IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34620 of 2005(U)
1. CHINNAMMA MATHEW, W/O.LATE P.S.MATHEW,
... Petitioner
Vs
1. VADAKKENCHERRY CO-OPERATIVE SERVICE
... Respondent
2. SECRETARY,
3. ASSISTANT REGISTRAR OF CO-OPERATIVE
4. JOINT REGISTRAR OF CO-OPERATIVE
5. REGISTRAR OF CO-OPERATIVE SOCIETIES,
For Petitioner :SRI.P.N.SASIDHARAN
For Respondent :SRI.P.B.SURESH KUMAR
The Hon'ble MR. Justice K.THANKAPPAN
Dated :18/08/2006
O R D E R
K.THANKAPPAN, J.
------------------------------------
W.P.(C)NO. 34620 OF 2005
------------------------------------
Dated this the 18th day of August, 2006
JUDGMENT
The petitioner has approached this Court for a direction to the respondents
to disburse the amount covered by Fixed Deposit No.8674 for a sum of
Rs.30,000/- outstanding in the name of the petitioners husband, late P.S.Mathew.
with the first respondent – Bank.
2. There were two other Fixed Deposits also, the amounts of which were
received by the petitioner. According to the petitioner, she filed several
representations for withdrawing the amount, but the Bank is not disbursing the
amount. The petitioner approached the Joint Registrar of Co-operative Societies
(General), Palakkad who as per Ext.P11 order directed the petitioner to approach
the Bank. She also approached the Assistant Registrar of Co-operative Societies
(General), Alathur who issued Ext.P5 order directing the petitioner to approach
the Bank with all the relevant documents for getting the amount deposited in the
account of her late husband. The grievance of the petitioner is that inspite of the
above, the Bank is not disbursing the amount to her.
W.P.(C)NO.34620/2005 2
3. Considering the facts and circumstances of the case, there will be a
direction to the first respondent – Bank to disburse to the petitioner the amount
covered by Fixed Deposit No.8674 within 30 days from today. The petitioner
shall produce a copy of this judgment before the first respondent for compliance.
The Writ Petition is disposed of above.
(K.THANKAPPAN, JUDGE)
sp/