2012 INSC 0291 (2012) INDSC 0169 SUPREME COURT OF INDIA L & T Uttaranchal Hydro Power P.Ltd. Vs. Jaya Prakash Dabral C.A.No.2883 of 2012 (H.L.Dattu and Chandramauli Kr. Prasad JJ.) 04.04.2012 ORDER 1. Dismissed. 2. By the impugned judgment, the Tribunal has decided the only issue with regard to the locus of the respondents herein and has not adjudicated on any other issue(s) canvassed by the appellant. Therefore, we clarify that the appellant is at liberty to agitate those issue(s) at an appropriate stage. Ordered accordingly. Law Information Center 1 SpotLaw