IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 233 of 2010()
1. PALA MARKETING CO-OPERATIVE SOCIETY LTD,
... Petitioner
Vs
1. STATE OF KERALA.
... Respondent
For Petitioner :SRI.BECHU KURIAN THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice B.P.RAY
Dated :18/11/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
BHABANI PRASAD RAY, JJ.
....................................................................
S.T. Rev. No.233 of 2010
....................................................................
Dated this the 18th day of November, 2010.
JUDGMENT
Ramachandran Nair, J.
Request made is only for time for production of F Forms. It
seems disallowance is made not only because F Forms were not
produced or F Forms produced were defective, but for the reason that
documents of transport are also not produced. Before us, counsel
raised the same prayer that was raised by the Chartered Accountant
before the Tribunal which is for further time for production of F Forms
and documents. Assessment pertains to the year 2002-2003 and we do
not know how the petitioner can get the documents within a reasonable
period which he could not get for the last seven years. In any case if
petitioner gets documents with Check Post sealed delivery notes or
L.Rs. towards supporting documents within a reasonable time from
2
now, then petitioner is given freedom to move for review. S.T.
Revision is dismissed subject to the above observation.
C.N.RAMACHANDRAN NAIR
Judge
BHABANI PRASAD RAY
Judge
pms