Supreme Court of India
Commissioner Of Income-Tax vs Shaily Engineering Plastic Ltd. on 31 October, 2002
Equivalent citations: (2003) 179 CTR SC 14, 2002 258 ITR 437 SC
Bench: R Pal, B Srikrishna
ORDER
1. In the facts and circumstances of the case, we see no reason to interfere with the findings recorded by the High Court. The civil appeal is accordingly dismissed. There shall be no order as to costs.