High Court Kerala High Court

Pala Marketing Co-Operative … vs State Of Kerala on 18 November, 2010

Kerala High Court
Pala Marketing Co-Operative … vs State Of Kerala on 18 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 233 of 2010()


1. PALA MARKETING CO-OPERATIVE SOCIETY LTD,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA.
                       ...       Respondent

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice B.P.RAY

 Dated :18/11/2010

 O R D E R
                    C.N.RAMACHANDRAN NAIR &
                       BHABANI PRASAD RAY, JJ.
               ....................................................................
                           S.T. Rev. No.233 of 2010
               ....................................................................
              Dated this the 18th day of November, 2010.

                                      JUDGMENT

Ramachandran Nair, J.

Request made is only for time for production of F Forms. It

seems disallowance is made not only because F Forms were not

produced or F Forms produced were defective, but for the reason that

documents of transport are also not produced. Before us, counsel

raised the same prayer that was raised by the Chartered Accountant

before the Tribunal which is for further time for production of F Forms

and documents. Assessment pertains to the year 2002-2003 and we do

not know how the petitioner can get the documents within a reasonable

period which he could not get for the last seven years. In any case if

petitioner gets documents with Check Post sealed delivery notes or

L.Rs. towards supporting documents within a reasonable time from

2

now, then petitioner is given freedom to move for review. S.T.

Revision is dismissed subject to the above observation.

C.N.RAMACHANDRAN NAIR
Judge

BHABANI PRASAD RAY
Judge

pms