High Court Kerala High Court

State Of Kerala Rep. By Deputy vs M/S. Cochin Shipyard Ltd. on 11 November, 2008

Kerala High Court
State Of Kerala Rep. By Deputy vs M/S. Cochin Shipyard Ltd. on 11 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 246 of 2005()


1. STATE OF KERALA REP. BY DEPUTY
                      ...  Petitioner

                        Vs



1. M/S. COCHIN SHIPYARD LTD., ERNAKULAM.
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :11/11/2008

 O R D E R
               H.L.DATTU, C.J. & A.K.BASHEER, J.
              ------------------------------------------------------
                        S.T.Rev.No.246 of 2005 &
                  C.M.Appln.Nos.453/2005 & 585/2008
                   ---------------------------------------------
              Dated, this the 11th day of November, 2008

                                  O R D E R

H.L.Dattu, C.J.

State, being aggrieved by the orders passed by the Kerala

Sales Tax Appellate Tribunal, Additional Bench, Ernakulam in T.A.No.

500/2000 dated 31.12.2002, is before us in this revision petition.

2. In filing the revision, there is enormous delay.

Therefore, an application under Section 5 of the Limitation Act is filed to

condone the delay in filing the revision petition.

3. When the matter had been posted before the Court on

the earlier occasion, after seeing that the affidavit filed is nothing but a

stereo-typed affidavit, we had directed the learned Government Advocate

to file a better affidavit, if they so desire. Therefore, the matter was

adjourned.

4. The Revenue has filed yet another affidavit before us. In

the said affidavit, they have stated that, the order of the Tribunal passed

on 31.12.2002 was received in the office of the Joint Commissioner

(Law), Ernakulam on 20.6.2003, and that, immediately on receipt, the

S.T.Rev.No.246/2005 -2-

same was sent to the office of the Assistant Commissioner, Special

Circle, Ernakulam for report, and, based on the report of the Assistant

Commissioner, the office of the Commissioner of Commercial Taxes by

letter requested the Advocate General to examine the scope for

appeal/revision and it was received in the office of the Joint

Commissioner (Law) on 20.6.2004.

5. It is further stated in the affidavit that, the Circle

Offices are dealing with multifarious work such as returns scrutiny,

processing of refund applications, assessment, creation of demand,

collection of tax etc. The officers are also engaged in fieldwork. It is

also stated that, in addition to this, periodic review meetings are also

conducted by the higher authorities and also the revenue authorities to

boost up the revenue collection and to ensure follow up action. In the

circumstances the assessing authorities are taking some time to forward

the remarks from the appellate order since the same was done after

verification of the entire files and also discussion with higher authorities

on legal issues.

6. It is further submitted that, the letter of the

Commissioner of Commercial Taxes along with the connected files were

forwarded from the office of the Joint Commissioner (Law) to the office

S.T.Rev.No.246/2005 -3-

of the Advocate General and the matter was placed before the Special

Government Pleader (Taxes) on 9.7.2004 for examining scope for

appeal. The Special Government Pleader (Taxes) due to court work and

other drafting work was not able to take up the matter immediately. It is

stated that, since the Special Government Pleader (Taxes), having

examined the entire matter was of the opinion that revision ought to be

filed, has prepared the revision and it was sent for signature of the

authorised representative. They have further stated that immediately

thereafter the revision came to be filed along with an application for

condonation of delay. It is stated in the affidavit that the delay was

caused due to heavy workload in the office of the Commercial Taxes

Department and also at the Office of the Advocate General. It is also

stated that the delay is not wilful or deliberate.

7. The explanation offered by the petitioner for

condonation of delay in filing the Sales Tax Revision case is wholly

unsatisfactory. We do not mean that Revenue has to explain each day’s

delay. But, they are supposed to satisfactorily explain the delay that has

occurred between 20.6.2003 and 9.7.2004, and also between 9.7.2004

and 16.5.2005 . Therefore, the delay in filing the revision petition cannot

be condoned by us. Accordingly the applications for condonation of

S.T.Rev.No.246/2005 -4-

delay require to be rejected and they are rejected.

8. Consequently the revision petition is also rejected.

9. The question of law raised in this revision petition is

kept open to be agitated in an appropriate matter.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE

MS