High Court Kerala High Court

State Of Kerala vs M/S.Kores India Ltd on 14 November, 2008

Kerala High Court
State Of Kerala vs M/S.Kores India Ltd on 14 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 246 of 2006()


1. STATE OF KERALA, REPRESENTED BY
                      ...  Petitioner

                        Vs



1. M/S.KORES INDIA LTD.,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.C.P.UDAYABHANU

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

 Dated :14/11/2008

 O R D E R
                    H.L.DATTU, C.J. & A.K.BASHEER, J.
                   ------------------------------------------------------
                             S.T.Rev.No. 246 of 2006 &
                            C.M.Appln.No.620 of 2006
                       ---------------------------------------------
                   Dated, this the 14th 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-II, Ernakulam in T.A.No.291/2002

dated 29.8.2003, is before us in this revision petition.

(2) In filing the revision petition there is a delay of 334 days.

To condone the said delay, C.M.Appln.No.620/2006 is filed under Section 5 of

the Limitation Act. Along with the said application an 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 requires to be rejected

and it is rejected.

(4) Consequently the revision petition is also rejected.

S.T.Rev.No. 246/2006 -2-

(5). 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