IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 464 of 2005()
1. STATE OF KERALA,
... Petitioner
Vs
1. ABDUL VAHAB,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :11/07/2008
O R D E R
H.L.Dattu,C.J. & A.K.Basheer,J.
-------------------------------------------------------------------------------
S.T.Rev.No.464 of 2005 & C.M.Appln.No.1036 of 2005
--------------------------------------------------------------------------------
Dated, this the 11th day of July, 2008
ORDER
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.812 of 2003 dated 14.12.2004, is before us in this revision
petition.
(2) In spite of granting time, the learned counsel for the Revenue
has not taken fresh steps to serve notice on the respondent-assessee. That only
shows that the Revenue may not be interested in the matter.
(3) In the above view of the matter, the application to condone the
delay in filing the revision petition requires to be rejected and it is rejected.
(4) Consequently, the Sales Tax Revision is also rejected.
Ordered accordingly.
H.L.Dattu
Chief Justice
A.K.Basheer
vku/- Judge