IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2759 of 2007()
1. THE MULLAKKODI CO-OP. RURAL BANK LTD.
... Petitioner
Vs
1. THE MANAGING DIRECTOR AND OTHERS
... Respondent
For Petitioner :SRI.O.D.SIVADAS
For Respondent :SRI.BABU KARUKAPADATH
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :28/05/2009
O R D E R
K. BALAKRISHNAN NAIR
&
C.T. RAVIKUMAR, JJ.
---------------------------------------------
W.A. NO. 2759 OF 2007
---------------------------------------------
Dated this the 28th day of May, 2009
JUDGMENT
Balakrishnan Nair, J.
The appellant is a Co-operative Society. It made a Fixed Deposit of
Rs.50,00,000/- with the second respondent which is an apex society.
There is some dispute between the parties regarding the term of deposit.
The appellant/petitioner submits that the deposit has matured, but neither
the interest nor the principal amount is being released and, therefore, the
Writ Petition was filed mainly seeking the following relief:
“Issue a writ of mandamus or other appropriate
writ, order or direction to the 1st and 2nd
respondents to disburse Rs.50,00,000/-( Rupees
Fifty Lakhs only) with interest at the rate of
7.50% from 10/03/2005 to 09/09/2005 and
thereafter at the rate of 13% till the date of
payment by closing the Fixed Deposit Receipt
No. FD/04780 dated 10/03/2005”
W.A. NO. 2759/2007 2
The learned Single Judge dismissed the Writ Petition holding that it is for
the petitioner to invoke its remedy under Section 69 of the Kerala Co-
operative Societies Act. Aggrieved by the said decision, this appeal is
preferred.
2. At the time of admitting the appeal, this Court directed the
second respondent to clear the arrears of interest, if any, payable to the
appellant. The learned counsel for the second respondent submitted that
in obedience to the said direction, interest was being paid promptly from
time to time and if there is any default in that, the same will also be cured.
Learned counsel also submitted that the interest will be paid promptly
from time to time till the principal amount is paid back. We record this
submission.
3. If the amount deposited is not returned, the remedy of the
appellant lies before other forums and not before this Court under Article
226 of the Constitution of India. So, the learned Single Judge has rightly
declined jurisdiction. Unless we find that the said decision of the learned
Single Judge is perverse, we are not justified in interfering with the same
in an appeal filed under Section 5 of the Kerala High Court Act.
W.A. NO. 2759/2007 3
Therefore, the Writ Appeal is closed, recording the aforementioned
submission made on behalf of the second respondent regarding payment of
interest.
(K. BALAKRISHNAN NAIR)
JUDGE
(C.T. RAVIKUMAR)
JUDGE
sp/
W.A. NO. 2759/2007 4
K.BALAKRISHNAN NAIR
&
C.T. RAVIKUMAR, JJ.
W.A. NO.2759/2007
JUDGMENT
28h May, 2009
W.A. NO. 2759/2007 5