Order Date :- 21.7.2010
KS/