2008 INSC 0025 SUPREME COURT OF INDIA Petitioner: Set Discovery Pvt. Ltd. Vs. Telecom Regulatory Authority of India C.A.No.5172 of 2006 (H.K. Sema and Markandey Katju ,JJ.) 07.01.2008 ORDER 1. The order impugned is an interim order. It is stated that the final order has been passed. In view thereof, the matter has become in fructuous. The appeal is disposed of as in fructuous. It is open to the appellant to make an application before the authority which passed the interim order for suitable relief in consequence of any injury it may have suffered as a consequence of the interim order. 1 SpotLaw