IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9578 of 2008(M)
1. MARY EDWARD, AGED 70 YEARS,
... Petitioner
Vs
1. THE MANAGER,
... Respondent
2. FREDINANT EDWARD, S/O.B.C.EDWARD,
For Petitioner :SRI.J.JAYAKUMAR
For Respondent :SRI.V.G.ARUN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/08/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.9578 of 2008
==================
Dated this the 18th day of August, 2009
J U D G M E N T
Shri.Nagaraj Narayanan takes notice on behalf of the 2nd
respondent.
2. The petitioner is a widow aged 70 years. Her husband,
B.C.Edward, while he was alive, deposited with the 1st respondent
certain amounts as fixed deposit with FD receipt No.155/1997-98 in
the joint names of the petitioner and the 2nd respondent, which has to
be paid to either or the survivor. Sri.Edward died on 18.9.2000. The
FD account matured in the year 2001. The 2nd respondent, who is the
son of the petitioner’s husband in his first marriage, is in possession of
the fixed deposit receipt. He is not amenable to withdrawing the
amount by both amicably. Therefore, the petitioner filed a succession
O.P. which was dismissed as not maintainable, since the amount is not
kept in the name of late Edward. 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 appropriate Writ, Order or
direction, directing the 1st respondent to pay the = amount in F.D.
No.155/1997-98 with interest from the date of deposit till the date
of payment, as stated in Ext.P2 letter issued by the 1st respondent,
forthwith;
and
(ii). grant such other relief that this Hon’ble Court deem fit and proper
in the circumstances of the case.”
3. The counsel for the 2nd respondent now submits that the
2
2nd respondent is ready to amicably settle the matter by sharing the
fixed deposit amount equally between the petitioner and the 2nd
respondent. The petitioner also agrees to the said course of action.
The 1st respondent has no objection for the same. But he insists on
production of the FD receipt. In the above circumstances, this writ
petition is disposed of with the following directions:
The 2nd respondent shall produce the FD receipt before the 1st
respondent within one week along with a certified copy of this
judgment on receipt of which, the Bank shall disburse the amounts in
the fixed deposit with interest up to the date to the petitioner and the
2nd respondent in equal shares under proper receipt. The 1st
respondent-Manager shall issue two cheques to the petitioner and the
2nd respondent for 50 per cent each of the amounts due under the
fixed deposit, within one week from the date of production of the FD
receipt. If the 2nd respondent is unable to produce the fixed deposit
receipt, the 1st respondent shall obtain indemnity bonds from the
petitioner as well as the 2nd respondent.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
3