High Court Kerala High Court

State Of Kerala vs S.Balasubramanian on 26 August, 2008

Kerala High Court
State Of Kerala vs S.Balasubramanian on 26 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 242 of 2008()


1. STATE  OF KERALA, REP. BY JOINT
                      ...  Petitioner

                        Vs



1. S.BALASUBRAMANIAN, FRESH ICE CREAM
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :26/08/2008

 O R D E R
                 H.L.DATTU, C.J. & A.K.BASHEER, J.
               ------------------------------------------------------
                         S.T.Rev.No.242 of 2008 &
                        C.M.Appln.No.735 of 2008
                   ---------------------------------------------
                 Dated, this the 26th day of August, 2008

                                   O R D E R

H.L.Dattu, C.J.

This revision petition is filed against the orders

passed by the Kerala Sales Tax Appellate Tribunal, Thiruvananthapuram

in T.A.No.230 of 2005 dated 28th March, 2006.

2. In filing the revision, there is enormous delay.

Therefore, an application under Section 5 of the Limitation Act is filed to

condone the delay in filing the revision petition.

3. Along with the application for condoning the delay, the

applicant has filed an affidavit. In the said affidavit, the deponent has

stated that, the order of the Tribunal passed on 28.3.2006 was received in

the office of the Joint Commissioner (Law), Ernakulam on 20.5.2006.

Immediately on receipt, the same was sent to the office of the Assistant

Commissioner, Commercial Taxes, Special Circle, Thiruvananthapuram

for report. The Assistant Commissioner after going through the files

forwarded a report dated 12.12.2006. It was formerly opined that there

was no scope for appeal based on which the files were closed.

S.T.Rev.No. 242/2008 -2-

However, later, report was again called for, and, based on the report

received on 22.03.2008 the office of the Joint Commissioner (Law)

forwarded their comments to the office of the Commissioner of

Commercial Taxes. The Commissioner of Commercial Taxes by letter

dated 1.4.2008 requested the Advocate General to examine the scope for

filing an appeal/revision. The aforesaid communication, along with the

connected files were forwarded from the office of the Joint

Commissioner (Law) on 29.4.2008 to the Office of the Advocate

General and the matter was placed before the Special Government

Pleader (Taxes) for examining the scope for appeal on 1.5.2008. Due to

court work and other drafting work the files could not be taken up

immediately. The Special Government Pleader (Taxes) having examined

the files was of the opinion that Revision ought to be filed in the above

matter and hence prepared a Revision and submitted the same for

approval. The section after receiving approval has taken some time in

preparing the paper book and filing the same before this Court.

4. It is stated that, there is some delay in preparing the

report by the concerned officers since the proposals for appeal are made

in addition to regular work and the entire records have to be examined

for sending a proposal. It is also stated that the Circle Offices are

S.T.Rev.No. 242/2008 -3-

dealing with multifarious work such as returns scrutiny, processing of

refund applications, assessment, creation of demand, collection of tax

etc. The officers are also engaged in field work. In addition, to this

periodic review meetings are also conducted by the higher authorities

and also the revenue authorities to boost up the revenue collection and to

ensure follow up action. In the circumstances the assessing authorities

are taking some time to forward the remarks from the appellate order

since the same is done after verification of the entire files and also

discussion with higher authorities on legal issues. In the circumstances

there is some delay caused in forwarding the proposals for filing

Revision from the orders of the appellate authority. It is stated that the

delay is not wilful or deliberate. It is also stated that the delay in filing

the revision has occurred due to the procedural delay and exigencies of

work, both at the offices of the Commercial Taxes Department as also at

the Office of the Advocate General.

5. In the affidavit filed, the petitioner has not satisfactorily

explained the delay in getting the report from the Assistant

Commissioner, Special Circle, Thiruvananthapuram whether to prefer an

appeal/revision against the orders passed by the Tribunal. This

unexplained delay, in our opinion, cannot be condoned by any Court,

S.T.Rev.No. 242/2008 -4-

much less a Court which is entertaining a revision petition. We do not

mean that the Revenue has to explain each day’s delay. But, they are

supposed to satisfactorily explain the delay of about two years from

20.5.2006 to 29.4.2008 to decide whether a revision petition to be

filed against the orders passed by the Tribunal. In our opinion, this

unexplained delay is fatal to the proceedings. Therefore, we cannot

accept the affidavit filed by the petitioner. Accordingly the application

for condonation of delay requires to be rejected and it is rejected.

6. Consequently the revision petition is also rejected.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE

MS