High Court Kerala High Court

State Of Kerala Rep.By vs M/S.Manjilas Rice Mill on 17 November, 2008

Kerala High Court
State Of Kerala Rep.By vs M/S.Manjilas Rice Mill on 17 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 279 of 2006()


1. STATE OF KERALA REP.BY
                      ...  Petitioner

                        Vs



1. M/S.MANJILAS RICE MILL,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SMT.K.LATHA

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

 Dated :17/11/2008

 O R D E R
                    H.L.DATTU, C.J. & A.K.BASHEER, J.
                  ------------------------------------------------------
                            S.T.Rev.No. 279 of 2006 &
                            C.M.Appln.No.662 of 2006
                       ---------------------------------------------
                  Dated, this the 17th day of November, 2008

                                      O R D E R

H.L.Dattu, C.J.

State, being aggrieved by the orders passed by the Kerala

Agricultural Income Tax and Sales Tax Appellate Tribunal, Additional

Bench, Palakkad in T.A.No.523/2004 dated 25.10.2004, is before us in this

revision petition.

(2) In filing the revision petition there is a delay of 531 days.

To condone the said delay, C.M.Appln.No.662/2006 is filed. Along with the

said application an affidavit is filed before us. In the said affidavit it is

stated that, the order of the Tribunal was received in the office of the Joint

Commissioner (Law) on 4.12.2004 and, that, after obtaining the proposal

from the Commissionerate, Thiruvananthapuram the files were sent to the

office of the Advocate General on 8.4.2005 for preparing the revision petition

and ascertaining the opinion from the concerned Government Pleader. It is

stated that, the files were placed before the concerned Government Pleader on

20.4.2005. It is also stated that after preparation of the revision the same was

signed on 27.7.2006 and entrusted to the office of the Advocate General for

filing on the same day itself.

S.T.Rev.No.279/2006 -2-

(3). It is further stated in the affidavit that, delay was

caused on account of administrative reasons as well as by reason of

heavy work load in the office of the Advocate General. It is also stated

that some delay was caused in getting the assessment records from the

concerned assessing authority. It is also stated that the delay is not

wilful.

(4) The explanation offered by the petitioner for

condonation of the delay in filing the Sales Tax Revision case is wholly

unsatisfactory. Therefore, the delay in filing the revision petition cannot

be condoned by us. Accordingly the application for condonation of

delay requires to be rejected and it is rejected.

(5) Consequently the revision petition is also rejected.

(6). The question of law raised in this revision petition is

left open to be agitated in an appropriate case.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE

MS