High Court Kerala High Court

State Of Kerala vs Mrs.Renjitha Sathyan on 25 September, 2007

Kerala High Court
State Of Kerala vs Mrs.Renjitha Sathyan on 25 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST Rev No. 276 of 2007()


1. STATE OF KERALA.
                      ...  Petitioner

                        Vs



1. MRS.RENJITHA SATHYAN,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

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

 Dated :25/09/2007

 O R D E R
                     H.L.DATTU, C.J. & K.T.SANKARAN, J.
                      --------------------------------------------------
                            C.M.Appln.929 of 2007 in
                             S.T.Rev.No.276 of 2007
                         --------------------------------------------
                   Dated this the 25th day of September, 2007.

                                        O R D E R

H.L.Dattu, C.J.

There is a delay of 321 days in filing the revision petition against

the order passed by the Kerala Sales Tax Appellate Tribunal, Additional Bench-I

Ernakulam in T.A.No.1030 of 2003 dated 17th February, 2004.

(2). To condone the delay in filing the revision petition, the

revision petitioner has filed an application along with an affidavit. The affidavit

so filed is nothing but a filling up of the blanks of an affidavit prepared earlier.

Even in that, they only shift the blame from one officer to the other officer for

causing the delay in filing the revision petition.

(3). Heard Sri.Muhammed Rafiq, learned Senior Government

Pleader appearing for the revision petitioner.

(4). Having gone through the mechanical type of the affidavit so

filed, we are of the opinion that the delay in filing the revision petition is not

satisfactorily explained. Therefore, the application requires to be rejected and it

is rejected.

(5). Consequently, the revision petition also stands rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.T.SANKARAN)
JUDGE

MS