Kerala High Court
State Of Kerala vs M/S.Chithra Plywoods on 3 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
TRC.No. 465 of 2000()
1. STATE OF KERALA
... Petitioner
Vs
1. M/S.CHITHRA PLYWOODS, KOZHIKODE
... 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 :03/07/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
------------------------------------------------------------------
T.R.C.No.465 of 2000 &
C.M.P No.6461 of 2000
-------------------------------------------------------
Dated, this the 3rd day of July, 2008
O R D E R
H.L.Dattu, C.J.
In spite of granting sufficient time, the petitioner has not
taken any steps to serve notice of the delay petition to the respondent.
That only shows that the petitioner is not interested in pursuing the
matter. In view of the above, petition to condone the delay in filing the
tax revision case and the tax revision case are dismissed for
non-prosecution.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
MS