High Court Kerala High Court

Gini Thomas vs State Bank Of India on 19 November, 2008

Kerala High Court
Gini Thomas vs State Bank Of India on 19 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34155 of 2008(N)


1. GINI THOMAS, AGED 31,
                      ...  Petitioner
2. MASTER DON THOMAS, AGED 7 YEARS,
3. MISS.DENNA THOMAS, AGED 5 YEARS,

                        Vs



1. STATE BANK OF INDIA, THRIPUNITHURA
                       ...       Respondent

                For Petitioner  :SRI.P.N.RAMAKRISHNAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :19/11/2008

 O R D E R
                        K.P. BALACHANDRAN, J.
                       -------------------------------------
                        W.P(c) No. 34155 of 2008
                           ----------------------------
                 Dated this the 19th day of November, 2008

                                 JUDGMENT

Heard counsel for the petitioners. Direction in the order passed in

Succession O.P. No.16 of 2007 is as follows;

” In the result, a succession certificate will be issued in the

name of 1st petitioner for and on behalf of minor petitioners 2

and 3 also, on her producing security for the share of the

minors, authorising her to receive the petition schedule

amounts with interest accrued thereon. No order is made as to

costs. “

It is submitted by the counsel for petitioners that the first petitioner is

unable to procure or furnish security for the share of the minors and

therefore it has become impossible for her to obtain succession certificate

issued from the court below and that I.A. No.2862 of 2008 filed in the

above Succession O.P. No. 16 of 2007 before the learned Sub Judge,

Ernakulam seeking for an order to permit the first petitioner to open new

fixed deposit account in the name of the petitioners 2 and 3 in the State

Bank of India, Tripunithura Abhaya branch and to issue a direction to the

manager of the said bank to convert 2/3rd amounts due to the petitioners 2

W.P(c) No. 34155/ 2008
2

and 3 from Term Deposit Account made mentioned in the succession

application as fixed deposit in the name of petitioners 2 and 3 and permit

the first petitioner to withdraw the remaining 1/3rd amount only, has been

dismissed by the court below and consequently the petitioners are unable to

collect the debt obtaining succession certificate as ordered by the court vide

Exhibit P1 order in O.P. No.16 of 2007. The petitioners should have moved

for correction or modification of the order Exhibit P1. But however in as

much as the said order is dated 23/08/2007 it would be driving petitioners to

pillar to post with no relief though because of their fault, rendering it

difficult for them to collect the debt.

In the result invoking jurisdiction under Articles 226 and 227 of the

Constitution of India I direct the respondent bank represented by its

manager to open new fixed deposit accounts in the names of petitioners 2

and 3, who are minors represented by the first petitioner mother as guardian

and on her application using 1/3rd each of the funds due under Term Deposit

Account number 300010837964 and S.B Account number 300070003-2

standing in the name of late A.M. Thomas, so as to enable the amount being

disbursed to petitioners 2 and 3 respectively on their attaining majority and

to issue certificate to the effect that fixed deposit accounts are opened in the

W.P(c) No. 34155/ 2008
3

names of petitioners 2 and 3 utilising 2/3 of the funds from the above two

accounts to be produced before the learned Sub Court, Ernakulam where

succession O.P . 16 of 2007 is pending and thereupon the Sub Judge shall

direct the issuance of succession certificate in the name of the first

petitioner authorising her to collect the balance 1/3rd of the amount in the

above two accounts for herself and as also to receive the fixed deposit

receipts in the name of the petitioners 2 and 3. Standing counsel who

entered appearance for the respondent shall give appropriate directions to

the Manager, Tripunithura Abhaya branch of State Bank of India in the

matter as aforesaid for due compliance.

This writ petition is disposed of as above.

K.P. BALACHANDRAN, JUDGE

scm