2004 INSC 0042 SUPREME COURT OF INDIA Tata Power Company Limited Vs. Bses Limited C.A.Nos.8362-63 of 2003 (G. P. Mathur and R. C. Lahoti JJ.) 09.01.2004 JUDGMENT R.C.Lahoti, J. 1. After hearing the learned counsel for the parties, we clarify that what has been rejected vide para 19 of the judgment dated 17-10-2003 (BSES Ltd. v. Tata Power Co. Ltd., ) is the argument which is noted in the first sentence of the paragraph. We further direct the words "by itself" to be read as added at the end of para 19. The rest of the prayers made in the applications cannot be allowed by way of clarification. The applications stand disposed of. 1 SpotLaw