High Court Kerala High Court

K.M.Salim vs The Union Of India on 15 January, 2010

Kerala High Court
K.M.Salim vs The Union Of India on 15 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33188 of 2009(P)


1. K.M.SALIM, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE RESERVE BANK OF INDIA,

3. THE DEPUTY GENERAL MANAGER,

4. THE BRANCH MANAGER,

                For Petitioner  :SRI.BABU CHERUKARA

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

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

 Dated :15/01/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                  W.P.(C) No.33188 OF 2009
              ---------------------------------------
          Dated this the 15th day of January, 2010.


                          J U D G M E N T

The petitioner herein had availed of an agricultural loan of

Rs.1,50,000/- on 15.06.2006 from the State Bank of Travancore,

Manimala Branch as per loan No.ATL-67013334192. It is the

case of the petitioner that the monthly instalment fixed for

repayment was at the rate of Rs.3,500/- and the interest charged

on the same was at the rate of 12% per annum. The petitioner

admits that there had been defaults in repayment and thereafter

he had remitted an amount of Rs.30,000/- on 15.05.2007, and

because of heavy financial difficulties, he could not continue to

make the payment.

2. The petitioner is seeking the benefit of Agricultural Debt

Waiver and Debt Relief Scheme 2008 declared as per Exhibit P2

by the Central Government. It is stated that the loan sanctioned

to the petitioner will also be covered by the scheme as the loan

was overdue on 31.12.2007 and was remaining unpaid till

W.P.(C) No.33188/2009 2

29.02.2008. Exhibit P4 is the application submitted by the

petitioner dated 28.07.2008 and on receipt of the same, the

3rd respondent gave a reply as per Exhibit P5 stating that the

petitioner will be given a detailed reply in the matter.

3. The petitioner had been awaiting prompt action in the

matter. But, on the failure of the Bank in communicating any

decision, a reminder was also sent. That reminder was received

by the 3rd respondent on 03.11.2008 as evidenced by Exhibit P6

acknowledgment card. Exhibit P7 is the copy of lawyer notice

sent by the petitioner to the 3rd respondent, which was also

received as evidenced by Exhibit P8 acknowledgment card.

Having failed in his attempt to get any positive action on the part

of the Bank, the petitioner has approached this Court by filing

this writ petition.

4. The main prayer in the writ petition is for a direction to

the Bank to consider the petitioner’s application and extend the

benefits under the scheme.

Heard the learned Standing Counsel for the Bank also. The

Bank is bound to consider his application in accordance with the

W.P.(C) No.33188/2009 3

Scheme. There will be a direction to the respondents 3 and 4 to

consider the application submitted by the petitioner for the

benefit of Exhibit P2 scheme or any other scheme which is in

force and appropriate action will be taken and communication

with regard to the eligibility of the petitioner for the benefit under

the scheme will be issued within a period of six weeks from the

date of receipt of a copy of this judgment.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp