IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30549 of 2008(J)
1. K.V.VISWANATHAN,
... Petitioner
Vs
1. STATE BANK OF INDIA, GANAPATHY BRANCH,
... Respondent
For Petitioner :SRI.D.KRISHNA PRASAD
For Respondent :SRI.P.G.PARAMESWARA PANICKER (SR.)
The Hon'ble MR. Justice V.GIRI
Dated :03/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).30549/2008
--------------------
Dated this the 3rd day of November, 2008
JUDGMENT
Petitioner’s grievance is regarding the refusal on
the part of the respondent in releasing the amount kept
in a fixed deposit which was maintained in the name of
one K.V.Ramanarayanan, the grandfather of the
petitioner who died on 18.8.2007. Later a succession
certificate was issued by the Sub Court, Palakkad,
scheduling the amount covered by the fixed deposit as
evidenced by Exts.P1 and P2. There is a dispute as to
whether the same was actually produced before the
Bank Manager.
2. Learned counsel for the SBI submits that if the
succession certificate or a notary attested copy of
Exts.P1 and P2 are produced before the respondent,
then the amount mentioned in Ext.P2 shall be
disbursed without any further delay. Submission is
recorded.
W.P.(C0.30549/2008
2
Writ petition is accordingly, disposed of directing
the respondent to disburse to the petitioner the amount
covered by Ext.P2, on production of a certificate or
notary attested copy of Exts.P1 and P2. The amount
shall be disbursed within one week from the date of
production of the aforementioned documents.
V.GIRI,
Judge
mrcs