High Court Kerala High Court

M/S.Bpl Mobile Communication … vs State Of Kerala on 29 August, 2008

Kerala High Court
M/S.Bpl Mobile Communication … vs State Of Kerala on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 152 of 2006()


1. M/S.BPL MOBILE COMMUNICATION LIMITED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :.

                For Respondent  : No Appearance

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

 Dated :29/08/2008

 O R D E R
                      H.L.Dattu,C.J. & A.K.Basheer,J.
                   ------------------------------------------------
                            S.T.Rev.No.152 of 2006
                   -------------------------------------------------

                   Dated, this the 29th day of August, 2008

                                      ORDER

H.L.Dattu,C.J.

M/s. BPL Mobile Communication Ltd., a Company incorporated

under the provisions of the Companies Act, has called in question the

correctness or otherwise of the orders passed by the Kerala Sales Tax

Appellate Tribunal, Additional Bench, Palakkad in T.A.No.246 of 2002 dated

26.9.2005.

(2) The relevant assessment year is 1998-1999.

(3) Smt.Nivedita A. Kamath, learned counsel appearing for

Sri.A.M.Shaffique, learned Senior Counsel, would inform us that the

petitioner Company has been wound up by an order passed by a competent

jurisdictional High Court and, further, an Official Liquidator has been

appointed to manage the affairs of the petitioner Company.

(4) The Official Liquidator has not impleaded himself as a party

to the proceedings.

(5) The revision petition is of the year 2006. We are of the

opinion, that, it may not be proper for us to keep the matter pending on the

board. Therefore, we reject the revision petition for non-prosecution.

S.T.Rev.No.152 of 2006

– 2 –

(6) However, we reserve liberty to the Official Liquidator, if he

so desires, to make an appropriate application to come on record and to seek

for restoration of the revision petition.

Ordered accordingly.

H.L.Dattu
Chief Justice

A.K.Basheer
Judge
vku/-