IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 676 of 2008(S)
1. N.M.SALIM, S/O.N.MOIDUNNI, AGED 35
... Petitioner
Vs
1. REGHU, AGE AND FATHER'S NAME NOT KNOWN
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :14/07/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
Cont.Case(C).No.676 of 2008-S
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 14th day of July, 2008.
JUDGMENT
The learned counsel for the petitioner submits
that notwithstanding the directions in the
judgment Annexure-C, the petitioner may be
permitted to furnish bank guarantee for the
amount of Rs.6,23,817/- i.e. after deducting the
amount of Rs.50,000/- paid by the petitioner’s
father. The said suggestion is quite reasonable
and will secure the interest of the Board.
Accordingly, it is ordered that if the petitioner
furnishes bank guarantee as aforesaid, the
judgment will be given effect to within a week.
This contempt of court case is closed.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/140708