High Court Kerala High Court

Agency For Development Of … vs Noyal Femandez on 24 June, 2009

Kerala High Court
Agency For Development Of … vs Noyal Femandez on 24 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18224 of 2008(T)


1. AGENCY FOR DEVELOPMENT OF ACQUACULTURE
                      ...  Petitioner

                        Vs



1. NOYAL FEMANDEZ, MANAGING PARTNER,
                       ...       Respondent

2. KERALA LOK AYUKTA REP. BY ITS REGISTRAR

                For Petitioner  :SRI.C.A.JOY

                For Respondent  :SRI.G.S.REGHUNATH

The Hon'ble MR. Justice V.GIRI

 Dated :24/06/2009

 O R D E R
                       V.GIRI, J.
         ----------------------------------------
               W.P.(C).No.18244 of 2008
         ----------------------------------------
         Dated this the 24th day of June, 2009.


                      JUDGMENT

The 1st respondent herein availed a loan of

Rs.5,42,920/- for the purpose of cultivation in a land

having an extent of 8 acres in Survey No.142 of

Kalliyasheri Village, Kannur. The land had been

mortgaged by the petitioner as a security for the

repayment of the loan. The loan was to be repaid in

instalments with 15% interest over a period of 5

years. The petitioner had extended financial

assistance under the Kerala Fisheries Development

Project for Prawn Culture (KFDPPC). The project

period expired on 31.3.1998. The petitioner took

steps to recall the loan given to different Shrimp

Farmers. Many of them represented to the

Government for waiver of interest. By Ext.P1

Government Order dated 28.10.2004, Government

ordered waiver of penal interest upto 30.9.2004 and

W.P.(C).No.18244 of 2008

:: 2 ::

reduced the interest rate from 15% to 8% per annum.

Ext.P1 was again modified by Ext.P2 Government

Order dated 15.6.2005 providing for full waiver of

interest and penal interest up to 30.9.2004 and

simple interest to be levied at 8% with effect from

1.10.2004.

2. It is common case that the 1st respondent

had repaid an amount of Rs.1,35,001/- by 5.1.1996.

Remaining amounts have not been paid.

3. In the meanwhile, the land belonging to

the 1st respondent was acquired for the power project

at Kannur. Compensation assessed under the Land

Acquisition Act was then deposited in the reference

court. It seems that the 1st respondent required the

said amount to be remitted. It came about that the

compensation amount came to be deposited in the

Indian Overseas Bank, Thalassery Branch in the

account of the Sub Judge, Thalassery as evidenced by

Ext.P3. Thus, an amount of Rs.10,95,854/- is lying in

W.P.(C).No.18244 of 2008

:: 3 ::

fixed deposit at the Thalassery Branch of the Indian

Overseas Bank.

4. Learned counsel for the petitioner

submits that the deposit effected in the bank is in

favour of the petitioner and therefore, such deposit of

the Land Acquisition Compensation Amount due to

the petitioner will have to be treated as one in

discharge of the liability which the 1st respondent had

incurred with the petitioner. The contention is

therefore, that the benefit of Ext.P2 Government

Order cannot be extended to the 1st respondent, as it

contemplates a waiver of interest and penal interest

only in relation to cases where the default in

repayment had continued upto the date of Ext.P2

order and not in cases where repayment had already

been effected and the loan account closed on the

date of Ext.P2.

5. The 1st respondent approached the Lok

Ayukta in Complaint No.782/07. Taking note of the

W.P.(C).No.18244 of 2008

:: 4 ::

fact that Ext.P2 order would otherwise be applicable

to the case of the complainant, the Lok Ayukta

passed an order directing the compensation amount

due to the complainant, lying in Fixed Deposit be

returned to the complainant on maturity of the fixed

deposit, after retaining the amount due to the

petitioner herein in terms of Ext.R1(b) filed by the

petitioner herein before the Lok Ayukta showing the

calculation of the amount due from the 1st respondent

in terms of Ext.P2 Government Order. This order of

the Lok Ayukta has been challenged in this writ

petition.

6. I heard Mr.C.A.Joy, learned counsel for the

petitioner and Mr.G.S.Reghunath,learned counsel for

the 1st respondent.

7. The applicability of Ext.P2 Government

Order insofar as it offers waiver of interest and penal

interest up to 30.9.2004 as such cannot be disputed

by the petitioner, nor is the 1st respondent’s eligibility

W.P.(C).No.18244 of 2008

:: 5 ::

to be covered by Ext.P2 Government Order liable to

be disputed. The petitioner’s contention seems to be

that the benefit of Ext.P2 Government Order cannot

be extended to the 1st respondent, because amounts

belonging to the 1st respondent by way of Land

Acquisition compensation was deposited in the bank,

in favour of the petitioner prior to the date of

acquisition. In other words, the petitioner contends

that there has been, in fact, a repayment of the loan

availed by the 1st respondent, prior to the date of

Ext.P2 and consequently Ext.P2 would not be

applicable to the 1st respondent. I am not inclined to

accept this contention. Firstly, the deposit of the land

acquisition compensation in the bank as evidenced

by Ext.P3, cannot be treated as one made specifically

for the purpose of repayment of the loan account

held by the 1st respondent with the petitioner. There

is nothing in Ext.P3 to show that the amount was

deposited under the account of the petitioner.

W.P.(C).No.18244 of 2008

:: 6 ::

8. Even otherwise, I am unable to accept the

case of the petitioner regarding the applicability of

Ext.P2 Government Order to the 1st respondent. When

Ext.P2 Government Order directed that there will be

complete waiver of interest and penal interest for the

period up to 1.10.2004, it will be wholly in-equitable

not to apply the benefit of the Government Order to

the 1st respondent, who is also otherwise

comprehended by the said Government Order,

merely because the land acquisition compensation

amount came into the hands of the 1st respondent

during that period. There is nothing on record to

show that the 1st respondent had voluntarily

deposited adequate amount with the petitioner with

an intention to close the entire loan account, thereby

resulting in a severance of the relationship between

the petitioner and the 1st respondent on the date of

Ext.P2.

W.P.(C).No.18244 of 2008

:: 7 ::

In these circumstances, I do not find any

reason to disagree with the view taken by the Upa

Lok Ayukta in this case. I find no grounds to interfere

with the impugned order. Writ petition is accordingly

dismissed. It is made clear that the petitioner is

entitled to the amount shown as due under Ext.R1(d)

with interest at the applicable rate on the said

amount till today.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//