High Court Kerala High Court

Renjith.P.R vs The Union Of India on 24 March, 2010

Kerala High Court
Renjith.P.R vs The Union Of India on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3088 of 2010(I)


1. RENJITH.P.R,AGED 18 YEARS,
                      ...  Petitioner
2. ARUNKUMAR.S.P,AGED 18 YEARS,
3. NEETHUMOL.C.R,AGED 19 YEARS,

                        Vs



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

2. THE SOUTH INDIAN BANK,REPRESENTED BY ITS

3. RESERVE BANK OF INDIA,REPRESENTED BY THE

                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.3088 OF 2010
              -----------------------------------------------------
           DATED THIS THE 24th DAY OF MARCH, 2010

                            J U D G M E N T

The main prayer in the Writ Petition is for a direction to the

Bank to issue applications for grant of loan to the petitioners. By

interim order dated 30.1.2010, this Court directed the 2nd

respondent to issue application forms.

The learned Standing Counsel for the Bank submitted that

the application forms have been forwarded by post to the

petitioners and they have submitted the applications also. But,

after considering the applications, the sanction of loan is declined

as they do not fit with the eligible criteria. Therefore, it is upto

the petitioners to avail other remedies by approaching any other

bank having eligible schemes. Leaving open the said remedy,

this Writ Petition is closed.

T.R.RAMACHANDRAN NAIR,
JUDGE

dsn