High Court Kerala High Court

State Of Kerala vs M/S. Shine Petroleum Private Ltd on 1 December, 2008

Kerala High Court
State Of Kerala vs M/S. Shine Petroleum Private Ltd on 1 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST.Rev..No. 43 of 2006()


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

                        Vs



1. M/S. SHINE PETROLEUM PRIVATE LTD.
                       ...       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 :01/12/2008

 O R D E R
                  H.L.DATTU, C.J. & A.K.BASHEER, J.
                 ------------------------------------------------------
                            S.T.Rev.No.43 of 2006 &
                           C.M.Appln.No.150 of 2006
                      ---------------------------------------------
                  Dated, this the Ist day of December, 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-I, Ernakulam in

T.A.No.1183/2003 dated 19.2.2004, is before us in this revision petition.

(2) In filing the revision petition there is a delay of 584 days.

To condone the said delay, C.M.Appln.No.150/2006 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 20.4.2004. It is also stated that, on 20.4.2004 itself

the order of the Tribunal along with connected files were distributed in the

office of the Joint Commissioner for examining the scope for filing Tax

Revision. It is stated that, thereafter, the order along with the suggestions

were forwarded to the Secretary, Taxes suggesting to file Sales Tax Revision.

The same was again received in the office of the Joint Commissioner on

23.3.2005 and the same was sent to the office of the Advocate General for

preparing Revision Petition. It is also stated that, after preparation of the

S.T.Rev.No.43/2006 -2-

revision the same was signed on 17.1.2006 and entrusted to the office of

the Advocate General for filing Sales Tax Revision.

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

caused on account of administrative reasons. It is 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 questions 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