Citation : 2024 Latest Caselaw 17223 Ker
Judgement Date : 20 June, 2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE T.R.RAVI
THURSDAY, THE 20TH DAY OF JUNE 2024 / 30TH JYAISHTA, 1946
WP(C) NO. 19813 OF 2024
PETITIONER:
NOOR VAHIDA T P
AGED 21 YEARS
D/O MUSTHAFA, THOOKALAPADATH HOUSE, VATTAMKULAM P.O.,
VATTAMKULAM, PONNANI, MALAPPURAM DISTRICT, KERALA, PIN
- 679578
BY ADVS.
K.S.ARUN KUMAR
AMRUTHA P S
AMRUTHA K P
VIJAY SANKAR V.H.
ARYA B. VENUGOPAL
JERIN JOSEPH
ELDHO BABY
AMRUTHA P.S.
RESPONDENTS:
1 STATION HOUSE OFFICER
THE CYBER POLICE CO ORDINATING CELL EDAPPAL POLICE
STATION MALAPPURAM DISTRICT, PIN - 679578
2 THE AUTHORIZED OFFICER
CANARABANK CREZENT PLAZA BUILDING. KUTTIPURAM ROAD
EDAPPAL MALAPPURAM DISTRICT KERALA, PIN - 679578
SRI.P.S.APPU, GP
SRI.M.GOPIKRISHNAN NAMBIAR, SC
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
20.06.2024, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
WP(C) NO. 19813 OF 2024 2
T.R. RAVI, J.
--------------------------------------------
W.P.(C)No.19813 of 2024
--------------------------------------------
Dated this the 20th day of June, 2024
JUDGMENT
The petitioner is a holder of an account with the
respondents Bank and her account has been frozen on
intimation by Police Authorities. The Court had, at the time of
admission, issued interim directions to restrict the freezing of
the accounts to the amount which had been subject matter of
the dispute, as per the intimation received from the Police
authorities. The Bank has also taken action to that extent
pursuant to the directions issued by this Court. In similar
cases, this Court had after issuance of such interlocutory
orders, closed the writ petitions with certain directions.
Paragraph No.12 of the directions issued in Dr.Sajeer v.
Reserve Bank of India [ 2023 KHC OnLine 661] is
extracted hereunder;
"12. In fact, should the criminal enquiry found otherwise, it will be doubtful if the amounts in question could be even recovered from the petitioners, if they have received it as part of
bonafide or other valid transactions, unaware of it being proceeds of crime.
In the conspectus of the above, I order these Writ Petitions with the following directions:
a. The respondent Banks arrayed in these cases, are directed to confine the order of freeze against the accounts of the respective petitioners, 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 petitioners to deal with their accounts, and transact therein, beyond that limit.
b. The respondent - Police Authorities concerned are hereby directed to inform the respective Banks as to whether freezing of accounts of the petitioners in these Writ Petitions 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 Banks receiving the afore information/intimation from the Police Authorities, they will adhere with it 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 their Banks in terms of directions (b) above, the petitioners or such among them, will be at full liberty to approach this Court again; for which purpose, all their contentions in these Writ Petitions are left open and reserved to them, to impel in future."
This writ petition is disposed of with the above said
directions.
Sd/-
T.R.RAVI JUDGE LEK
APPENDIX OF WP(C) 19813/2024
PETITIONER EXHIBITS
Exhibit P1 A XEROX COPY OF THE PASSBOOK OF THE PETITRIONER IN A/C NO;110166628915OF THE 2ND RESPONDENT BANK
Exhibit P2 A XEROX COPY OF THE MAIL COMMUNICATION OF THE 2ND RESPONDENT
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!