Citation : 2025 Latest Caselaw 3829 Ker
Judgement Date : 10 February, 2025
2025:KER:10570
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C.S.DIAS
MONDAY, THE 10TH DAY OF FEBRUARY 2025 / 21ST MAGHA, 1946
WP(C) NO. 2648 OF 2025
PETITIONER:
DAVOOD.K
AGED 28 YEARS
S/O. ABDUL SHUKKOOR, KALLANGODAN HOUSE,
VARIYADU, KAKKAVAYAL.P.O., VAITHIRI TALUK,
WAYANAD, PIN - 673122
BY ADVS.
K.K.DHEERENDRAKRISHNAN
N.P.ASHA
RESPONDENTS:
1 STATE OF KERALA
REPRESENTED BY SECRETARY, HOME DEPARTMENT,
GOVERNMENT SECRETARIAT,
THIRUVANANTHAPURAM, PIN - 695001
2 STATION HOUSE OFFICER
CYBER CRIME WING, CENTRAL CRIME BRANCH,
THAMBARAM CITY CHENNAI, PIN - 600119
3 ZONAL MANAGER, IDBI BANK LTD
ZONAL OFFICE, PANAMPALLINAGAR,
2ND FLOOR, AARPEES ARCHADE, PB NO. 4253,
PANAMBALLINAGAR, ERNAKULAM, PIN - 682036
4 IDBI BANK LTD
KALPATTA BRANCH, WAYANAD DISTRICT.
REPRENTED BY ITS MANAGER, PIN - 673121
GOVERNMENT PLEADER- SRI B S SYAMANTHAK
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
10.02.2025, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
2025:KER:10570
WP(C) NO.2648 of 2025 2
JUDGMENT
Dated this the 10th day of February, 2025
The writ petition is filed to direct the fourth
respondent bank to lift the debit freezing of the
petitioner's bank account bearing No.
1490102000001748.
2. The petitioner is the holder of the above
bank account with the fourth respondent bank. The
petitioner's bank account has been debit frozen by the
fourth respondent pursuant to the requisition received
from the second respondent. The action of the fourth
respondent is illegal and arbitrary. Hence, this writ
petition.
3. Heard; the learned counsel appearing for
the petitioner and the learned Government Pleader.
4. The learned counsel for the petitioner
submits that as per Ext. P1 requisition, the disputed
amount is Rs.20,000/-. The said submission is recorded.
2025:KER:10570
5. In considering an identical matter, this
Court in Dr.Sajeer v. Reserve Bank of India [2024 (1)
KLT 826] held as follows:
" 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."
6. Subsequently, this Court in Nazeer K.T v.
Manager, Federal Bank Ltd [2024 KHC OnLine 768],
after concurring with the view in Dr.Sajeer's case
(supra) and taking into consideration Section 102 of the
Code of Criminal Procedure (now Section 106 of the 2025:KER:10570
Bharatiya Nagarik Suraksha Sanhita, 2023] and the
interpretation of Section 102 of the Code laid down by
the Hon'ble Supreme Court in State of Maharashtra v.
Tapas D Neogy [(1999) 7 SCC 685], Teesta Atul
Setalvad v. State of Gujarat [(2018) 2 SCC 372] and
Shento Varghese v. Julfikar Husen and others [2024
SCC OnLine SC 895], has held thus:
"8. The above discussion leads to the conclusion that, while delay in forthwith reporting the seizure to the Magistrate may only be an irregularity, total failure to report the seizure will definitely have a negative impact on the validity of the seizure. In such circumstances, account holders like the petitioner, most of whom are not even made accused in the crimes registered, cannot be made to wait indefinitely hoping that the police may act in tune with S.102 and report the seizure as mandated under Sub-section (3) at some point of time. In that view of the matter, the following direction is issued, in addition to the directions in Dr.Sajeer (supra).
(i) The Police officer concerned shall inform the banks whether the seizure of the bank account has been reported to the jurisdictional Magistrate and if not, the time limit within which the seizure will be reported. If no intimation as to the compliance or the proposal to comply with the S.102 is informed to bank within one month ofreceipt of a copy of the judgment, the bank shall lift the debit freeze imposed on the petitioner's account.
(ii) In order to enable the police to comply with the above direction, the bank as well as the petitioner shall forthwith serve a copy of this judgment to the officer concerned and retain proof of such service.
7. I am in complete agreement with the views in 2025:KER:10570
Dr.Sajeer and Nazeer K.T cases (supra). The above
principles squarely apply to the facts of the case on
hand.
In the above conspectus, I dispose of the writ
petition by passing the following directions:
(i). The fourth respondent Bank is directed to confine the freezing order of the petitioner's bank account only to the extent of the amount mentioned in the order/requisition issued by the Police Authorities. The above exercise shall be done forthwith, so as to enable the petitioner to transact through his account beyond the said limit;
(ii). The Police Authorities are hereby directed to inform the Bank as to whether freezing of the petitioner's account will be required to be continued even in the afore manner; and if so, for what further time;
(iii). On the Bank 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;
(iv). If, however, no information or intimation is received by the Bank in terms of direction (ii) above, the petitioner will be at full liberty to approach this Court again; for which purpose, all his contentions in this Writ Petition are left open and reserved to him, to impel in future;
2025:KER:10570
(v). The jurisdictional police officers shall inform the Bank whether the seizure of the bank account has been reported to the jurisdictional Magistrate and if not, the time limit within which the seizure will be reported. If no intimation as to the compliance or the proposal to comply with Section 102 of the Cr.P.C. is received by the Bank within two months of receipt of a copy of this judgment, the Bank shall lift the debit freeze or remove the lien, as the case may be, on the petitioner's bank account;
(vi) In order to enable the Police to comply with the above direction, the Bank, as well as the petitioner, shall forthwith serve a copy of this judgment to the jurisdictional officer and retain proof of such service.
The writ petition is ordered accordingly.
Sd/-
C.S.DIAS, JUDGE mtk/10.02.25 2025:KER:10570
APPENDIX OF WP(C) 2648/2025
PETITIONER EXHIBITS
EXHIBIT P1 A TRUE COPY OF THE NOTICE ISSUED BY THE 2ND RESPONDENT DATED 12.12.2024 UNDER SECTION 106 OF BNSS
EXHIBIT P2 A TRUE COPY OF THE REQUEST BY THE PETITIONER BEFORE THE 4TH RESPONDENT DATED 09.01.2025
EXHIBIT P3 A TRUE COPY INTERIM ORDER IN IA NO.1/2023 DATED 13.04.2023 IN WP(CRL.) NO. 193 OF
EXHIBIT P4 A TRUE COPY OF THE JUDGMENT DATED 25.08.2020 IN WP(C) NO. 13548/2020
EXHIBIT P5 A TRUE COPY OF THE INTERIM ORDER DATED 29.05.2025 IN WP(C) NO. 15893/2025
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!