High Court Kerala High Court

K.Balakrishnan Nair vs The Sales Tax Officer on 4 July, 2007

Kerala High Court
K.Balakrishnan Nair vs The Sales Tax Officer on 4 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1609 of 2007()


1. K.BALAKRISHNAN NAIR, P.W.D. CONTRACTOR,
                      ...  Petitioner

                        Vs



1. THE SALES TAX OFFICER, (WC & LT),
                       ...       Respondent

2. THE DEPUTY COMMISSIONER (APPEALS),

3. THE SALES TAX APPELLATE TRIBUNAL,

                For Petitioner  :SRI.T.M.SREEDHARAN

                For Respondent  : No Appearance

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

 Dated :04/07/2007

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

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

                                            W.A.No.1609 of 2007

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

                             Dated, this the   4th    day of July,  2007


                                          JUDGMENT

H.L.Dattu, C.J.

This appeal is directed against the orders passed by the learned Single

Judge in W.P.(C) No.3384 of 2007 dated 31st January, 2007. By the impugned

order, the learned Single Judge while confirming the order passed by the Sales

Tax Appellate Tribunal in Appeal Nos.324 to 328 of 2005, has rejected the writ

petition.

2. Brief facts are; the assessing authority has completed the

assessment for assessment years 1993-94 to 1997-98 under the provisions of

the Kerala General Sales Tax Act, 1963 (Act for short). The revisional authority

being of the opinion that the orders of assessment so passed are not only

erroneous but also prejudicial to the interest of the revenue had initiated

proceedings under Section 35 of the Act and notice of the said proceedings

had been issued to the appellant. In fact, he had participated in the

proceedings and thereafter the Deputy Commissioner has passed an order

revising the orders of assessment passed by the assessing authority for

assessment years 1993-94 to 1997-98. The revisional authority after setting

aside the orders of assessment so passed has directed the assessing authority

to redo the assessment in accordance with law.

3. After such remand the assessing authority after issuing a notice to

the appellant has passed fresh orders of assessment for assessment years

W.A.No.1609/2007

2

1993-94 to 1997-98. Those orders are also served on the appellant. It is only

thereafter that the appellant had filed appeals before the Sales Tax Appellate

Tribunal questioning the correctness or otherwise of the orders passed by the

revisional authority in exercise of its powers under Section 35 of the Act. Along

with the appeals the appellant had also filed application for condonation of

delay.

4. The Tribunal while rejecting the application for condonation of delay

has taken into consideration the fact that the appellant had participated when

the proceedings under Section 35 of the Act were initiated by the revisional

authority and further has taken note of the fact that the orders passed under

Section 35 of the Act had been served on the assessee. The Tribunal had

also taken into consideration that after the disposal of the revision petition, the

assessing authority had issued notice to the appellant before completing the

assessment for assessment years 1993-94 to 1997-98. A perusal of the order

would clearly demonstrate that the appellant was fully aware of the orders

passed by the revisional authority in exercise of its powers under Section 35 of

the Act. If for any reason he was aggrieved by the said order he should have

filed an appropriate appeal within the prescribed time. This cannot be done

after about four and a half years of the order passed under the Act. Delay is

fatal to the proceedings. A person who had slept over his rights is not entitled

to any relief. Further, the explanation offered for condonation of delay in filing

the appeal is wholly unsatisfactory. Keeping all these aspects in view, the

W.A.No.1609/2007

3

learned Single Judge, in our opinion, has rightly rejected the writ petition. We

do not see any error in the order passed by the learned Single Judge which

would call for our interference. Therefore, the writ appeal requires to be

rejected and it is rejected.

Ordered accordingly.

(H.L.DATTU)

CHIEF JUSTICE

(K.T.SANKARAN)

JUDGE

vns/DK