Kerala High Court
The State Of Kerala vs M/S.Orma Marble Palace (P) Ltd on 24 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 208 of 2008()
1. THE STATE OF KERALA,
... Petitioner
Vs
1. M/S.ORMA MARBLE PALACE (P) LTD.,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.ISSAC M.PERUMPILLIL
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :24/03/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
K. SURENDRA MOHAN, JJ.
--------------------------------------------
S.T. Rev. No. 208 OF 2008 &
C.M. Appln. No. 523 of 2008
--------------------------------------------
Dated this the 24th day of March, 2009
JUDGMENT
Ramachandran Nair,J.
Since inordinate delay in filing the revision in the connected case
was declined to be condoned by this Court, and since Special
Government Pleader submitted that Special Leave Petition is being
filed before the Supreme Court in those connected cases, we dismiss
the Delay Condonation Petition and consequently the Tax Revision
without considering the case on merits, leaving freedom to the State to
file review if SLP is allowed.
(C.N.RAMACHANDRAN NAIR)
Judge.
(K. SURENDRA MOHAN)
Judge.
kk
2