High Court Kerala High Court

M/S Rasna Enterprises Ltd vs The State Of Kerala on 11 February, 2009

Kerala High Court
M/S Rasna Enterprises Ltd vs The State Of Kerala on 11 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 21 of 2009()


1. M/S RASNA ENTERPRISES LTD.,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA.
                       ...       Respondent

                For Petitioner  :SRI.C.K.THANU PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :11/02/2009

 O R D E R
                    C .N. RAMACHANDRAN NAIR &
                       K. SURENDRA MOHAN, JJ.
                - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    S.T.Rev. Nos. 21 & 22 OF 2009
                                         and
                   C.M. Appl. Nos. 97 & 99 OF 2009
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 11th day of February, 2009

                                    O R D E R

Ramachandran Nair,J.

The connected revisions are filed with a delay of 962 days.

The explanation offered is the misplacing of orders by the authorised

representative, which is not quite convincing. However, since the

issue raised has to be decided, we allow the delay condonation

petition and admit the revision petitions on condition that the

petitioner shall remit Rs.5,000/- towards cost which will be paid to the

Peoples Council for Social Justice. Petitioner has to produce DD in

favour of Peoples Council for Social Justice before the Registrar

within two weeks from receipt of this order. Registrar will receive and

forward the same to the beneficiary without any delay. Compliance

shall be reported by the Registrar to this Court.

Heard counsel for the petitioner and the Government Pleader.

Counsel for the petitioner has produced the judgment of the Supreme

Court in the same matter in the assessee’s case for earlier years,

STRV : 21/2009
-:2:-

reported in 2008 (16) VST 468 wherein the Supreme Court has

remanded the case for consideration whether the item is food or

vegetable product or non-alcoholic drink. We are told that the

Tribunal has not considered the case after remand by the Supreme

Court. It is seen that ST(Rev) No.438/06 also has been remanded

by this Court to the Tribunal for fresh decision, based on the

judgment of the Supreme Court. Therefore, following these

judgments of the Supreme Court and this Court, we set aside the

orders of Tribunal for these two years, i.e., 2000-01 and 2001-02 and

remand the matter to the Tribunal for fresh decision along with batch

cases. There will be a specific direction to the Tribunal to hear the

parties and dispose of all the revisions within three months from

receipt of this order. Government Pleader will also communicate the

order to the Tribunal.

(C.N.RAMACHANDRAN NAIR)
Judge.

(K. SURENDRA MOHAN)
Judge.

ttb

STRV : 21/2009
-:3:-

STRV : 21/2009
-:4:-