IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 9 of 2005()
1. STATE OF KERALA, REP. BY
... Petitioner
Vs
1. C.NATARAJAN,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.SAJEEV KUMAR K.GOPAL
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :15/07/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
------------------------------------------------------
S.T.Rev.No.9 of 2005 & C.M.Appln.No.22 of 2005
---------------------------------------------
Dated, this the 15th day of July, 2008
O R D E R
H.L.Dattu, C.J.
State being aggrieved by the orders passed by the Kerala
Agricultural Income Tax and Sales Tax Appellate Tribunal, Additional
Bench-I, Palakkad in T.A.No.582 of 2000 dated 13-11-2000 is before us
in this revision petition.
(2) In filing the revision petition there is a delay of 1335
days. To condone the said delay, C.M.Appln.No.22 of 2005 is filed under
section 5 of the Limitation Act. Along with the said application a printed
affidavit is filed before us. In the said affidavit except stating that the
papers were moving from table to table and person to person, no other
explanation is offered by the revenue for the delay in filing the revision
petition.
(3) The explanation offered by the petitioner for
condonation of the delay in filing the Sales Tax Revision case is wholly
unsatisfactory. Therefore, the delay in filing the revision petition cannot
be condoned by us. Accordingly the application for condonation of delay
S.T.Rev.No.9/2005
-2-
requires to be rejected and it is rejected.
(4) Consequently the revision petition is also rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
MS