1997 INSC 1198 SUPREME COURT OF INDIA Commissioner of Income Tax, A.P., Hyderabad Vs. Coromandal Cements Ltd. (S.C.Sen and Sujata V.Manohar JJ.) 12.12.1997 ORDER The Text below is only a summarized version of the order pronounced The court allowed the appeal as the point in dispute was concluded by a decision of the court in Tuticorin Akali Chemicals & Fertilizers Ltd. v. CIT, and the judgment under appeal was set aside.