High Court Kerala High Court

State Of Kerala vs M/S. Novelty Export Company on 11 November, 2008

Kerala High Court
State Of Kerala vs M/S. Novelty Export Company on 11 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 417 of 2004()


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

                        Vs



1. M/S. NOVELTY EXPORT COMPANY,
                       ...       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.417 of 2004 &
                         C.M.Appln.No.1089 of 2004
                    ---------------------------------------------
                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, Kozhikode in T.A.No.

219/1999 dated 27.3.2002, is before us in this revision petition.

(2) In filing the revision petition there is a delay of 569

days. To condone the said delay, C.M.Appln.No.1089/2004 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. 417/2004 -2-

(5). In view of the order passed in the revision petition, no

order need be passed in I.A.No.1570/2008, and, therefore, it is closed.

(6). 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