High Court Kerala High Court

Alice Joseph Alanoly vs H.D.F.C.Ltd on 28 May, 2010

Kerala High Court
Alice Joseph Alanoly vs H.D.F.C.Ltd on 28 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16370 of 2010(U)


1. ALICE JOSEPH ALANOLY,AGED 49,
                      ...  Petitioner

                        Vs



1. H.D.F.C.LTD,H.D.F.C.HOUSE,RAVIPURAM
                       ...       Respondent

                For Petitioner  :SRI.ALOSIOUS GILBERT

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/05/2010

 O R D E R
                                S.SIRI JAGAN, J.

                        ==================

                         W.P.(C).No. 16370 of 2010

                        ==================

                   Dated this the 28th day of May, 2010

                                J U D G M E N T

The petitioner availed of a loan from the respondent, viz., HDFC

Ltd. The petitioner filed this writ petition seeking the following relief:

“To issue a writ of mandamus or any other appropriate writ order
or direction, directing the respondent to allow the petitioner to settle her
loan account No.3109729043 with effect from 1.8.2008 by adjusting the
excess interest remitted since 1.9.2008 to the principle amount.”

It is trite law that a writ petition would lie against a private party

or institution only in respect of the violation of a statutory provision or

refusal to discharge a public duty. The petitioner has no case that the

State has any participation in the respondent. The matter relates to a

loan transaction which is a contract between the parties. The

petitioner’s grievance in this writ petition is that she is eligible for

reduction in interest rate and facility for one time settlement for

repayment of the loan. The petitioner does not allege violation of any

statutory prescription or public duty. As such, this writ petition would

not lie against the respondent for the relief prayed for. Accordingly,

this writ petition is dismissed as not maintainable.

Sd/-

sdk+                                                   S.SIRI JAGAN, JUDGE
          ///True copy///




                                  P.A. to Judge

2