High Court Kerala High Court

The Primary Co-Operative … vs The Kerala State Farmers Debt on 4 February, 2011

Kerala High Court
The Primary Co-Operative … vs The Kerala State Farmers Debt on 4 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19988 of 2010(W)


1. THE PRIMARY CO-OPERATIVE AGRICULTURAL
                      ...  Petitioner

                        Vs



1. THE KERALA STATE FARMERS DEBT
                       ...       Respondent

2. C.P.RAVINDRAN NAIR,

3. P.RAMANIAMMA,

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :SRI.V.SETHUNATH

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/02/2011

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
             W.P.(C) Nos.19988/2010 & 545/2011
             --------------------------------------------------
          Dated this the 4th day of February, 2011

                          J U D G M E N T

Issues raised in these writ petitions are connected and

therefore these cases are heard together and disposed of by this

common judgment.

2. Petitioner in WP)).No.545/2011 availed of three loans

from the Primary Co-operative Agricultural and Rural

Development Bank Ltd., Petitioner in WP(c).No.19988/2010. One

of the controversy in this writ petition is regarding the loan No.

LFS 944 for an amount of ` 7,50,000/- sanctioned for the purpose

of starting a hollow bricks manufacturing unit. Apart from this,

two other loans were also availed of. Default was committed in

respect of all the three loans. Meantime the Central Government

introduced the Agricultural Debt Waver and Debt Relief Scheme,

2008. The aforesaid bank extended the benefit of the scheme in

respect of the latter two loans and waiver as admissible under

the scheme was given.

3. However, petitioner in WP(c).No.545/2011 approached

the Kerala State Farmers Debt Relief Commission claiming waiver

WPC.No. 19988/2010 & anor. 2 :

in respect of loan No. LFS 944 and also the other two loans. The

commission passed order dated 7.8.2008 holding that the

petitioner in WP(c).No.545/2011 is eligible for the benefit of the

scheme and on that basis the liability was ordered to be waived

completely. Long thereafter the bank filed application dated

20.10.2008 seeking review of the aforesaid order invoking the

power of the Commission under Rule 20 of the Debt Relief

Commission Rules. By order dated 11.8.2010, the Commission

allowed the application and cancelled the benefit that was given

in respect of the loan LFS 944.

4. Bank has filed W.P(c).No.19988/2010 challenging the

order dated 7.8.2008 where as the loanee has filed WP(c).

No.545/2011 challenging the order passed by the Commission

allowing the review petition filed by the Bank.

5. As far as the order dated 11.8.2010 allowing the review

petition is concerned the ground urged is that, the review has

been filed beyond the time provided in Rule 20 and that in the

absence of any power conferred to the Commission, it could not

have entertained a belated application. Rule 20 provides for filing

of a petition for review and the time specified for filing such

WPC.No. 19988/2010 & anor. 3 :

application is 60 days. Admittedly, this application is filed beyond

the time specified and the Rules do not confer any power on the

Commission to condone delay. If that be so, the order dated

11.8.2010 allowing the review application filed by the Bank is

liable to be set aside and I do so.

6. In so far as WP(c).No.19988/2010 filed by the Bank is

concerned, if the issue raised by the Bank is that Agricultural Debt

Waver and Debt Relief Scheme 2008 is inapplicable to loan LFS

944. The scheme provides for waiver in respect of the direct

agricultural loans, short term production loan and investment

loans which expression are defined in clause 3.1, 3.2 and 3.3 of

the scheme. A perusal of these provisions show that the scheme

shall apply only in respect of the loans which are availed of for

agricultural purposes or for activities allied to agricultural

purposes. In this case admittedly loan No. LFS 944 was availed of

by the petitioner in WP(c).No.545/2011 for starting a hollow brick

manufacture unit. The purpose of the loan has no connection

whatsoever with agriculture and therefore it is outside the 2008

scheme. If so Commission could not have extended the benefit of

the scheme in so far as the aforesaid loan is concerned. In that

WPC.No. 19988/2010 & anor. 4 :

view of the matter the order dated 7.8.2008 passed by the

Commission to the extent it concerns loan No.LFS 944 availed of

by the petitioner in WP(c).No.545/2011 from the Primary Co-

operative Agricultural and Rural Development Bank Ltd., is liable

to be set aside and I do so.

7. The other contention raised by the petitioner is in

relation to the loan Nos. OL 8742 in respect of which Rs.1 lakh

was availed of and LDS.1890 in respect of which Rs.2 lakhs was

availed of by the petitioner in WP(c).No.545/2011. These loans

were for a period of 10 years and according to the Bank, as per

clause 4.3 of the 2008 scheme the loanee was entitled to debt

waiver of the outstanding amount of ` 1,53,408/- only. It is

contended that by Ext.P2 in WP(c).No.19988/2010 the aforesaid

waiver was already given and therefore the Commission could not

have ordered complete waiver.

8. Clause 4.1(a)(i)of the scheme provides that the amount

eligible for debt waiver, shall comprise of in the case of a short

term production loan, the amount of such loan together with

interest disbursed up to March 31st, 2007 and overdue as on

December 31st, 2007 and remaining unpaid until February 29th,

WPC.No. 19988/2010 & anor. 5 :

2008. Therefore, in the case of loans such as those availed of by

he loanee herein, only such amounts that are over due as on

31.12.2007 and remaining unpaid as on 29.2.2008 is liable to be

waived. It is seen from Ext.P3 order that the amount outstanding

as on 31.12.2007 in respect of the above loans have already

been waived and therefore the Commission was in error in

waiving the loans in its totality. To that extent also order dated

7.8.2008 passed by the Commissioner deserves to be interfered

with and to be quashed and I do so.

The writ petitions are disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/