IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13668 of 2008(B)
1. NOBY T.VARGHESE
... Petitioner
Vs
1. THE INTELLIGENCE OFFICER
... Respondent
For Petitioner :SRI.A.KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :25/04/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-------------------------------------------
W.P(C).No.13668 OF 2008
-------------------------------------------
Dated this the 25th day of April, 2008
JUDGMENT
Since the penalty amount is covered by the bank guarantee
furnished by the petitioner, this writ petition is disposed of
dispensing with payment of the penalty in terms of Ext.P8
conditional stay order issued by the second respondent till
disposal of the appeal by the second respondent. The second
respondent is directed to dispose of the appeal within a period of
two months from now. The petitioner shall produce a copy of
this judgment before the second respondent for compliance and
if the appeal is dismissed, the bank guarantee can be enforced
without any delay. The petitioner should keep the bank
guarantee valid until payment or until cancellation of penalty.
Sd/-
C.N.RAMACHANDRAN NAIR,
Judge
kkb.