High Court Kerala High Court

K.Venikitaraman vs The District Collector on 13 August, 2010

Kerala High Court
K.Venikitaraman vs The District Collector on 13 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21894 of 2010(J)


1. K.VENIKITARAMAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE TAHSILDAR, KANAYANNUR TALUK,

3. THE VILLAGE OFFICER,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/08/2010

 O R D E R
                         S. SIRIJAGAN, J.
                   ---------------------------------------
                   W.P.(C) No.21894 of 2010
                   ---------------------------------------
            Dated this the 13th day of August, 2010

                          J U D G M E N T

………………………

The petitioner is a 91 year old man. He had two

sisters namely Smt. Saraswathy and Smt. Subhalakshmy.

Both of them are no more. The 2nd sister Smt.

Subhalakshmi had no issues. She was married in 1940

and she was deserted by her husband in 1942. He was

not heard of after 1950. The petitioner claims to the only

the legal heir of his 2nd sister late Smt.Subhalakshmi who

died on 21.03.2007. She had an SB account with Union

Bank of India with S/B A/C.No.338602010018037 having a

balance of Rs.88,674/- as on 04.09.2007. In order to

disburse the amount to the legal heir, the Manager of the

Bank insisted on production of a legal heirship certificate.

The petitioner applied for legal heirship certificate in

September 2009. The 2nd respondent directed the

petitioner to file affidavit in respect of the relatives of the

W.P.(C) No.21894 of 2010 2

petitioner. Petitioner has submitted Exhibit P4 to P7.

Petitioner’s grievance in this writ petition is that despite

the same, the application is not being processed in

accordance with law.

2. A statement has been filed by the learned

Government Pleader, wherein the only contention is that

the petitioner has not intimated the 2nd respondent about

other relatives of Smt.Subhalakshmi.

3. I have heard the rival contentions in detail. The

petitioner has filed Exhibit P4 affidavit stating that the

petitioner is the only legal heir of Smt.Subhalakshmi

surviving now. He has also obtained Exhibit P6 and P7

affidavit from one Sri.V.Venkataraman and Smt.Ambika

Sivaraman, who are the son and daughter of

Smt.Saraswathy, relinquishing all their rights on the

properties of Subhalakshmi, in favour of the petitioner.

The procedure for issuing legal heirship certificate

includes publication of a notice inviting objections from

W.P.(C) No.21894 of 2010 3

interested persons. As such I do not think that any

further procedure is necessary to be completed by the

petitioner for processing the application for legal heriship

certificate.

Accordingly, this writ petition is disposed of with a

direction to the 2nd respondent to complete the

proceedings for issue of legal heirship certificate to the

petitioner and issue the same as expeditiously as possible,

at any rate, within two months from the date of receipt of

a copy of this judgment.

The writ petition is disposed of accordingly.

S.SIRIJAGAN,
JUDGE.

rkc