IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 831 of 2008(S)
1. M/S.VARKEY PATHROSE
... Petitioner
Vs
1. L.C.GOYAL
... Respondent
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/06/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
Cont. Case (C) No. 831OF 2008 - S
= = = = = = = = = = = = = = = =
Dated this the 24th June 2008
J U D G M E N T
The complaint is regarding the non-compliance of Annexure A
judgment which directed release of payment due to the petitioner
on condition that he furnishes bank guarantee. Petitioner submits
that despite furnishing Annexure B bank guarantee the amount has
not been released.
2. Learned Govt. Pleader, on instruction, submits that on
13.6.2008l, letter of credit has already been issued to the Executive
Engineer, Road Division, Ernakulam for releasing payments to the
petitioner also. According to her, if the petitioner approaches the
Executive Engineer, Roads Division, Ernakulam, the amount due can
be collected subject to furnishing bank guarantee as directed in the
judgment.
Recording the above submission, the contempt is closed with
liberty to the petitioner to reopen the case if he has any surviving
grievance.
ANTONY DOMINIC
JUDGE
jan/-