2008 INSC 1145 SUPREME COURT OF INDIA Damodar Valley Corporation Vs. Tata Steel Ltd. C.A.No.3458 of 2008 (S.H. Kapadia and B. Sudershan Reddy JJ.) 30.04.2008 ORDER 1. Leave granted. 2. Civil Appeal Nos.3463-67/2008 (@ SLP (C) Nos.19921-19925 of 2007) are taken on board. 3. In view of the Order passed in Civil Appeal No.3450/2008 (@ SLP (C) No.7272 of 2007) - State of Jharkhand & Ors. v. Atibir Hi-Tech Pvt. Ltd., Giridh and Anr. these civil appeals are accordingly disposed of with no order as to costs. 1 SpotLaw