High Court Kerala High Court

Maby Sebastian vs The Union Of India on 24 March, 2010

Kerala High Court
Maby Sebastian vs The Union Of India on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3083 of 2010(I)


1. MABY SEBASTIAN,D/O.K.J.SEBASTIAN,
                      ...  Petitioner

                        Vs



1. THE UNION OF INDIA,REPRESENTED BY ITS
                       ...       Respondent

2. THE CANARA BANK,REPRESENTED BY ITS

3. RESERVE BANK OF INDIA,REPRESENTED BY

                For Petitioner  :SRI.RAFFEEKH.K

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :24/03/2010

 O R D E R
                  T.R.RAMACHANDRAN NAIR, J.
                 ----------------------------------------------
                     W.P.(C)No.3083 OF 2010
               -----------------------------------------------------
            DATED THIS THE 24th DAY OF MARCH, 2010

                              J U D G M E N T

The petitioner is seeking for the grant of educational loan and

alleging that the bank is not even receiving the application, this Writ

Petition has been filed. It is averred in the Writ Petition that the

petitioner is admitted to the B.Sc.Nursing Course.

2. The learned Standing Counsel for the Bank submitted that

the petitioner is studying for the General Nursing Course in Karnataka

and only the eligible amount can be sanctioned by the Bank. It is

further pointed out that in spite of the interim order passed by this

Court, the petitioner has not submitted the application so far.

Therefore, if the petitioner submits the application before the Bank,

the same will be duly considered and the amount of loan which can be

sanctioned as per the scheme applicable to the course undergone by

the petitioner will be sanctioned and appropriate decision will be

communicated to the petitioner, without delay.

The Writ Petition is disposed of as above.

T.R.RAMACHANDRAN NAIR,
JUDGE

dsn