High Court Kerala High Court

C.M. Philip vs Canara Bank on 31 July, 2008

Kerala High Court
C.M. Philip vs Canara Bank on 31 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23054 of 2008(T)


1. C.M. PHILIP, S/O. MATHEW,
                      ...  Petitioner

                        Vs



1. CANARA BANK, IRITTY BRANCH,
                       ...       Respondent

2. THE REGIONAL MANAGER,

3. THE TAHSILDAR, REVENUE RECOVERY,

                For Petitioner  :SRI.CIBI THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :31/07/2008

 O R D E R
                          ANTONY DOMINIC, J.

               = = = = = = = = = = = = = = = = =
               = =W.P.(C) = = = = = = = = = = = =
                             No. 23054 OF 2008 T
                     = = =


                 Dated this the 31st day of July 2008


                             J U D G M E N T

Petitioner is a defaulter to the respondent bank. According to

the petitioner, he is entitled to the benefit of Agricultural Debt

Waiver and Debt Relief Scheme, 2008, Ext. P2. Petitioner submits

that despite his eligibility for the benefit of Ext. P2, his name did not

found a place in the list prepared by the bank and thereupon he

made Ext. P3 application to the 2nd respondent. It is stated that

despite having made Ext. P3, recovery proceedings are being

initiated by the bank and therefore this writ petition has been filed.

2. I heard the counsel for the petitioner and also the Standing

Counsel for respondents 1 and 2.

3. Since a scheme in the nature of Ext. P2 has been floated by

the bank and the petitioner is claiming the benefit thereof, it is

incumbent on the part of the respondents to consider the claim of

the petitioner for the benefit of the said scheme. Though the

W.P.(C) No. 23054 OF 2008
-2-

petitioner has filed Ext. P3 before the 2nd respondent, Standing

Counsel for the bank points out that the application ought to have

been made to the 1st respondent. In view of this, the writ petition is

disposed of directing that within one week from today, the

petitioner shall make a representation to the 1st respondent claiming

the benefit of Ext. P2 Debt Waiver and Debt Relief Scheme and on its

receipt, the 1st respondent shall either himself deal with the same

or shall forward the same to be dealt with by the appropriate officer

of the bank. Orders on the application shall be passed in the light

of the various provisions of Ext. P2.

It is further directed that subject to the filing of the

representation as above, further proceedings for the recovery of the

amount due from the petitioner will stand stayed until orders are

passed on the application to be filed by him.

ANTONY DOMINIC
JUDGE
jan/-