IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25000 of 2006(A)
1. JIMMY GEORGE,
... Petitioner
Vs
1. THE CONSUMER DISPUTES REDRESSAL FORUM,
... Respondent
2. REETHAMMA MATHEW,
3. REGISTRAR OF CO-OP.SOCIETIES,
For Petitioner :SRI.P.N.MOHANAN
For Respondent :SRI.D.AJITHKUMAR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :28/01/2011
O R D E R
P.N. RAVINDRAN, J.
-------------------------------
W.P.(C) No.25000 of 2006
-------------------------------
Dated this the 28th day of January, 2011
J U D G M E N T
Ext.P7 order passed by the Consumer Disputes Redressal
Forum, Alappuzha on 16.5.2006 directing the petitioner to refund the
sum of Rs.7663/- together with interest at 10% per annum on the
sum of Rs.3603/- from 14.2.2004 till the date of payment, Rs.1000/-
as compensation and Rs.450/- as costs is under challenge in this
writ petition. Ext.P7 order was passed on a complaint filed by the
second respondent herein. It was contended that the second
respondent was not given the benefits flowing from Exts.P5 and P6
circulars, when she closed the loan account on 14.2.2004. The second
respondent alleged that the petitioner herein, the President of the Co-
operative Society, had realised a sum of Rs.7663/- in excess from the
second respondent. The Consumer Disputes Redressal Forum held
that as per Exts.P5 and P6 circulars, the second respondent was
entitled to waiver of interest, and therefore, the second respondent is
entitled to refund of the excess amount paid by her by way of
interest.
2. It is not in dispute that the second respondent did not
settle the loan account under the one time settlement scheme. The
W.P.(C) No.25000 of 2006
2
second respondent availed the loan on 15.4.1997. It was to be repaid
in 48 instalments. She committed default in repayment of the loan
and she closed the loan account only on 14.2.2004, after nearly 7
years. She did not while settling the loan account claim any benefit
under the one time settlement scheme. A Division Bench of this
Court has in Cheranalloor Service Co op. Bank Ltd v. Alfred
(2010 (1) KLT 749) held that schemes for waiver of interest are not
meant for persons who have closed their loan accounts before the
issuance of the schemes, which are notified only to collect arrears and
not to refund the amounts already collected by banks. In the light of
the authoritative pronouncement of this Court, the second respondent
who had closed the loan account without availing the benefit of the
one time settlement scheme cannot be heard to contend that she is
entitled to the benefit of the scheme, and therefore, the bank should
refund to her the excess amount collected by it by way of interest.
The Consumer Disputes Redressal Forum appears to have lost sight of
the fact that one time settlement schemes are not meant to enable
debtors to obtain refund of the interest already paid, but to enable
banks and financial institutions to recover the arrears by giving
reduction in interest to the debtors. In such circumstances, it has to
W.P.(C) No.25000 of 2006
3
be necessarily held that Ext.P7 order cannot be sustained.
In the result, I allow the writ petition, quash Ext.P7 order
and dismiss O.P.No.A.103 of 2004 on the file of the Consumer
Disputes Redressal Forum, Alappuzha.
P.N. RAVINDRAN,
JUDGE.
nj.