2008 INSC 0239 SUPREME COURT OF INDIA Bharat Sanchar Nigam Ltd. Vs. Reliance Communication Ltd C.A.No.2930 of 2006 (S.B.Sinha & V.S.Sirpurkar,JJ.) 29.01.2008 ORDER 1. I.A.Nos. 9-10/2008 In Civil Appeal No. 2930 of 2006 2. Having heard the learned counsel for the parties we are of the opinion that the question of jurisdiction as preliminary issue should be heard in the matter in which it is in question. The I.As. are disposed of accordingly 1 SpotLaw