IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.R. No. 1216 of 2009 (O&M)
Date of Decision: 5.3.2009
Dr. Kusha Puri
....Petitioner
Versus
M.A.C.T., Karnal and others
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Ms. Rahish Pahwa Dudeja, Advocate
for the petitioner.
RAJESH BINDAL J
****
The challenge in the present petition is to the order passed by the
learned Court below whereby the application filed by the petitioner for
withdrawing the amount lying deposited in the name of deceased Gianwati is
sought to be withdrawn by the petitioner by claiming that she has inherited the
property of the deceased by way of a Will. Learned Court below has observed
that in case the petitioner is claiming the property of the deceased on the basis
of a Will she should get succession in her favour. Such a finding by the learned
Court below cannot be faulted with as in the application filed by the petitioner for
release of the amount lying deposit in the name of deceased, the Court cannot
opine on the validity of Will as no other legal heir who may be entitled to inherit
the estate of deceased Gian Wati was before the Court.
Dismissed.
(RAJESH BINDAL)
5.3.2009 JUDGE
Reema