High Court Kerala High Court

K.V.Viswanathan vs State Bank Of India on 3 November, 2008

Kerala High Court
K.V.Viswanathan vs State Bank Of India on 3 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30549 of 2008(J)


1. K.V.VISWANATHAN,
                      ...  Petitioner

                        Vs



1. STATE BANK OF INDIA, GANAPATHY BRANCH,
                       ...       Respondent

                For Petitioner  :SRI.D.KRISHNA PRASAD

                For Respondent  :SRI.P.G.PARAMESWARA PANICKER (SR.)

The Hon'ble MR. Justice V.GIRI

 Dated :03/11/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C).30549/2008
                      --------------------
       Dated this the 3rd day of November, 2008

                      JUDGMENT

Petitioner’s grievance is regarding the refusal on

the part of the respondent in releasing the amount kept

in a fixed deposit which was maintained in the name of

one K.V.Ramanarayanan, the grandfather of the

petitioner who died on 18.8.2007. Later a succession

certificate was issued by the Sub Court, Palakkad,

scheduling the amount covered by the fixed deposit as

evidenced by Exts.P1 and P2. There is a dispute as to

whether the same was actually produced before the

Bank Manager.

2. Learned counsel for the SBI submits that if the

succession certificate or a notary attested copy of

Exts.P1 and P2 are produced before the respondent,

then the amount mentioned in Ext.P2 shall be

disbursed without any further delay. Submission is

recorded.

W.P.(C0.30549/2008
2

Writ petition is accordingly, disposed of directing

the respondent to disburse to the petitioner the amount

covered by Ext.P2, on production of a certificate or

notary attested copy of Exts.P1 and P2. The amount

shall be disbursed within one week from the date of

production of the aforementioned documents.

V.GIRI,
Judge

mrcs