High Court Kerala High Court

B.Pavana Amma vs Thiruvananthapuram … on 16 September, 2009

Kerala High Court
B.Pavana Amma vs Thiruvananthapuram … on 16 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22990 of 2009(P)


1. B.PAVANA AMMA, THEKKEMANNU VEEDU,
                      ...  Petitioner

                        Vs



1. THIRUVANANTHAPURAM CO-OPERATIVE
                       ...       Respondent

2. BRANCH MANAGER,THIRUVANANTHAPURAM CO-

3. SPECIAL SALE OFFICER,

4. JOINT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.B.RAGUNATHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :16/09/2009

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                    W. P (C) No. 22990 of 2009
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
               Dated this, the 16th September, 2009.

                           J U D G M E N T

Learned counsel for the petitioner submits that since the

petitioner has settled the entire loan liability with the Bank, the

petitioner may be permitted to withdraw this writ petition without

prejudice to the right of the petitioner to approach the Government

for refund of that portion of the amount paid, which the petitioner is

entitled to under the Agricultural Debt Waiver and Debt Relief

Scheme, 2008 issued by the Central Government.

Permission is granted and the writ petition is dismissed as

withdrawn with the above liberty.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.