High Court Punjab-Haryana High Court

Dr. Kusha Puri vs M.A.C.T. on 5 March, 2009

Punjab-Haryana High Court
Dr. Kusha Puri vs M.A.C.T. on 5 March, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH
                                         C.R. No. 1216 of 2009 (O&M)
                                         Date of Decision: 5.3.2009

Dr. Kusha Puri
                                                   ....Petitioner

               Versus

M.A.C.T., Karnal and others
                                                    ...Respondents

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Ms. Rahish Pahwa Dudeja, Advocate
               for the petitioner.

RAJESH BINDAL J

                        ****

The challenge in the present petition is to the order passed by the

learned Court below whereby the application filed by the petitioner for

withdrawing the amount lying deposited in the name of deceased Gianwati is

sought to be withdrawn by the petitioner by claiming that she has inherited the

property of the deceased by way of a Will. Learned Court below has observed

that in case the petitioner is claiming the property of the deceased on the basis

of a Will she should get succession in her favour. Such a finding by the learned

Court below cannot be faulted with as in the application filed by the petitioner for

release of the amount lying deposit in the name of deceased, the Court cannot

opine on the validity of Will as no other legal heir who may be entitled to inherit

the estate of deceased Gian Wati was before the Court.

Dismissed.


                                                 (RAJESH BINDAL)
5.3.2009                                               JUDGE
Reema