2000 INSC 0831 SUPREME COURT OF INDIA Commissioner of Income-Tax Vs. Shivsagar Estate (S.P. Bharucha, R.C. Lahoti and N. S. Hegde JJ.) 27.07.2000 ORDER 1. Having regard to the fact that no appeal has been carried against the orders of identical assessment for the previous year, the civil appeals and special leave petitions are dismissed. 2. No order as to costs.