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

Mymoona vs Canara Bank
2025 Latest Caselaw 2726 Ker

Citation : 2025 Latest Caselaw 2726 Ker
Judgement Date : 22 January, 2025

Kerala High Court

Mymoona vs Canara Bank on 22 January, 2025

Author: C.S.Dias
Bench: C.S.Dias
                                                        2025:KER:4919
W.P.(C.) No. 338 of 2025
                                     1

              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

                   THE HONOURABLE MR.JUSTICE C.S.DIAS

   WEDNESDAY, THE 22ND DAY OF JANUARY 2025 / 2ND MAGHA, 1946

                           WP(C) NO. 338 OF 2025

PETITIONER:

             MYMOONA
             AGED 45 YEARS
             W/O ABOOOBACKER, KALAMPARAMBIL HOUSE, MANAKKAD ,
             PATHIRIPADAM PO, MALAPPURAM DISTRICT , KERALA,
             PIN - 679571


             BY ADV SADIQALI.M


RESPONDENTS:

      1      CANARA BANK
             REPRESENTED BY IT IS BRANCH MANAGER, O.T.ESTATE,
             1ST FLOOR, CNG ROAD- HIGH SCHOOL LINK RD, EDAKKARA,
             KERALA., PIN - 679331

      2      STATION HOUSE OFFICER
             PATNA CYBER CRIME STATION POLICE ,OFFICE OF THE
             DEPUTY SUPERINTENDENT OF POLICE , PATNA, BIHAR,
             PIN - 800023

             SC SRI GOPIKRISHNAN NAMBIAR



       THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
22.01.2025, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                            2025:KER:4919
  W.P.(C.) No. 338 of 2025
                                       2

                              C.S.DIAS, J
                      ---------------------------------
                       W.P.(C.) No.338 of 2025
             --------------------------------------------------
            Dated this the 22nd day of January, 2025


                                JUDGMENT

The writ petition is filed to direct the 1 st respondent

bank to lift the freezing of the petitioner's bank account

bearing No.08571101066487.

2. The petitioner's case is that, she is the holder of

the above bank account with the 1st respondent bank. To

the petitioner's surprise, the 1st respondent has frozen the

petitioner's bank account pursuant to a requisition

received from the 2nd respondent. The action of the 1st

respondent is illegal and arbitrary. Hence, this writ

petition.

3. Heard; the learned counsel appearing for the

petitioner and the learned counsel appearing for the 1 st

respondent.

2025:KER:4919

4. The learned counsel appearing for the 1st

respondent submitted that as per Ext.P2 notice the

disputed amount is Rs.5,000/-. The said submission is

recorded.

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 2025:KER:4919

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

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 2025:KER:4919

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

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:

2025:KER:4919

(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 her 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 her contentions in this Writ Petition are left open and reserved to her, 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 2025:KER:4919

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 SCB.22.01.25. JUDGE

The Bank Account Number "08571101066487" stated in the Writ petition and in the judgment dated 22.01.2025 in W.P.(C) No.338/2025 is amended to "0857101066487", as per the order dated 14.02.2025 in I.A.No. 01/2025 in W.P.(C) No. 338/2025.

Sd/-

JOINT REGISTRAR 2025:KER:4919

APPENDIX OF WP(C) 338/2025

PETITIONER EXHIBITS

Exhibit P1 A TRUE COPY OF THE LETTER SENT BY THE PETITIONER TO 1ST RESPONDENT DATED 30/12/2024.

Exhibit P2 A TRUE COPY OF THE NOTICE FORWARDED BY THE 1ST RESPONDENT DATED 27-07-2024

 
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