Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abdulla Ashraf Choliyod vs South Indian Bank Ltd
2025 Latest Caselaw 2547 Ker

Citation : 2025 Latest Caselaw 2547 Ker
Judgement Date : 17 January, 2025

Kerala High Court

Abdulla Ashraf Choliyod vs South Indian Bank Ltd on 17 January, 2025

Author: C.S.Dias
Bench: C.S.Dias
WP(C) NO. 38592 OF 2024         1


                                                 2025:KER:3716
           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

                THE HONOURABLE MR.JUSTICE C.S.DIAS

   FRIDAY, THE 17TH DAY OF JANUARY 2025 / 27TH POUSHA, 1946

                     WP(C) NO. 38592 OF 2024

PETITIONER/S:

          ABDULLA ASHRAF CHOLIYOD
          AGED 35 YEARS
          S/O ASHRAF ABDULLA CHOLIYOD, CHOLIYOD HOUSE,
          PERUMBALA, PERUMBALA VILLAGE AND POST, KASARAGOD
          DISTRICT, KERALA - 671317 REPRESENTED BY POA HOLDER
          MRS. FATHIMATH MARIYAM, W/O ABDULLA ASHRAF CHOLIYOD,
          AGED 29 YEARS, CHOLIYOD HOUSE, PERUMBALA, PERUMBALA
          VILLAGE AND POST, KASARAGOD DISTRICT, KERALA -, PIN
          - 671317


          BY ADVS.
          R.ANAS MUHAMMED SHAMNAD
          THAREEK T.S.
          HAMDAN MANSOOR K.




RESPONDENT/S:

    1     SOUTH INDIAN BANK LTD
          REPRESENTED BY ITS MANAGER, KASARAGOD BRANCH, GOLDEN
          ARCADE COMPLEX, NEAR NEW MUNICIPAL BUS STAND,
          KASARGOD, KASARAGOD, KERALA, PIN - 671121

    2     THE RESERVE BANK OF INDIA
          REPRESENTED BY ITS GOVERNOR, HEAD OFFICE, MUMBAI,
          MAHARASHTRA, PIN - 400029

    3     NATIONAL CYBER CRIME REPORTING PORTAL
          REPRESENTED BY ITS DIRECTOR, NATIONAL HIGHWAY - 8,
          MAHIPALPUR, NEW DELHI, PIN - 110037

    4     STATE POLICE CHIEF
          POLICE HEAD QUARTERS, VAZHUTHACAUD,
 WP(C) NO. 38592 OF 2024               2


                                                              2025:KER:3716
             THIRUVANANTHAPURAM, PIN - 695014

     5       DIRECTOR GENERAL OF POLICE
             TAMILNADU POLICE HEADQUARTERS, DR. RADHAKRISHNAN
             SALAI, ROAD, MYLAPORE, CHENNAI, TAMIL NADU, PIN -
             600004

     6       ASSISTANT COMISSIONER OF POLICE
             CYBER CRIME CELL, TAMILNADU COMMISSIONER OFFICE
             CAMPUS VEPERY, CHENNAI, TAMILNADU, PIN - 600007


             BY ADVS.
             Sunil Shankar A
             VIDYA GANGADHARAN(K/000424/2020)
             JERIN GEORGE(K/863/2023)



      THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON   17.01.2025,   THE   COURT   ON       THE   SAME   DAY   DELIVERED   THE
FOLLOWING:
 WP(C) NO. 38592 OF 2024           3


                                                         2025:KER:3716
                          JUDGMENT

Dated this the 17th day of January, 2025

The writ petition is filed to direct the 1 st

respondent bank to lift the freezing of the petitioner's

bank account bearing No.0321053000014207.

2. The petitioner's case is that, he is the

holder of the above bank account with the 1 st respondent

bank. To the petitioner's surprise, the 1st respondent has

frozen the petitioner's bank account pursuant to a

requisition received from the police. The action of the 1 st

respondent is illegal and arbitrary. Hence, this writ

petition.

3. Heard; the learned counsel appearing for

the petitioner, the learned Government Pleader and the

learned counsel appearing for the 1st respondent.

4. The learned counsel appearing for the 1 st

respondent submitted that the disputed amount is

Rs.10,000/-. The said submission is recorded.

2025:KER:3716

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],

2025:KER:3716 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 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

2025:KER:3716 within one month of receipt 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 Dr.Sajeer and Nazeer K.T cases (supra). The above

principles squarely applies 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 1st 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

2025:KER:3716 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 directions (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;

(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

2025:KER:3716 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 rkc/17.10.2025

2025:KER:3716 APPENDIX OF WP(C) 38592/2024

PETITIONER EXHIBITS

Exhibit P1 A TRUE COPY OF THE CHEQUE BOOK BEARING ACCOUNT NO. 0321053000014207

Exhibit P2 A TRUE COPY OF THE DETAILS OF THE COMPLAINT DATED NIL

Exhibit P3 TRUE COPY OF THE REPRESENTATION DATED 01.09.2024 TO THE 1ST RESPONDENT

Exhibit P4 A TRUE COPY OF THE INTERIM ORDER OF THIS HON'BLE COURT DATED 05-06-2023 IN W.P(C)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter