IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20090 of 2004(N)
1. THE MADAI CO-OPERATIVE RURAL BANK LTD.
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF TREASURIES,
3. THE DISTRICT TREASURY OFFICER, KANNUR.
4. TREASURY OFFICER,
For Petitioner :SRI.M.SASINDRAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/06/2009
O R D E R
S. SIRI JAGAN, J.
-------------------------------------------------
W.P.(C)No. 20090 OF 2004
-------------------------------------------------
Dated this the 10th day of June, 2009
JUDGMENT
Petitioner is a Co-operative Society. They have deposited an
amount of Rs.1,02,55,380/- in the Sub Treasury, Payangadi as per
Ext.P1 series of term deposit certificates at the rate of interest
mentioned therein. Even after the date of maturity of the deposits,
the respondents did not pay the deposit amount to the petitioner.
The petitioner filed WP(C) No.4305/04. On behalf of the Government
a submission was made that the amount would be paid within two
weeks. The amount was paid on 18.06.04 but, interest was paid only
up to the date of maturity. Interest from the date of maturity till date
of actual payment was not paid. It is under the above circumstances,
the petitioner has filed this writ petition seeking the following reliefs:
“i. issue a writ of mandamus or any other writ order or
direction to the respondents to pay interest on the amountdeposited as per Ext.P1 series of certificate from the date of
maturity till the date of actual repayment of the deposit amount.
ii. o issue a writ of certiorari or any other writ, order to quash
Ext.P10.
iii. to declare that the petitioner is entitled to get interest for
the deposit amount till the date of returning of the amount by the
respondents.”
WPC : 20090/04
-:2:-
2. According to the petitioner, the petitioner has deposited the
amount in the Treasury savings bank as an ordinary depositor in a
bank. As far as the petitioner is concerned, the relation between the
Treasury and the petitioner is that of a bank and a depositor. Simply
because the Treasury is owned by the Government, they have no
special privilege in payment of the amounts deposited at their will.
Therefore, just like any other bank, if the amount is not paid on the
maturity date, the Treasury is liable to pay interest on the amounts at
the contract rate till date of payment.
3. Learned Government Pleader with the help of a counter
affidavit opposes the contentions of the petitioner. According to the
learned Government Pleader, it is only on account of a ban against
treasury payments, the amounts could not be paid to the petitioner
on the maturity date. Therefore, according the Government Pleader,
no interest is payable. It is also submitted that such writ petition is
not maintainable under Article 226 of the Constitution of India.
4. I have considered the rival contentions in detail. Whenever
injustice is brought to the notice of this Court, this Court cannot deny
justice to the aggrieved party, and this court is bound to exercise its
discretionary jurisdiction to render justice to the party. Here all the
WPC : 20090/04
-:3:-
facts are admitted. Therefore this court is perfectly justified in
entertaining the writ petition. I am also of opinion that, as a banker
who has accepted deposits in his savings bank, the Government or
the Treasury does not have any special privilege in the matter of
payment of the deposit amount on the deposit becoming mature.
Such payment cannot be equated with payment of amounts by the
Government. When they accept deposits from a citizen in a savings
bank account the relation between the Treasury and the depositor is
that of a banker and a depositor. All laws applicable to savings
bank deposits in a bank should apply to such deposits also. The
Government cannot therefore ban payment of amounts deposited by
the depositor in their bank. If they do so, they stand the risk of
paying further interest on the amounts of deposit at contract rate.
Therefore I am satisfied that, despite the contentions of the learned
Government Pleader, the respondents are bound to pay interest on
the deposit amounts at the contract rate till the date of payment and
not till date of maturity. Accordingly, the writ petition is disposed of
with a direction to the respondents to see that interest is paid on the
amount of deposit till date of actual payment at the contract rate
mentioned in Ext.P1(a) series certificates. This shall be done as
WPC : 20090/04
-:4:-
expeditiously as possible, at any rate, within three months from the
date of receipt of a copy of this judgment.
The Writ Petition is disposed of as above.
S. SIRI JAGAN, JUDGE
ttb