High Court Kerala High Court

M/S.Calicut Techno Agencies vs Appellate Assistant … on 12 November, 2010

Kerala High Court
M/S.Calicut Techno Agencies vs Appellate Assistant … on 12 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32863 of 2010(G)


1. M/S.CALICUT TECHNO AGENCIES,
                      ...  Petitioner

                        Vs



1. APPELLATE ASSISTANT COMMISSIONER,
                       ...       Respondent

2. SALES TAX APPELLATE TRIBUNAL,

3. STATE OF KERALA,

                For Petitioner  :SRI.A.K.SRINIVASAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :12/11/2010

 O R D E R
                    C.K.ABDUL REHIM, J
               ---------------------------------------
                W.P(C) No.32863 of 2010-G
               ----------------------------------------
        Dated this the 12th day of November, 2010.

                        J U D G M E N T

Ext.P4 order through which the second respondent

Tribunal had dismissed the delay condonation application

and Ext.P5 consequential order through which the statutory

appeal filed by the petitioner was dismissed, are under

challenge in this writ petition. Assessments for the year

2000-01 and 2001-02 were completed under the provisions

of KGST Act and was taken up in appeal by the petitioner

before the Deputy Commissioner. Through Ext.P3, the

appeals were dismissed. Against order of the first appellate

authority the petitioner had filed further appeals before the

second respondent Tribunal. Along with the appeals the

petitioner had filed petitions seeking condonation of delay.

There was a delay of 1217 days. Through Ext.P4 common

order the delay condonation applications were dismissed

observing that the appeals have been filed without any

bonafides, with a delay of more than 1000 days, without any

W.P(C) No.32863 of 2010-G 2

sufficient cause.

2. Specific contention of the petitioner is that, the

Managing Partner, who was representing the firm in all

matters, was totally bed ridden due to severe nervous

complaints and that he was not in a position to move

around. A medical certificate was also produced in this

regard, along with the delay condonation application. But

the Tribunal observed that, contentions raised by the State

representative is that the physical presence of the appellant

was not at all necessary for preferring the appeals. Apart

from that the Tribunal had gone into the merits of the

appeals and found that the appellants have failed in

producing necessary documents to prove the exemption

claimed by them. Consequent to dismissal of the delay

condonation applications, the appeals were also dismissed

as per Ext.P5 order.

3. On consideration of Ext.P4 it is evident that the

Tribunal had not properly adverted to the reasons

enumerated in the affidavit filed in support of the petitions,

W.P(C) No.32863 of 2010-G 3

explaining the cause of delay. On the other hand the

Tribunal had gone into merits of the appeal. But at the same

time the appeals were not disposed of considering the

merits. I am of the view that the approach of the Tribunal in

this regard is not proper and regular. The Tribunal ought to

have considered the question regarding condonation of

delay independently with that of the merits in the appeal.

However, it is noticed that the cause enumerated by the

petitioner for the delay, based on the medical certificate

produced has not been properly adverted. It is settled law

that as far as possible all causes should be decided on

merits, rather than dismissing them on technicalities.

4. Under the above circumstances, I am of the view

that the second respondent Tribunal can be directed to take

up the appeal and dispose of the same on merits by

condoning the delay subject to imposition of cost for

compensating the department for the latches on the part of

the petitioner. of course there is laches on the part of the

petitioner which can be compensated in terms of cost.

W.P(C) No.32863 of 2010-G 4

5. Therefore the writ petition is disposed of quashing

Exts.P4 and P5. The delay condonation applications filed

along with the appeals, T.A.Nos.332 of 2009 and 333 of

2009 are hereby condoned subject to condition of the

petitioner making payment of a cost of Rs.3,000/- to the

department, within two weeks from from the date of receipt

of a copy of this judgment, which will be paid by the

petitioner to the first respondent and receipt will be

produced before the second respondent Tribunal. On

production of proof regarding payment of cost, the second

respondent shall take up the appeals and dispose of the

same on merits, after affording an opportunity of hearing to

the petitioner, at the earliest possible, at any rate within a

period of two months from the date of receipt of proof

regarding payment of cost.

Sd/-

                               C.K.ABDUL REHIM,
                                     JUDGE


                               //True Copy//


ab                                         P.A to Judge