High Court Kerala High Court

B.Sreekala vs State Of Kerala on 16 July, 2008

Kerala High Court
B.Sreekala vs State Of Kerala on 16 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36666 of 2007(M)


1. B.SREEKALA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.N.CHANDRABABU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :16/07/2008

 O R D E R
                           K.M. JOSEPH, J.

             ````````````````````````````````````````````````````
                  W.P.(C) No. 36666 OF 2007 M
             ````````````````````````````````````````````````````
               Dated this the 16th day of July, 2008

                           J U D G M E N T

Petitioner has approached this Court challenging

Ext.P4 and seeking a direction to dispose of T.A.No.154/2007 on

merit and to reconsider Ext.P3. Case of the petitioner in brief is as

follows. Petitioner is an assessee on the file of the Assistant

Commissioner of Sales Tax, Special Circle, Kollam. The petitioner

was assessed for the assessment year 1996-97 in a sum of

Rs.8,96,00,390/- and the liability to tax was Rs.62,71,027/-.

Appeal preferred by the petitioner was dismissed. The order was

communicated to the petitioner on 13.8.2002. According to the

petitioner, she was undergoing prolonged medical treatment and

she could not file second appeal before the Tribunal in time. She

filed second appeal on 29.6.2007 as Ext.P1 along with Ext.P2

application for condonation of delay. Ext.P3 is a copy of the

medical certificate submitted by the petitioner before the Tribunal.

However, Ext.P4 order was passed by the Tribunal rejecting the

application for condonation of delay. According to the petitioner, in

WPC.36666/07
: 2 :

the medical certificate it was stated that she was ailing from

Arthritis and Diabetes and she was under treatment from 3.5.2002.

She was totally in an indisposable condition and practically

bedridden. It is stated that the petitioner can undergo treatment

by strictly following the directions of the doctor. It is the case of

the petitioner that during 1996-97, there was own processing of

raw cashew nut and she entered into an agreement with Tamil

Nadu Co-operative Marketing Federation Ltd. for processing of

raw cashew nut supplied by them on coolie basis, which was

intimated to the assessing authority. The petitioner has also

produced the agreement between the petitioner and the Tamil

Nadu Co-operative Marketing Federation Ltd. as Ext.P8.

2. I heard learned counsel for the petitioner and learned

Government Pleader. Learned Government Pleader would submit

that a perusal of the medical certificate and Ext.P4 order would

show that there is no illegality committed by the Appellate

Tribunal. It is true that the reason given in the affidavit filed by the

petitioner was found unacceptable. Having regard to the huge

amount fixed on the petitioner and the totality of facts, I think that

WPC.36666/07
: 3 :

the petitioner must be given an opportunity to have the appeal

considered on merits. But, learned Government Pleader points

out that even if this Court set aside Ext.P4, it should be on terms.

He also pointed out that the appeal was filed after five years and

no amount is paid pursuant to the order and therefore there must

be some condition directing payment of portion of the amount at

least.

3. Having considered all the facts, writ petition is

disposed of as follows. Ext.P4 will stand set aside on condition

that the petitioner remits a sum of Rs.4 lakhs within a period of

three weeks from today. If the petitioner remits the amount, the

appeal will be dealt with in accordance with law. It is open to the

petitioner to seek interim relief against recovery in the appeal also.

If the petitioner does not remit the amount of Rs.4 lakhs within

three weeks from today, Ext.P4 shall stand.

Sd/-

(K.M.JOSEPH, JUDGE)
aks