IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 81 of 2009()
1. UNION OF INDIA
... Petitioner
Vs
1. THE CHALA BEEDI WORKERS INDUSTRIAL SERVI
... Respondent
For Petitioner :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :16/01/2009
O R D E R
J.B.Koshy, Ag.C.J. & V.GIRI, J.
------------------------------------------
W.A.No. 81 of 2009 &
C.M.Appln.No.41 of 2009
------------------------------------------
Dated, this the 16th day of January, 2009
JUDGMENT
J.B.Koshy, Ag.C.J.
For the reasons stated in the affidavit, the delay in filing
the writ appeal is condoned.
2. This writ appeal is filed by the Union of India and
others. Petitioner co-operative society purchased some Indira Vikas
Patras on 27.4.1994 and a few more on 2.2.1995. Maturity dates of
these Patras were on 27.10.2000 and 2.8.2000. It is the case of the
petitioner that the Patras were stolen and a crime has been
registered. An application was made to the postal department for
paying the maturity value of the Patras.
3. After considering the entire facts and circumstances,
the learned Judge has directed the Postal Department to pay the
maturity value of the Patras subject to the petitioner executing an
indemnity bond. The Department has no contention that any other
W.A.No.81 of 2009
2
claimant has come forward so far. The Indira Vikas Patras were
purchased in 1994 and 1995 and maturity date was in 2000. Even
now there is no rival claim. The operative portion of the order is as
follows:
“If the petitioner Society executes an
indemnity bond indemnifying the Postal department
against third party claims for the maturity value of Indira
vikas Patras mentioned in Para 6 of the writ petition,
the 4th respondent shall cause to release the maturity
value of those Indira Vikas Patras to the petitioner.”
4. We fail to understand why against such orders the
Department filed appeals wasting public money.
Writ appeal is dismissed.
J.B.Koshy,
(Ag. Chief Justice)
V.GIRI,
(Judge)
vns