1998 INSC 0640 SUPREME COURT OF INDIA Asstt. Commercial Taxes Officer Vs. Mehta Opticians C.A.No.773 of 1995 (S.P.Bharucha, M.K.Mukherjee and G.T.Nanavati JJ.) 26.08.1998 ORDER The Text below is only a summarized version of the order pronounced Frames and glasses were exempt from payment of sales tax. Whether sale of spectacles will attract sales tax. No manufacture is carried out when optician fits glasses into frames. Supreme Court held that sale of spectacles was also exempt from payment of sales tax.