2000 INSC 1238 SUPREME COURT OF INDIA Commissioner of Income-tax Vs. Autokast Ltd. (Doraiswamy Rajuu Raju, Ruma Pal and S.P. Bharucha JJ.) 21.11.2000 ORDER The Text below is only a summarized version of the order pronounced Whether interest income is assessable in hands of assessee. Apex court held that interest income is assessable in hands of assessee.