2001 INSC 0533 SUPREME COURT OF INDIA Commissioner of Sales Tax, U.P. Vs. Kumaon Tractors & Motors (M. B. Shah and R. P. Sethi JJ.) 25.07.2001 ORDER The Text below is only a summarized version of the order pronounced Whether High Court exceeded its jurisdiction under Section 11 by interfering with concurrent findings of facts arrived by authorities. Section 11 confers limited jurisdiction to interfere with Order of Tribunal only on question of law. High Court cannot reappreciate evidence. 1 SpotLaw