High Court Kerala High Court

Noby T.Varghese vs The Intelligence Officer on 25 April, 2008

Kerala High Court
Noby T.Varghese vs The Intelligence Officer on 25 April, 2008
       

  

  

 
 
  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.