Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Fathima Pm vs The Manager, Federal Bank
2025 Latest Caselaw 4733 Ker

Citation : 2025 Latest Caselaw 4733 Ker
Judgement Date : 4 March, 2025

Kerala High Court

Fathima Pm vs The Manager, Federal Bank on 4 March, 2025

Author: C.S.Dias
Bench: C.S.Dias
                                                    2025:KER:17873
W.P(C) 3739 OF 2025
                                1
            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                             PRESENT
               THE HONOURABLE MR.JUSTICE C.S.DIAS
     TUESDAY, THE 4TH DAY OF MARCH 2025 / 13TH PHALGUNA, 1946
                      WP(C) NO. 3739 OF 2025

PETITIONERS:
           FATHIMA PM
           AGED 24 YEARS, W/O AFSAL CL, CHIRAKKAKUDY HOUSE, ORNA,
           ALLAPRA PO, VENGOLA, ALLAPRA ERNAKULAM KERLA,
           PIN - 683556.
           BY ADVS. SRI.ABDUL HADI M.P.
           SRI.SHAKEEB C.

RESPONDENTS:
     1     THE MANAGER, FEDERAL BANK,
           PERUMBAVOOR BRANCH, FEDERAL CHAMBERS, NEAR CRYSTAL
           HYPER MRAKET, PERUMBAVOOR, KERALA, PIN - 683542.
     2     INSPECTOR OF POLICE
           SHAHERKOTDA POLICE STATION, OPP. KAMDAR KALYAN KENDRA.
           OPP.NUTAN CO O BANK. SHAHERKOTDA., AHMEDABAD, GUJARAT
           EMAIL- [email protected], PIN - 380002.
     3     INSPECTOR OF POLICE
           BODAKDEV POLICE STATION, JUDGES BUNGALOW CROSS RD,
           BODAKDEV, AHMEDABAD, GUJARAT EMAIL- POLSTN-BODAK-
           [email protected], PIN - 380054,
     4     INSPECTOR OF POLICE
           CYBER CRIME POLICE STATION BANGALORE CITY, CID ANNEXE
           BUILDING, CARLTON HOUSE, # 1, PALACE ROAD, BENGALURU,
           KARNATAKA EMAIL- [email protected], PIN -
           560001.
     5     INSPECTOR OF POLICE
           COMMERCIAL CRIME INVESTIGATION WING. CID CHENNAI , C-
           48, II AVENUE, TNHB COMPLEX, IIIRD FLOOR, ANNA NAGAR,
           CHENNAI TS KRISHNA NAGAR, J J NAGAR, ANNA NAGAR,
           CHENNAI, TAMIL NADU EMAIL- EMAIL- [email protected],
           PIN - 600037.
     6     INSPECTOR OF POLICE, SUJATHANAGAR POLICE STATION,
           SUJATHANAGAR, TELANGANA EMAIL- [email protected],
           PIN - 507120
     7     SHO CYBER CRIMES,
           TELANGANA, 11-67 PEERZADIGUDA, TELANGANA, RACHAKONDA
           POLICE COMMISSIONERATE, KRISHNA NAGAR, ROAD NO 2, SRI
           VENKATESHWARA COLONY, HYDERABAD, TELANGANA EMAIL-
           [email protected] , PIN - 500074
           BY SRI MOHAN JACOB GEORGE, SC

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
04.03.2025, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                    2025:KER:17873
W.P(C) 3739 OF 2025
                                 2
                             JUDGMENT

Dated this the 4th day of March, 2025

The writ petition is filed to direct the 1st

respondent bank to lift the freezing of the petitioner's

bank account bearing No.10030100681050.

2.The petitioner is the holder of the above bank

account with the 1st respondent bank. The petitioner

states that the 1st respondent has frozen the petitioner's

bank account pursuant to the requisitions received from

Police. 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 for the 1 st

respondent.

4. The learned counsel for the 1st respondent

Bank submitted that the disputed amount is Rs.28,970/-.

The said submission is recorded.

5. In considering an identical matter, this Court

in Dr.Sajeer v. Reserve Bank of India [2024 (1) KLT 2025:KER:17873 W.P(C) 3739 OF 2025

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

Bharatiya Nagarik Suraksha Sanhita, 2023] and the

interpretation of Section 102 of the Code laid down by 2025:KER:17873 W.P(C) 3739 OF 2025

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

Dr.Sajeer and Nazeer K.T cases (supra). The above

principles squarely apply to the facts of the case on

hand.

2025:KER:17873 W.P(C) 3739 OF 2025

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 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 2025:KER:17873 W.P(C) 3739 OF 2025

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 NAB/04.03.2025 2025:KER:17873 W.P(C) 3739 OF 2025

APPENDIX OF WP(C) 3739/2025

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE COMPLAINT LETTER WITH ACKNOWLEDGMENT NO. 31112230168127 DATED 06.12.2023

EXHIBIT P2 TRUE COPY OF THE COMPLAINT LETTER WITH ACKNOWLEDGMENT NO. 31112230169434 DATED 09.12.2023

EXHIBIT P3 TRUE COPY OF THE COMPLAINT LETTER DATED 06.12.2023

EXHIBIT P4 TRUE COPY OF THE COMPLAINT LETTER DATED 08.12.2023

EXHIBIT P5 TRUE COPY OF THE COMPLAINT LETTER DATED 06.12.2023

EXHIBIT P6 TRUE COPY OF THE COMPLAINT LETTER DATED 11.12.2023

 
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