IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33935 of 2010(N)
1. RAJU.S., S/O.SUDHAKARAN, AGED 43 YEARS,
... Petitioner
Vs
1. THE BRANCH MANAGER,
... Respondent
2. LATHIKA, W/O.VIJAYAN, THEKKEVILA HOUSE,
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/11/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P (C) No.33935 of 2010
--------------------------
Dated this the 18th November, 2010
J U D G M E N T
Petitioner’s mother has an account in the Pettah
Branch of the State Bank of Travancore, the Manager of
which is the first respondent. According to the petitioner,,
his mother intends to transfer amounts from her account at
the instigation of the second respondent, who is none other
than the sister of petitioner. Coming to know of the same,
petitioner made Ext.P2 representation to the first
respondent, requesting that he shall be informed of any
such transfer of amounts. Complaining that there has not
been any response to the representation, the writ petition
has been filed.
2. As rightly pointed out by the learned standing
counsel appearing for the first respondent, petitioner is a
third party and that he cannot in any manner challenge
the rights of the mother, the account holder, to deal with
her assets in the manner she deems it appropriate.
Therefore, petitioner has no legal right to insist that the
Bank should keep the petitioner informed of the
W.P (C) No.33935 of 2010
2
transactions of his mother.
In that view of the matter, this Court will not be
justified in directing the bank to comply with the
petitioner’s request contained in Ext.P2.
Writ petition fails and it is accordingly dismissed.
ANTONY DOMINIC
JUDGE
ma