High Court Kerala High Court

State Of Kerala vs M/S. K.C. Chacko on 17 November, 2008

Kerala High Court
State Of Kerala vs M/S. K.C. Chacko on 17 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 328 of 2006()


1. STATE OF KERALA,
                      ...  Petitioner

                        Vs



1. M/S. K.C. CHACKO,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :DR.K.B.MUHAMED KUTTY (SR.)

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

 Dated :17/11/2008

 O R D E R
                  H.L.DATTU, C.J. & A.K.BASHEER, J.
                 ------------------------------------------------------
                           S.T.Rev.No. 328 of 2006 &
                          C.M.Appln.No.743 of 2006
                     ---------------------------------------------
                 Dated, this the 17th 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, Thiruvananthapuram, in T.A.No.490/2004 &

C.O.No.62/2004 dated 31.5.2005, is before us in this revision petition.

(2) In filing the revision petition there is a delay of 327 days.

To condone the said delay, C.M.Appln.No.743/2006 is filed. Along with the

said application an affidavit is filed before us. In the said affidavit it is

stated that, the order of the Tribunal was received in the office of the Joint

Commissioner (Law) on 25.7.2005 and, that, after obtaining the proposal

from the Commissionerate, Thiruvananthapuram the files were sent to the

office of the Advocate General on 14.10.2005 for preparing the revision

petition and ascertaining the opinion from the concerned Government

Pleader. It is stated that, the files were placed before the concerned

Government Pleader on 21.10.2005. It is also stated that after preparation of

the revision the same was signed on 28.7.2006 and entrusted to the office of

the Advocate General for filing on the same day itself.

(3). It is further stated in the affidavit that, delay was caused on

S.T.Rev.No. 328/2006 -2-

account of administrative reasons as well as by reason of heavy work

load in the office of the Advocate General. It is also stated that some

delay was caused in getting the assessment records from the concerned

assessing authority. It is also stated that the delay is not wilful.

(4) 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 requires to be rejected and it is rejected.

(5) Consequently the revision petition is also rejected.

(6). The question of law raised in this revision petition is

left open to be agitated in an appropriate case.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE

MS