2009 INSC 0101 SUPREME COURT OF INDIA Steel Authority of India Ltd. Vs. State of Orissa C.A.No.345 of 2009 (S.H. Kapadia and Aftab Alam JJ.) 19.01.2009 ORDER 1. Delay condoned. 2. Leave granted. 3. In terms of our Order dated 18th January, 2008, and in terms of the judgment of the Division Bench of this Court in the case of National Mineral Development Corporation Ltd. Vs. State of M.P. & Another reported in 2004 (6) SCC 281, the matters stand remitted to the High Court to decide on the question of computation of royalty which has not been considered in the impugned judgment. The impugned judgment is accordingly set aside and the matters are remitted to the High Court to be decided in accordance with law. 4. The appeals are accordingly allowed with no order as to costs. 1 SpotLaw