High Court Kerala High Court

The Kerala Students Union vs The Managing Director on 6 April, 2010

Kerala High Court
The Kerala Students Union vs The Managing Director on 6 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11302 of 2010(S)


1. THE KERALA STUDENTS UNION,REPRESENTED
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR, SBT,POOJAPPURA,
                       ...       Respondent

2. THE CHAIRMAN,CATHOLIC SYRIAN BANK,

3. THE CHAIRMAN FEDERAL BANK,FEDERAL TOWERS

4. THE MANAGING DIRECTOR,UNION BANK OF

5. THE MANAGING DIRECTOR,CORPORATION BANK,

6. THE GENERAL MANAGER(CIRCLE OFFICE)

7. THE GENERAL MANAGER,SOUTH INDIAN BANK,

8. THE GENERAL MANAGER, STATE BANK OF INDIA

9. THE CHAIRMAN INDIAN OVERSEAS BANK,

10. THE MANAGING DIRECTOR, BANK OF INDIA

11. THE MANAGING DIRECTOR SYNDICATE BANK,

12. THE GENEAL MANAGER(CIRCLE OFFICE),

13. THE MANAGING DIRECTOR INDIAN BANK,

14. THE CHIEF MANAGER, PANCHAB NATIONAL

                For Petitioner  :SRI.R.RAJASEKHARAN PILLAI

                For Respondent  :SRI.K.K.JOHN,SC,SOUTH INDIAN BANK

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :06/04/2010

 O R D E R
   J.Chelameswar, CJ. & C.N. Ramachandran Nair, J.

          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C) No. 11302 OF 2010
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 6th day of April, 2010

                             JUDGMENT

Ramachandran Nair,J.

This writ petition is a Public Interest Litigation filed by a

Students Union for general direction to the nationalised and

scheduled banks to accept the applications filed for

educational loans by students, process the same and grant

loans in terms of the norms adopted by Indian Banks

Association.

2. We have heard the counsel appearing for various

banks who have submitted that they have processed

applications and whoever was eligible was granted the loan.

They further submitted that fresh applications coming also will

be considered fairly, reasonably and in accordance with norms.

3. We do not think that general direction could be issued

to the banks in any manner whatsoever because each

application has to be considered by the bank in accordance

with the norms and entitlement of the student. If any student

W.P.(C) No. 11302 OF 2010
-:2:-

has a grievance against the bank declining loan unreasonably or

against the norms, it is for the aggrieved student to take up the

matter to the higher authorities in the bank or before Court, if

required.

Since general directions cannot be issued in the matter, we

deem it fit to close the writ petition by leaving it open to the

aggrieved student, whose application has been rejected

unreasonably or against the norms, to take up the matter before

the higher authorities or before Court. Accordingly, the writ

petition is closed.

J.Chelameswar,
Chief Justice.

C.N. Ramachandran Nair,
Judge.

ttb

W.P.(C) No. 11302 OF 2010
-:3:-