High Court Kerala High Court

State Of Kerala vs M/S. Pottakkanayam Food Products on 7 August, 2008

Kerala High Court
State Of Kerala vs M/S. Pottakkanayam Food Products on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 253 of 2005()


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

                        Vs



1. M/S. POTTAKKANAYAM FOOD PRODUCTS
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.ARIKKAT VIJAYAN MENON

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

 Dated :07/08/2008

 O R D E R
                        H.L.Dattu,C.J. & A.K.Basheer,J.
         -----------------------------------------------------------------------
           S.T.Rev.No.253 of 2005 & C.M.Appln.No.470 of 2005
         -----------------------------------------------------------------------
                     Dated, this the 7th day of August, 2008

                                       ORDER

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, Kottayam in T.A.No.501 of 1997 dated 30th January, 2002, is before

us in this revision petition.

(2) In filing the revision petition there is a delay of 865 days.

To condone the said delay, C.M.Appln.No.470 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. It is apropos to mention here, that, no explanation whatsoever has

been offered in the stereo-typed affidavit supporting the delay condonation

application for the delay between 5.4.2003 to 19.4.2005.

(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

S.T.Rev.253/2005

– 2 –

us. Accordingly the application for condonation of delay 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
vku/-