Citation : 2024 Latest Caselaw 5188 Ker
Judgement Date : 15 February, 2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
THURSDAY, THE 15TH DAY OF FEBRUARY 2024 / 26TH MAGHA, 1945
WP(C) NO. 3423 OF 2024
PETITIONER:
THE KUZHIMANNA SERVICE CO-OPERATIVE BANK LTD
KIZHISSERI, KUZHIMANNA P.O, MALAPPURAM- 673641,
REPRESENTED BY ITS SECRETARY IN CHARGE, ISMAYIL.K, AGED
39, S/O. MAMMAD KURIKKAL, RESIDING AT KUZHIYAMPARAMB
HOUSE, KUZHIMANNA P.O, MALAPPURAM-, PIN - 673641
BY ADVS.
P.C.MUHAMMED NOUSHIQ
JAHANA SHERIN.K
RESPONDENTS:
1 THE BANK MANAGER,
ICICI BANK,KONDOTY BRANCH, K.K. BUILDING, KONDOTY BYPASS
ROAD, MALAPPURAM DISTRICT-, PIN - 673638
2 STATION HOUSE OFFICER,
VADHWAN POLICE STATION, DAJIPARA ROAD, RAM DARBAR,
WADHWAN, SURENDRANAGAR DISTRICT GUJARAT-363030. EMAIL:
[email protected]., PIN - 363030
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
15.02.2024, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
WP(C) NO. 3423 OF 2024
2
JUDGMENT
The facts involved in this case are covered
by the judgment of this Court in Dr.Sajeer v.
Reserve Bank of India [2024 (1) KLT 826]. Since
the learned counsel for the parties are
ad idem on this, I allow this writ petition in
terms of the said judgment.
Consequently, I order this Writ Petition with
the following directions:
(a) The respondent Bank arrayed in this case,
is directed to confine the order of freeze
against the accounts of the petitioner, only to
the extent of the amounts mentioned in the
order/requisition issued to them by the Police
Authorities. This shall be done forthwith, so as
to enable the petitioner to deal with their
accounts, and transact therein, beyond that WP(C) NO. 3423 OF 2024
limit.
(b) The respondent - Police Authorities
concerned are hereby directed to inform the Bank
as to whether freezing of accounts of the
petitioner in this Writ Petition will require to
be continued even in the afore manner; and if so,
for what further time, within a period of eight
months from the date of receipt of a copy of this
judgment.
(c) On the Bank receiving the afore
information/intimation from the Police
Authorities, they will adhere to the same and
complete necessary action - either continuing the
freeze for such period as mentioned therein; or
withdrawing it, as the case may be.
(d) If, however, no information or intimation
is received by the Bank in terms of directions
(b) above, the petitioner or such among them, WP(C) NO. 3423 OF 2024
will be at full liberty to approach this Court
again; for which purpose, all their contentions
in this Writ Petition are left open and reserved
to them, to impel in future.
Sd/-
DEVAN RAMACHANDRAN JUDGE SAS WP(C) NO. 3423 OF 2024
APPENDIX OF WP(C) 3423/2024
PETITIONER'S EXHIBITS:
Exhibit 1 . TRUE COPY OF THE COMPLAINT DETAIL NOTICE ISSUED BY THE 2ND RESPONDENT TO 1ST RESPONDENT COMPLAINT DATED 13.12.2023
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!