IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8989 of 2006(T)
1. M.P.SIVASANKARAN NAIR, S/O.
... Petitioner
Vs
1. THE SALES TAX OFFICER,
... Respondent
2. THE DEPUTY TAHSILDAR, (REVENUE RECOVERY)
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :26/09/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) Nos.8989 & 8990 of 2006
....................................................................
Dated this the 26th day of September, 2008.
JUDGMENT
The W.Ps. are filed challenging the orders of the Sales Tax Appellate
Tribunal rejecting delay condonation petitions as well as appeals. Counsel
for the petitioner contended that the orders of the Tribunal declining to
condone delay are not justified because petitioner has produced medical
certificate in support of the delay condonation petitions. Government
Pleader submitted that delay is over 5 months and the medical certificate
produced is not convincing. Since petitioner should not suffer on account
of delay in filing appeal alone, I have gone through the orders impugned in
the appeals filed before the Tribunal and also the grounds of appeal. I find
that the assessments are completed substantially accepting turnover returned
and the additions namely, disputed turnover and tax involved, are
insignificant. In the circumstances, I feel appeals filed before the Tribunal
are only an afterthought and the Tribunal rightly declined to condone the
delay and entertain the appeals. The W.Ps. are accordingly dismissed.
C.N.RAMACHANDRAN NAIR
Judge
pms