1978 INSC 0103 Smt. Baigana and Others Vs Deputy Collector of Consolidation and Others Special Leave Petition (Civil) No. 4963 of 1977 (V. R. Krishna Iyer, Jaswant Singh JJ) 14.03.1978 JUDGMENT KRISHNA IYER, J. - The Supreme Court is more than a Court of appeal. It exercises power only when there is supreme need. It is not the fifth court of appeal but the final court of the nation. Therefore, even if legal flaws may be electronically detected, we cannot interfere sans manifest injustice or substantial question of public importance. By this token, the petitioner has missed the bus. Dismissed.