High Court Madras High Court

K.Mohanraj vs The Chairman on 23 December, 2008

Madras High Court
K.Mohanraj vs The Chairman on 23 December, 2008
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 23/12/2008

CORAM
THE HONOURABLE MR.JUSTICE G.RAJASURIA

W.P(MD)No.12147 of 2008
and
M.P(MD)No.1 of 2008

K.Mohanraj	  		  	    	. . . Petitioner

Vs.

1.The Chairman,
  Karur Vysya Bank Ltd.,
  Jedarpalayam Main Road,
  Paundamangalam,
  Namakkal District.

2.The Manager,
  Karur Vysya Bank ltd.,
  Head Quarters,
  Karur,
  Karur District.				. . . Respondents

PRAYER

Writ petition filed under Article 226 of the Constitution of India,
praying to issue a writ of mandamus, to direct the second respondent to dispose
the petitioner's representation dated 11.12.2008 in accordance with law.

!For Petitioner	... Mr.M.Subash Babu
^					  * * * *	

:ORDER

This writ petition has been filed to direct the second respondent to
dispose of the petitioner’s representation dated 11.12.2008 in accordance with
law.

2. Heard the learned counsel for the petitioner. In view of the order,
which is going to be passed, here under, no notice to the respondents is
required.

3. The grievance of the petitioner as aired by the learned counsel for the
petitioner placing reliance on the averments in the affidavit accompanying the
writ petition, is to the effect that the petitioner availed tractor loan for
agriculture purpose and there is some amount yet to be payable; however without
adhering to any provision of law, simply the tractor of the petitioner was
seized and taken away by the respondents; the petitioner is also entitled waiver
of loan as per the Government and the Reserve Bank of India directions; the
petitioner wanted particulars relating to the loan vide his representation dated
11.12.2008, yet there is no response. Hence, this writ petition.

4. Hence, in these circumstances, the following direction is issued:
On receipt of a copy of this order, the petitioner shall appear before the
respondent’s bank and thereupon the respondent’s Bank shall furnish the details
of accounts to the petitioner and also consider as to whether the petitioner is
entitled for any waiver and accordingly dispose of the representation given by
the petitioner dated 11.12.2008 within a period of one week and do the needful.

5. With the above direction, this Writ Petition is disposed of. No costs.
Consequently, connected Miscellaneous Petition is closed.

smn

To

1.The Chairman,
Karur Vysya Bank Ltd.,
Jedarpalayam Main Road,
Paundamangalam,
Namakkal District.

2.The Manager,
Karur Vysya Bank ltd.,
Head Quarters,
Karur,
Karur District.