Supreme Court of India

N.C. John & Sons Ltd. vs Cit on 22 January, 2003

Supreme Court of India
N.C. John & Sons Ltd. vs Cit on 22 January, 2003
Equivalent citations: 2003 128 TAXMAN 857 SC


ORDER

We have (sic) learned counsel for the parties.

2. We see no reason to interfere with the judgment under appeal. The civil appeals are accordingly dismissed without any order as to costs.