Judgements

Need To Instruct The Banks/Local Authorities Not To Deduct The … on 29 November, 2006

Lok Sabha Debates
Need To Instruct The Banks/Local Authorities Not To Deduct The … on 29 November, 2006


an>

Title: Need to instruct the banks/local authorities not to deduct the outstanding loan while disbursing new crop loan to the farmers in Vidharbha region of Maharashtra.

 

SHRI HARIBHAU RATHOD (YAVATMAL):After the visit of Hon’ble Prime Minister to Vidarbha Region and announcement of Vidarbha Package there was wave of happiness that the status of the poor farmers of this region will be improved. But after more than 9 months, due to improper implementation of the package at local level, farmers are still frustrated due to their poor financial condition, loan burden, bad crop, etc. and for these farmers there is no option but to commit  suicide, that is  why the suicide is still continuing in this region. The bank authorities while disbursing new crop loan to the affected farmers are deducting the outstanding amount of old loan from them. It is nowhere mentioned in the Vidarbha Package, that the outstanding amount of old loan would be deducted at the time of disbursing the new loan. It is utmost necessary to protect the affected farmers of Vidarbha Region from the whimsical attitude of bank/local authorities and issue fresh directives to the local/bank authorities not to deduct the outstanding amount of loan of the farmers while disbursing new crop loan to them.