IN THE HIGH COURT OF KERALA AT ERNAKULAM
ST.Rev..No. 98 of 2005()
1. STATE OF KERALA, REP. BY DEPUTY
... Petitioner
Vs
1. SRI.THOMAS GEORGE, HOTEL ZION,
... 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 :15/07/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
------------------------------------------------------
S.T.Rev.No.98 of 2005 & C.M.Appln.No.179 of 2005
---------------------------------------------
Dated, this the 15th day of July, 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, Thiruvananthapuram
in T.A.No.284 of 1999 dated 22-11-2000 is before us in this revision
petition.
(2) In filing the revision petition there is a delay of 1246
days. To condone the said delay, C.M.Appln.No.179 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.
(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
S.T.Rev.No.98/2005 -2-
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
MS