High Court Kerala High Court

I.Saidukutty vs State Bank Of Travancore on 6 August, 2007

Kerala High Court
I.Saidukutty vs State Bank Of Travancore on 6 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 666 of 2002(D)


1. I.SAIDUKUTTY,
                      ...  Petitioner

                        Vs



1. STATE BANK OF TRAVANCORE,
                       ...       Respondent

2. THE BRANCH MANAGER,

                For Petitioner  :SRI.P.K.MUHAMMED

                For Respondent  :SRI.M.PATHROSE MATHAI

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :06/08/2007

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                        O.P.No.666 OF 2002
                  -------------------------------------------
              Dated this the 6th day of August, 2007


                              JUDGMENT

The petitioner, then a non-resident Indian, had an NRE

account with the Vakkom branch of State Bank of Travancore.

The controversies raised by him led to his filing of a petition

before the Consumer Disputes Redressel Forum, which resulted

in Ext.P1 against the Bank. The Bank’s appeal against that order

was allowed by the State Commission as per Ext.P2. That was

confirmed by the National Commission as per Ext.P3. The

Special Leave Petition filed before the Apex Court was also

dismissed as per Ext.P4. This writ petition is filed alleging that

the plea of the Bank that has found favour before the authorities

under the Consumer Protection Act is relatable to “Article 28 of

the Term Deposit Agreement”, which the petitioner is not aware

of. He has therefore, filed this writ petition challenging that

clause.

2. In opposition to this writ petition, the Bank has filed a

counter affidavit on 3.1.2005 with copy to the counsel for the

OP.666/02

Page numbers

petitioner, clearly stating that the issue in hand relates to

Chapter 28 of the Exchange Control Manual, which is applicable

to all NRE deposits and that the action taken by the Bank in

terms of that chapter has found favour wih the State

Commission, National Commission, as also the Apex Court.

3. If the provisions of Chapter 28 of the Exchange Control

Manual is to be challenged, I would expect the Union of India to

be a party to this writ petition, which is not. That apart, the

provisions of the Exchange Control Manual is built, as well, on

other statutory provisions, including FEMA, FERA etc, which

regulate the movement of money across the boundaries.

Therefore, I find not justification to sustain any challenge against

the provisions in Chapter 28 of the Exchange Control Manual.

In the result, the writ petition fails, The same is

accordingly dismissed. No costs.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.

OP.666/02

Page numbers

=======================

THOTTATHIL B. RADHAKRISHNAN, J

O.P.NO.666 OF 2002

JUDGMENT

6th AUGUST, 2007.

=======================