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

Edwin T.A vs The Bank Manager, Union Bank Of India
2025 Latest Caselaw 4737 Ker

Citation : 2025 Latest Caselaw 4737 Ker
Judgement Date : 4 March, 2025

Kerala High Court

Edwin T.A vs The Bank Manager, Union Bank Of India on 4 March, 2025

Author: C.S.Dias
Bench: C.S.Dias
                                                           2025:KER:17911
W.P (C) No.4372 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. 4372 OF 2025

PETITIONER:

            EDWIN T.A
            AGED 30 YEARS
            S/O ANTONY T C, THOKKADAM HOUSE, URAKAM P.O,
            THRISSUR., PIN - 680564

            BY ADVS. SRI.D.VIMAL DEV
            SRI.GIFFIN SHALOO




RESPONDENTS:

       1    THE BANK MANAGER, UNION BANK OF INDIA
            CHERPU BRANCH THAYAMKULANGARA JUNCTION, POST BOX
            NO. 2, CHERPU, THRISSUR,, PIN - 680561

       2    THE STATION HOUSE OFFICER
            PS HIGHWAY POLICE STATION, UTTAR PRADESH (E-MAIL :
            [email protected]), PIN - 247776

            BY SRI B SYAMANTHAK, GP
               SRI C MURALIKRISHAN, 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:17911
W.P (C) No.4372 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.339202010056841.

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 a requisition

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

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

Bank.

4. The learned counsel for the 1st respondent

Bank submitted that the disputed amount is Rs.31,200/-.

The said submission is recorded.

5. In considering an identical matter, this Court 2025:KER:17911

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

Bharatiya Nagarik Suraksha Sanhita, 2023] and the 2025:KER:17911

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

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

principles squarely apply to the facts of the case on 2025:KER:17911

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 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;

(v) The jurisdictional police officers shall inform the Bank whether the seizure of the 2025:KER:17911

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 NAB/04.03.2025 2025:KER:17911

APPENDIX OF WP(C) 4372/2025

PETITIONER EXHIBITS

EXHIBIT P1 A TRUE PHOTOCOPY OF THE 1ST PAGE OF PASSBOOK ISSUED TO THE PETITIONER BY THE 1ST RESPONDENT IN RESPECT OF ACCOUNT NO:

339202010056841

EXHIBIT P2 TRUE PHOTOCOPY OF THE E-MAIL COMMUNICATION DATED 06.01.2025 SENT BY THE 1ST RESPONDENT TO THE PETITIONER REGARDING THE FREEZING OF HIS ACCOUNT

 
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