High Court Kerala High Court

Jushina.K.P. vs The State Of Kerala on 24 September, 2010

Kerala High Court
Jushina.K.P. vs The State Of Kerala on 24 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3796 of 2010()


1. JUSHINA.K.P., D/O. HUSSAIN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE BRANCH MANAGER,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :24/09/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No. 3796   OF 2010
          ===========================

   Dated this the 24th day of September,2010

                     ORDER

By Annexure F communication Manager,

Nilambur Co-operative Urban Bank Ltd intimated

petitioner that Circle Inspector of Police,

Wandoor had temporarily restrained the

operation of transactions in respect of the

fixed deposit receipt Nos.3568, 3569, 3570,

3571 and 3572 in the name of the petitioner, in

Crime No.117/2010 of Kalikavu Police Station.

Petitioner on receipt of Annexure F

communication sent Annexure G notice seeking

the Circle Inspector to lift the restriction

imposed on operating the account. As no action

was taken, this petition is filed under section

482 of the Code of Criminal Procedure to direct

the respondents not to initiate any proceedings

in respect of Fixed Deposit receipts in the

Crl.M.C.3796/2010 2

name of the petitioner and to allow her to withdraw

the amount.

2. Crime No.117/2010 of Kalikavu Police Station

was registered based on Annexure A complaint filed

by the husband of the petitioner before Judicial

First Class Magistrate’s Court-I, Manjeri and sent

for investigation under section 156(3) of Code of

Criminal Procedure alleging that the accused in

that case committed offences under sections 406,

452 and 380 read with section 34 of Indian Penal

Code. Petitioner is not implicated as an accused

in Annexure A complaint. The allegation in

Annexure A complaint with regard to the fixed

deposit receipts in the name of the petitioner is

that petitioner had kept the Fixed Deposit receipts

for Rs. 5 lakhs namely five receipts as well as

the insurance bond for Rs.1 lakh obtained by the

complainant in the name of his wife and kept in the

brief-case which was allegedly stolen in the

absence of the petitioner on 24.4.2010 at about 10

a.m by the accused therein. The allegations in

Crl.M.C.3796/2010 3

Annexure A itself shows that the Fixed Deposit

receipts are in the name of the petitioner. When

petitioner is not an accused and she is the

depositor as per the Fixed Deposit receipts, the

Circle Inspector of Police is not entitled to

restrain the operation of the said account as has

been done by him. If the case of the husband of

the petitioner is that those deposits were made by

him in the name of his wife and the wife has no

right over the same, it is up to him to approach

the civil court to establish his right.

Petition is allowed. Circle Inspector of

Police, Kalikavu Police Station is directed not to

restrain the second respondent from permitting the

petitioner to operate the fixed deposit receipts

standing in the name of the petitioner.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006