' PASSEIIINV SI'A.NO. 2726/2004 on THE FILE OF THE
, isE.ARNATAKA APPELLATE TRIBUNAL, BANGALORE,
_ " P;amf'LY ALLOWING THE APPEAL.
iN THE men COURT 012' KARNATAKA AT BANGALORE
Satcd the 3RD day of March 2009
:PRESENT: w_ _ u
THE HC}N'BLE MR. JUSTICE : DEEPAK "7 "' '
A N 1:) % ff: . " 'I A
THE H()N'BLE MRJUSTICE ::§;}A'(i!:VN"NH}"'}--ifi§f€_V' _
s.T.R.P.No,,13oI2(3<3§'"'-- _ ~,
inS.T.A.No.2726L;}_Q04 CF33)'
BETWEEN :
THE STATE 01:' KARN_A'ITAK1?» ' _
BANGALORE REPRESENTED B.YT"--mE
SECRETARY, FINA?!-CEv.D'EPART'MEN§' "
V1DHANa..so--:_:DI~:A I '
BANGAE;OR;E#Q1.v _ "
" PETITIONER
(By smt; :§3i¢g.han,.'.Ad;d1; Gcvt;}Advocate)
AND ; V V' 4 4 .
M13' RICHMOIQI} 'ELLERIES
.-{P}LTE).", HAZJDIIV-ROAD
.. BAP+3GALOR§'3:,_ _
' "" " RESPONDENT
Tb*’§5R-PIVFEAVLEVD U/S 23 (3) 0? THE REST AC1′ A(;’rAiNS’I’
‘I’HE__ JUDGMEN’? AND ORDER DATED: 31.732007
THIS PETITION comma ON FOR ORDER$:V~’TifI~lI»_S}._vv
DAY, DEEPAK VERMA J, MADE THE FOLLOWIDEG; . .____j j__ A’
State has preferred this
Petition under Section V’
Tax Act, 1957 (for shotjt, ‘t;he”
dated 31.7.2007 Appellate
Tribunal, for the
V
._ -As of_fiee’§:uo’te, this revision is barred
by 201 order by the Tribufial
WaS«.i’fia’£S6d _____ M3:1.7.20O7. According to the
the information of the impugned
o:n£1 er by it only on 7.11.2007. Soon
the order passed by the ‘I’I’ibuna1,
Joint Commissioner of Commercial Taxes
(Legej) opined for review on 9.11.2037. The fiie
‘4 therefore was referred to the Deputy Commissioner of
Commerciai Taxes (Legai).
Advocate Genera}, but the revision was filed.-aon
21.11.2008. Here also, dc-iay of more
was caused.
5. The sequence of eve:nts~’of
dates would clearly
inordinate delay at vagjous been
explaineci properly In any
case, a on the
State for eozidonafion of delay,
more élfi;aS Vnot been explained
satisfaetoiiiy :E?.I1Vdr.»tGV {:m;§;’e’s;’;ii;isfactioI1.
»’._§f”InA.the Iig1;i:t.V’of:ti1e aforesaid contention, Misc.
filed for condonation of ch:-lay is
fAecordi1181Ys the revision petition also
stafids
sd/~
judge
Sdl-4
Tudqe
Ifrvrz