Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Pravesh Prasad Verma vs The Chairman And Managing Director, ...
2025 Latest Caselaw 208 Patna

Citation : 2025 Latest Caselaw 208 Patna
Judgement Date : 12 May, 2025

Patna High Court

Ram Pravesh Prasad Verma vs The Chairman And Managing Director, ... on 12 May, 2025

         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Civil Writ Jurisdiction Case No.13196 of 2017
     ======================================================
     Ram Pravesh Prasad Verma S/o late Ram Sevak Prasad Resident of Mohalla-
     Jansakti Colony, P.O. Rajiv Nagar, Road No. 24, District- Patna.

                                                                   ... ... Petitioner/s
                                        Versus

1.   The Chairman and Managing Director, Central Bank Of India
2.   The Zonal Manager, Zonal Head Branch, Central Bank of India, Patna.
3.   The Branch Manager, Central Bank of India, Digha Ghat, Nagar, Patna.
4.   Sri Janardan Prasad S/o late Ram Sevak Prasad Resident of Village- Jasakti
     Colony, P.S. Rajeev Nagar, District- Patna.

                                               ... ... Respondent/s
     ======================================================
     Appearance :
     For the Petitioner/s   :     Mr. Sadanand Paswan, Adv.
     For the Respondent/s   :     Mr. Ajay Kumar Sinha, Sr. Adv.
                                  Mr. Ajit Kumar Sinha, Adv.
                                  Ms. Dilkash Khan, Adv.
     ======================================================
     CORAM: HONOURABLE JUSTICE SMT. G. ANUPAMA CHAKRAVARTHY

                            ORAL JUDGMENT

Date : 12-05-2025

1. The Writ petition is filed for the following

reliefs:-

(i)To restrain the respondents and to allow respondent No. 4, brother of the petitioner to withdraw the amounts from the account of Late Ram Sevak Prasad.

(ii) To direct the respondents to call for Succession Certificate from the petitioner as well as from respondent in order to withdraw the Patna High Court CWJC No.13196 of 2017 dt.12-05-2025

amount from the bank account of late Ram Sevak Prasad noted in the succession certificate to allow the successor of Late Ram Sevak Prasad to withdraw the amount from the Bank account in accordance with law.

(iii) To restrain the bank authorities from allowing to withdraw any amount from the account of Late Ram Sevak Prasad. till furnishing the Succession Certificate of the competent authority by the heir of Late Ram Sevak Prasad.

2. The brief facts of the case culled out from

the Writ petition are that the petitioner and the

respondent No. 4 are sons of one Ram Sevak Prasad.

Late Ram Sevak Prasad died living behind his two

sons, the petitioner and the respondent No. 4 and

one daughter. However, her daughter passed away

one year prior to the filing of the Writ petition.

3. The petitioner was in Indian Air Force, till

August 1999, and later retired from service. In the

year 1978, Chandrakala Devi grand mother of the

petitioner passed away and at that time, the Patna High Court CWJC No.13196 of 2017 dt.12-05-2025

petitioner gave an amount Rs. 1800/- towards her

Saradh (funeral rites).

4. In the year, 1978, the respondent No. 4,

Janardan Prasad/ younger brother of the petitioner

was studying in a secondary school and the

petitioner used to send money for his education

purpose. Further in the year, 1991 the petitioner

continued to provide financial support for his

brother's education. In the year, 1996 he gave an

amount of Rs. 8000/- for the marriage of his younger

sister. In 1994, the grandfather of the petitioner

passed away for which he gave an amount of Rs.

2000/- towards the Saradh (funeral rites). Further,

the petitioner regularly provided amounts to his

family members for the purchase of household

articles. After retirement from service, the petitioner

handed over all his house hold articles such as T.V.

cooler, etc. to his father and began to reside with

him.

5. Heard the Learned counsel for the

petitioner as well as the Learned Senior counsel

Shree Ajay Kumar Sinha for the respondents. Patna High Court CWJC No.13196 of 2017 dt.12-05-2025

6. On perusal of the contents of Writ

petition, it is evident that the amounts were

advanced by the petitioner for family purposes,

which includes for the purchase of a house at Rajiv

Nagar, Patna and for the medical expenses incurred

for his mother. Further, the contents of the Writ

petition disclose that the father of the petitioner died

leaving amounts in his savings account, for which his

brother/ respondent No. 4 attempted to withdraw

without obtaining a Succession Certificate. Being

aggrieved by the acts of the 4 th respondent, the

present Writ petition has been filed.

7. These are all questions of facts.

Admittedly there is no impugned order in this case

regarding the disbursal of the amounts to respondent

No. 4. However, the bank authorities are required to

follow the due procedure of law. If at all, Late Ram

Sevak Prasad nominated any person as his nominee,

the bank has to hand over the amounts to the

nominee. In the absence of a nominee, the bank has

to look for Succession Certificate before disbursing

the amount.

Patna High Court CWJC No.13196 of 2017 dt.12-05-2025

8. Therefore, all these questions of facts are

to be decided by the appropriate civil forum. If at all,

the petitioner has any grievances, he is at liberty to

approach the Civil Court for redressing his

grievances. There is no violation of a fundamental

right, nor is there a breach of principles of natural

justice in this case. Therefore, this Court is not

inclined to interfere in the matter, as it does not fall

within the purview of Article 226 of the Constitution

of India.

9. In result the Writ petition is dismissed as it

is devoid of merits.

(G. Anupama Chakravarthy, J)

Manish/-

AFR/NAFR                NAFR
CAV DATE                N/A
Uploading Date          16.05.2025
Transmission Date       16.05.2025
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter