High Court Kerala High Court

M/S. Macotax Consultants (P) Ltd vs State Of Kerala on 26 June, 2007

Kerala High Court
M/S. Macotax Consultants (P) Ltd vs State Of Kerala on 26 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

TRC No. 326 of 2002()


1. M/S. MACOTAX CONSULTANTS (P) LTD.,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.KOCHUNNY NAIR

                For Respondent  : No Appearance

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

 Dated :26/06/2007

 O R D E R


                 H.L.DATTU, C.J. & K.T.SANKARAN,J.

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

                           T.R.C. NO.  326  OF  2002  &

                              C.M.P.NO. 5591 OF 2002

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

                         Dated this the 26th  June,   2007


                                      O R D E R

H.L.DATTU, C.J.

This Tax Revision Case is filed against the orders passed by the

Kerala Agricultural Income-tax and Sales Tax Appellate Tribunal,

Ernakulam in T.A.No.802 of 2000, for the assessment year 1997-98.

2. In filing the revision petition there is a delay of 497 days.

3. To condone the delay in filing the revision petition, an

application under Section 5 of the Limitation Act is also filed. Along

with the application, affidavit is also enclosed. In the affidavit, it is

stated that it is because of the previous Accounts Officer who did not

inform the present incumbent that there is a delay in filing the revision

petition.

4. We have carefully perused the affidavit filed by the applicant

for condonation of delay. Having gone through the affidavit, we are

fully convinced that the explanation offered by the applicant is wholly

unsatisfactory. Therefore, the delay in filing the Tax Revision Case

cannot be condoned. Accordingly, the application for condonation of

T.R.C. NO.326 of 2002

:: 2 ::

delay in filing the revision petition is rejected.

5. Consequently, the Tax Revision Case also stands rejected.

Ordered accordingly.

(H.L.DATTU)

Chief Justice

(K.T.SANKARAN)

Judge

ahz/

H.L.DATTU, C.J. &

K.T.SANKARAN, J.

———————

———————

T.R.C.NO. 326 OF 2002

O R D E R

26th June, 2007

———————