Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

TTR/8/2023
2023 Latest Caselaw 1403 UK

Citation : 2023 Latest Caselaw 1403 UK
Judgement Date : 19 May, 2023

Uttarakhand High Court
TTR/8/2023 on 19 May, 2023
                    Office Notes,
                   reports, orders
                   or proceedings
SL.
         Date       or directions                       COURT'S OR JUDGES'S ORDERS
No
                   and Registrar's
                      order with
                     Signatures
      19.05.2023                     TTR No. 08 of 2023
                                     Sri Vipin Sanghi, C.J.
                                     Sri Rakesh Thapliyal, J.

1. Ms. Puja Banga, learned Brief Holder for the State- revisionist.

2. The Revisionist has preferred the present Revision under Section 11 of the Trade Tax Act, read with Section 80(12) of the Uttarakhand Value Added Tax Act, 2005 to assail the order dated 09.07.2013, with an application to seek condonation of delay of 2788 days in filing the present Revision.

3. The reasons disclosed in the application seeking condonation of delay are that there were discussions at different levels in relation to the impugned judgment dated 09.07.2013 and time was taken in obtaining permission, contacting the lawyer, translating Hindi documents, and undertaking correspondence with the counsel for preparation of the present Revision.

4. In our view, the aforesaid do not constitute sufficient cause to explain the immense delay in filing the present Revision.

5. The Revisionist should assess the feasibility of preferring such like Revisions, when the delay is so immense, as further resources of the State have to be expanded in preferring the present Revision. In our view, public money should be utilized more prudently.

6. We, therefore, dismiss the Delay Condonation Application (IA No. 01 of 2023).

7. Since the Delay Condonation Application has been dismissed, the present Revision also stands dismissed.

8. We further direct the Commissioner State/ Commercial Tax, Uttarakhand, Dehradun to review all such cases in the light of the aforesaid observations before deciding to prefer an Appeal/ Revision before this Court, which are highly belated, and which do not provide a genuine cause to explain the immense delay in filing such petitions.




  (Rakesh Thapliyal, J.)               (Vipin Sanghi, C.J.)
           19.05.2023                      19.05.2023
NISHANT
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter