IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST Rev No. 276 of 2007()
1. STATE OF KERALA.
... Petitioner
Vs
1. MRS.RENJITHA SATHYAN,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :25/09/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
--------------------------------------------------
C.M.Appln.929 of 2007 in
S.T.Rev.No.276 of 2007
--------------------------------------------
Dated this the 25th day of September, 2007.
O R D E R
H.L.Dattu, C.J.
There is a delay of 321 days in filing the revision petition against
the order passed by the Kerala Sales Tax Appellate Tribunal, Additional Bench-I
Ernakulam in T.A.No.1030 of 2003 dated 17th February, 2004.
(2). To condone the delay in filing the revision petition, the
revision petitioner has filed an application along with an affidavit. The affidavit
so filed is nothing but a filling up of the blanks of an affidavit prepared earlier.
Even in that, they only shift the blame from one officer to the other officer for
causing the delay in filing the revision petition.
(3). Heard Sri.Muhammed Rafiq, learned Senior Government
Pleader appearing for the revision petitioner.
(4). Having gone through the mechanical type of the affidavit so
filed, we are of the opinion that the delay in filing the revision petition is not
satisfactorily explained. Therefore, the application requires to be rejected and it
is rejected.
(5). Consequently, the revision petition also stands rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
MS