2016 INSC 1156 SUPREME COURT OF INDIA Haryana Vidhyut Prasaran Nigam Ltd. Vs. Haryana Electricity Regulatory Commission & Anr. C.A.No.12324 of 2016 (Kurian Joseph and R.F.Nariman,JJ.,) 14.12.2016 JUDGMENT Kurian Joseph,J., 1. Delay condoned. 2. It is seen that the APTEL has left the issue regarding impact on tariff under Section 63 of the Electricity Act, 2003 to be decided by the Arbitral Tribunal. 3. We make it clear that the Tribunal will take an independent decision, uninfluenced by any of the observations and findings in the impugned Judgment. 4. The Arbitral Tribunal is directed to decide the impact on tariff as a preliminary issue. 5. In view of the above, the appeal is disposed of. 6. No costs. 1 SpotLaw