1999 INSC 0769 SUPREME COURT OF INDIA State of A.P. Vs. A.P. State Road Transport Corpn. C.A.Nos.367-78 of 1993 (S.P.Bharucha, B.N.Kirpal, V.N.Khare , D.P.Mohapatra and N.Santosh Hedge JJ.) 29.09.1999 ORDER The Text below is only a summarized version of the order pronounced Respondent wholly owned by appellant. Whether respondent liable to pay sales tax on sale of old tyres, tubes and like. Supreme Court held that dispute will neither benefit appellant nor respondent as appellant wholly owns the respondent and dispute was just a waste of time.