IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15655 of 2009(B)
1. T.D.RAJU, AGED 52,S/O.DAMODHARAN
... Petitioner
2. KUSUMAM, RAJU, AGED 48, W/O.RAJU
3. ALEYAMMA ABRAHAM, AGED 58, W/O.ABRAHAM
4. SKARIAH MATHEW, AGED 60,S/O.MATHEW
5. THANKAPPANACHARY, AGED 60,
6. V.P.SOMASEKHARAPILLAI,
7. PARAMESWARANPILLAI LATE
8. SASIDHARANPILLAI
9. ANILKUMAR, AGED 44
10. VINODKUMAR, AGED 40,S/O.PAVITHRAN,
11. N.GOPINATHAN, AGED 68, S/O.NARAYAN
12. K.A.MATHEW, AGED 52
13. ALICE MATHEW, AGED 48, W/O.MATHEW
Vs
1. THE AYARKUNNAM SERVICE CO-OPERATIVE
... Respondent
2. K.K.MOHANAN
3. THE KOTTAYAM DISTRICT CO-OPERATIVE BANK
4. JOINT REGISTRAR (AUDIT) CO-OPERATIVE
5. THE REGIONAL OFFICER
6. THE KERALA STATE CO-OPERATIVE BANK LTD
7. UNION OF INDIA
For Petitioner :SRI.P.M.SEBASTIAN
For Respondent :SRI.NAGARAJ NARAYANAN,SC,K.S.CO-OP BANK
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/06/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 15655 OF 2009 (B)
=====================
Dated this the 8th day of June, 2009
J U D G M E N T
The grievance of the writ petitioners is that though they
have applied for the benefit of Ext.P1, the Agricultural Debt
Waiver and Debt Relief Scheme, 2008, respondents 1 and 2 have
not so far taken a decision on the said application. It is stated
that urging this complaint, they have also moved the 2nd
respondent by filing Ext.P10 and that even on Ext.P10, there has
not been any response. It is in these circumstances, the writ
petition has been filed.
2. Taking into account the above, I feel at this stage, the
grievance of the petitioners can be redressed, if a decision on
Ext.P10 is taken by the 2nd respondent.
Accordingly, the writ petition is disposed of directing the 2nd
respondent to consider and pass orders on Ext.P10. This shall be
done, as expeditiously as possible, at any rate within 4 weeks of
production of a copy of this judgment along with a copy of this
writ petition.
ANTONY DOMINIC, JUDGE
Rp