High Court Kerala High Court

K.V.Gheevarghese vs The Stae Of Kerala Represented By … on 4 February, 2011

Kerala High Court
K.V.Gheevarghese vs The Stae Of Kerala Represented By … on 4 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15627 of 2010(C)


1. K.V.GHEEVARGHESE ,KURANGATTU HOUSE
                      ...  Petitioner
2. SARAKUTTY GHEEVARGHESE,

                        Vs



1. THE  STAE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. THE ERNAKULAM DISTRICT CO-OPERATIVE

3. THE BANKING OMBUDSMAN, RESERVE BANK

4. THE ASSISTANT GENERAL MANGER,

                For Petitioner  :SMT.MARY BENJEMIN

                For Respondent  :SRI.P.V.SURENDRANATH

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :04/02/2011

 O R D E R
                         P.N. RAVINDRAN, J.
                     -------------------------------
                    W.P.(C) No.15627 of 2010
                     -------------------------------
            Dated this the 4th day of February, 2011

                            J U D G M E N T

The petitioners are husband and wife. They had deposited

money with the second respondent bank. The dispute involved in this

writ petition is whether the maturity value which was promised to be

paid in respect of four fixed deposits was paid or not.

2. The pleadings disclose that the petitioners had

deposited money with the second respondent bank in fixed deposits on

6.8.1991, 22.8.1991 and 30.9.1991. The deposits were closed on

18.8.2009, 8.9.2009 and 3.10.2009 on the expiry of the 18 years.

The complaint of the petitioners is that they were not paid the

promised maturity value, but only something lesser.

3. The second respondent has filed a counter affidavit

and disputed the entitlement of the petitioners to claim the amounts

demanded in Exts.P2 and P3 letters. According to the second

respondent, the full maturity value was paid to the petitioners applying

the interest rates in force from time to time. It is contended relying

on the endorsement in Ext.P1 fixed deposit receipt that the petitioners

were aware that the rate of interest is subject to variation depending

on the directions issued by the Reserve Bank of India from time to

W.P.(C) No.15627 of 2010

2

time.

4. It is evident from the materials on record that the

petitioners had business transactions with the second respondent

bank and that a dispute has arisen between the petitioners and the

second respondent bank. In such circumstances, I am of the opinion

that the petitioners should have the dispute resolved by Arbitration as

provided under section 69 of the Kerala Co-operative Societies Act.

I, therefore, find no grounds to grant the reliefs prayed

for in this writ petition. The writ petition fails and is accordingly

dismissed leaving open the contentions of both sides and reserving

liberty with the petitioners to move the Arbitrator in terms of section

69 of the Kerala Co-operative Societies Act.

P.N. RAVINDRAN,
JUDGE.

nj.