2001 INSC 0203 SUPREME COURT OF INDIA Gangabai Charities Vs. Commissioner of Wealth-Tax (S.P. Bharucha, N. S. Hegde and Y.K. Sabharwal JJ.) 22.02.2001 ORDER 1. We have heard learned counsel for the appellant, read the judgments and orders under appeal as also the authorities cited by him. We are of the view that the judgments and orders under appeal are correct and no interference therewith is required. The civil appeals are dismissed with costs. 1 SpotLaw