IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35835 of 2008(N)
1. SUNNY THOMAS, S/O.LATE THOMAS AGED
... Petitioner
2. MERCYKUTTY SUNNY, W/O.SUNNY THOMAS
3. ANNAMMA THOMAS, W/O. THOMAS,
Vs
1. STATE BANK OF TRAVANCORE,
... Respondent
2. DEPUTY GENERAL MANAGER,
3. UNION OF INDIA, REP. BY ITS SECRETARY
4. STATE OF KERALA,
For Petitioner :SRI.JOHNSON MANAYANI
For Respondent :SRI.M.PATHROSE MATTHAI (SR.)
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :16/01/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.35835 of 2008
---------------------------------
Dated, this the 16th day of January, 2009
J U D G M E N T
Ext.P6 order is under challenge.
2. By this order, application made by the petitioners for the
benefit of Debt Relief Scheme announced by the Government of India
and implemented by the Bank has been rejected. Reason stated is
that the loan availed of by the petitioners is not an agricultural loan.
3. It was taking into account the case of the petitioners that
the loan availed of by the petitioners was an agricultural loan, this
Court directed the Bank to file a statement producing a copy of the
loan agreement and loan application. Accordingly, the Bank has filed
statement and documents have been produced. On perusal of the
documents, it is revealed that the loan availed of was a term loan
and not an agricultural loan. If that be so, the rejection of the
petitioners’ request by Ext.P6 cannot be faulted.
4. At this stage, the learned counsel for the petitioners
submits that in pursuance to the decree obtained by the Bank, the
mortgaged property is kept for sale. Therefore, the learned counsel
WP(C) No.35835/2008
-2-
seeks a reasonable time to discharge the liability, so that the sale
could be avoided.
5. I heard both sides and taking into account the
submissions made, it is directed that the Bank will give the
petitioners two months time from today, so that the petitioners will
be in a position to discharge the liability, failing which the Bank can
sell the mortgaged property.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg