High Court Kerala High Court

Prince Electricals vs State Of Kerala on 22 November, 2007

Kerala High Court
Prince Electricals vs State Of Kerala on 22 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST Rev No. 65 of 2007()



1. PRINCE ELECTRICALS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.ABRAHAM MATHEW (VETTOOR)

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :22/11/2007

 O R D E R
                     H.L. DATTU, CJ. & K. M. JOSEPH, J.
                      --------------------------------------------------
                           C.M.APPL.NO. 204 OF 2007
                                             &
                            S.T.REV. NO. 65 OF 2007
                     ---------------------------------------------------
                     Dated this the 22nd November, 2007

                                         ORDER

H.L. DATTU, CJ.

The assessee being aggrieved by the orders passed by the Sales Tax

Appellate Tribunal in T.A. No.211/03 dated 25.5.2004, has filed the present

Sales Tax Revision Case. In filing the Revision Case, there is a delay of

nearly 884 days. To condone the delay in filing the Revision Case, the

petitioner has filed an Application under Section 5 of the Limitation Act.

2. In the Affidavit filed along with the Application, at paragraph (3), the

applicant has stated as follows:

“3. The Sales Tax Appellate Tribunal passed the order

under challenge on 25.5.2004. The order so passed was

served on the Tax Practitioner, Sri.T.T. Dani, who appear on

my behalf before the tribunal however, he did not furnish the

details of the order to me apart from stating that the addition

has been deleted. As my wife is a person who is constantly

being troubled of acute high pressure, I could not approach

the tax practitioner to collect the order immediately. In the

meanwhile, I met with a motor vehicles accident and

happened to be hospitalised for long and I was not in a

position to travel for a long period. While so, I received an

intimation from the revenue recovery notice issued by the

Deputy Tahsildar, Revenue Recovery, Thrissur intimating

payment of huge amount as arrears of tax, the original

demand which was under order of stay by demanding the

balance amount of tax to be paid. I contacted my counsel at

ST.REV.65/07 2

Ernakulam regarding the stage of the original petition filed as

No.8355 of 2003 and I was informed that the same has been

dismissed for default. I made arrangements for filing a MJC

against the order dismissing the original petition for default. In

that process I have also collected the revised assessment

order issued by the Sales Tax Officer and the Tribunal order

from the Tax Practitioner in which I came to know that the

order to add 20% gross profit has been sustained by the

Tribunal as well. The MJC was allowed and it has been

directed to issue revised demand notice as per the modified

order passed by the Assessing Authority.”

3. The reason stated by the petitioner is that, his wife was suffering

from Blood Pressure and further he had met with an accident and, therefore,

he could not get in touch with his Tax Practitioner and his lawyer and there is

a delay of 1081 days in filing the Revision Case. In support of his

contentions, petitioner has not produced any material before us. Merely

because his wife was suffering from Blood Pressure, it cannot be said that the

petitioner was prevented from approaching the Tax Practitioner or his lawyer.

4. Nextly, the petitioner has stated that he had met with a motor

vehicle accident and, therefore, he was not in a position to get in touch with

either the Tax Practitioner or the lawyer. Petitioner has not produced any

material before us, to suggest, that he was immobilised from the date of

accident which prevented him from getting in touch with his lawyer. In the

absence of those materials, in our opinion, the explanation offered by the

petitioner in approaching this Court belatedly, cannot be condoned.

Therefore, the prayer made in the Application for condonation of delay,

requires to be rejected and it is rejected. Consequently, the ST Rev. Case

ST.REV.65/07 3

also is dismissed.

Ordered accordingly.

H.L. DATTU,
CHIEF JUSTICE

K.M. JOSEPH,
JUDGE

kbk/DK.