High Court Kerala High Court

A.J.Joseph vs Federal Bank Ltd. on 23 June, 2008

Kerala High Court
A.J.Joseph vs Federal Bank Ltd. on 23 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18756 of 2008(G)


1. A.J.JOSEPH ,S/O. JOSEPH, AGED 50 YEARS
                      ...  Petitioner

                        Vs



1. FEDERAL BANK LTD., REPRESENTED BY ITS
                       ...       Respondent

                For Petitioner  :SRI.A.C.DEVASIA

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/06/2008

 O R D E R
                     S.SIRI JAGAN, J
               ==================
               W.P (C) .No.18756 of 2008
               ==================
          Dated this the 23rd day of June, 2008.

                     J U D G M E N T

The petitioner obtained a loan from the respondent, in

respect of which there were suits and execution petitions.

The petitioner now seeks a direction to the respondent to

return the warehouse receipt deposited by the petitioner in

the loan transaction.

The Federal Bank is not a nationalised bank. It is a

private scheduled bank. As such, it is not a State or other

authority coming within the purview of the definition of

“State”, in Article 12 of the constitution of India. In this

particular transaction, the respondent is not exercising any

public function also. Therefore, I do not think that the

petitioner can maintain a writ petition under Article 226 of

the Constitution of India for the reliefs prayed for in this

W.P (C) .No.18756 of 2008 – 2 –

writ petition against the respondent. The petitioner’s

remedy lies elsewhere. Accordingly, without prejudice to

the right of the petitioner to seek appropriate other

remedies, this writ petition is dismissed.

S.SIRI JAGAN, JUDGE

rhs