High Court Kerala High Court

State Of Kerala vs Mrs.Jalaja Chandrasekharan on 26 June, 2007

Kerala High Court
State Of Kerala vs Mrs.Jalaja Chandrasekharan on 26 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST Rev No. 158 of 2005()


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

                        Vs



1. MRS.JALAJA CHANDRASEKHARAN,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.V.M.KRISHNAKUMAR

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :26/06/2007

 O R D E R
                       H.L. DATTU, C.J.  &   K.T. SANKARAN, J.

              -------------------------------------------------------------------------

                 C.M.Appln.No.304/2005 & S.T.Rev.No. 158 of 2005

               -------------------------------------------------------------------------

                         Dated, this the 26th  day of June, 2007


                                                 ORDER

H.L. DATTU, CJ.

The revenue being aggrieved by the order passed by the Sales Tax

Appellate Tribunal in T.A.No.156/2003 dated 23rd May, 2003 is before us in this

revision petition.

2. In filing the revision petition there is a delay of 374 days. To condone

the said delay, C.M.Appln.No.304/2005 is filed under section 5 of the Limitation

Act. Along with the said application a stereotyped affidavit is also filed. In the

said affidavit except stating that the papers were moving from table to table and

shuttled between two officers, no other explanation is offered by the revenue for

the delay in filing the revision petitions. The delay is fatal to the proceedings.

Further, we are not convinced with the reasons assigned by the revenue to

condone the delay. 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.

Consequently the revision petition is also rejected. Ordered accordingly.

H.L. DATTU,

CHIEF JUSTICE.

K.T. SANKARAN,

JUDGE.

mt/-