2016 INSC 0242 SUPREME COURT OF INDIA Union of India Vs. Tata Teleservices Ltd. C.A.No.1686-1687 of 2016 (Kurian Joseph and R.F.Nariman,JJ.) 04.03.2016 JUDGMENT Kurian Joseph,J. 1. As fresh demands have been issued in supersession of the original demands, we find no error in the approach taken by the Tribunal, in the facts of this case. 2. The civil appeals are accordingly dismissed. 3. There shall be no order as to costs. 1 SpotLaw