1990 INSC 0418 SUREME COURT OF INDIA State Bank of Travancore Vs. Commissioner of Income-Tax (K J Shetty and K Singh JJ.) 29.08.1990 ORDER K. JAGANNATHA SHETTY, J. 1. Heard learned Counsel for the parties and also for the interveners. 2. The question raised in these appeals is whether the interest on sticky advances is income for the assessment year 1968-69. The answer to the question is covered by the majority view of this Court in State Bank of Travancore v. CIT . Following the said decision, the appeals and application for intervention are dismissed with no order as to costs.