High Court Kerala High Court

Bhuvaneswary vs The Joint Registrar Of … on 1 June, 2009

Kerala High Court
Bhuvaneswary vs The Joint Registrar Of … on 1 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32308 of 2008(U)


1. BHUVANESWARY, ALAPPANTHARA,
                      ...  Petitioner
2. K.R. RAVI, KUNDELATTU, DO....DO....
3. MADHAVIKUTTY AMMA, VADAKKEVELIYIL,
4. RETNAMMA, ALAPPANTHARA, DO....DO.....
5. K.J. YOHANNAN, KUTTIPPURATH VEEDU,

                        Vs



1. THE JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. THE ALAPPUZHA DISTRICT CO-OPERATIVE

3. THE NODAL OFFICE, THE ALAPPUZHA

4. THE S.L. PURAM, SERVICE CO-OPERATIVE

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :SRI.S.P.ARAVINDAKSHAN PILLAY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/06/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                  W.P.(C) NOs. 32308 OF 2008
                        & 4519 OF 2009
                 ====================

             Dated this the 1st day of June, 2009

                        J U D G M E N T

Petitioners in these writ petitions are the members of the 4th

respondent, the S.L. Puram Service Co-operative Bank Ltd. In

these writ petitions what they are complaining of is that although

they were eligible for the benefit of waiver of loans available to

small farmers as per the provisions of the Agricultural Debt

Waiver and Debt Relief Scheme, 2008, they were not extended

the benefits thereunder.

2. In so far as WP(C) No.32308/08 is concerned, the facts

of the case are that petitioners 1 to 5 herein, being members of

the 4th respondent Bank, have availed of loans under the Kissan

Credit Card Scheme. The first petitioner availed of a loan of

Rs.25,000/- on 31/3/2001, the second petitioner availed a loan of

Rs.20,000/- on 19/12/2000, petitioners 3, 4 and 5 availed loan of

Rs.50,000/- each on 11/8/2000, 15/11/2000 and 9/2/2005

respectively. According to the petitioners, the loans were thus

disbursed prior to 31/3/2007 and were overdue as on 31/12/2007

and were remaining unpaid as on 29/2/2008.

WPC 32308 OF 2008
& 4519 /09
:2 :

3. It was while so that the Government of India

announced the Debt Waiver scheme referred to above, a copy of

which is Ext.P6. In terms of Clause 3.6 of the Scheme, petitioner

submits that they are small farmers and referring to Clause 4,

they say that Ext.P6 scheme covers the loans availed of under the

Kissan Credit Card Scheme as well and this is not a matter of

dispute. Petitioners submit that as per clause 5.1, they are

entitled to total waiver of the liability. In implementation of the

scheme, the 4th respondent Bank published a list of eligible

defaulters and the petitioners were not included in the list. By

Exts.P7 to P12 submitted to the 3rd respondent, petitioners

represented against their non inclusion in the list published by the

4th respondent. There was no action on the representations and

therefore the writ petition has been filed praying for directing

disposal of Exts.P7 to P11 representations and also to direct the

4th respondent to extend them the benefit of Ext.P6 Debt Waiver

Scheme.

4. Counter affidavits have been filed by respondents 2, 3

and 4. In the counter affidavit, the 2nd and 3rd respondents would

WPC 32308 OF 2008
& 4519 /09
:3 :

contend that on receipt of Exts.P7 to P11, the grievances raised

were considered by the Grievance Redressal Officer. It is stated

that on enquiry, it was found that all the petitioners have closed

their loans under the Kissan Credit Card Scheme on 30/11/2007

and converted the outstanding loans into ordinary loans. On this

basis, it is stated that as on 31/12/2007, no loans under the

Kissan Credit Card Scheme was subsisting and outstanding to

claim the benefit of Ext.P6 scheme.

5. In the counter affidavit filed by the 4th respondent, it is

stated that the Junior Inspector of the 3rd respondent Bank

inspected the 4th respondent Bank and that out of 126 loans

extended under the Kissan Credit Cards, he deleted 9 of them and

that 5 of those deleted are that of the petitioners herein.

According to the Bank, thereupon they issued Exts.R4(a) to (e)

notices to the petitioners calling upon them to pay up the

amounts due and informed that on their failure, the loans will be

converted into ordinary loans. It is stated that there was no

response to the notices and therefore on 30/11/2007,the loans

were converted into non agricultural loans. On this basis, the

WPC 32308 OF 2008
& 4519 /09
:4 :

Bank contends that as on 31/12/2007, no amount was

outstanding under the Kissan Credit Card Scheme and therefore

the petitioners are not entitled to the benefit of Ext.P6 Scheme.

6. In so far as WP(C) No.4519/09 is concerned, the

petitioner herein had availed of a loan of Rs.2 lakhs under the

Kissan Credit Card Scheme in May 2006. Similar to the complaint

raised by the petitioners in WP(C) No.32308/08, he also submits

that his loan was outstanding as on 31/12/2007 and was

remaining unpaid as on 29/2/2008. On this basis, he also pleads

that he is eligible for the benefit of Ext.P6 scheme and that the

same has been wrongly denied.

7. In the counter affidavit filed by the 3rd respondent Bank

in WP(C) No.4519/09, they are denying the eligibility of the

petitioner for the benefit claimed. According to the 3rd respondent,

on inspection of the Bank, it was found that the eligibility of the

petitioner was only up to the limit of Rs.1,25,000/- and that

accordingly, his limit was fixed at Rs.1,25,000/- on 30/11/2007. It

is stated that at that time excess amount due from the petitioner

was Rs.42,820/- and that this was converted into non agricultural

WPC 32308 OF 2008
& 4519 /09
:5 :

loan with intimation to the petitioner. It is stated that, therefore

as on 31/12/2007, the Kissan Credit Card Account was operative

and there was no overdue in the account, in which event only the

petitioner can claim the benefit of Ext.P6 scheme referred to

above.

8. In this case no counter affidavit has been filed by the

4th respondent Bank.

9. The case of the petitioners in WP(C) No.32308/08 is

that conversion of the loans was without notice to them and that

too, without even an application made by them.

10. In so far as WP(C) No.4519/09 is concerned, there also

the petitioner complains that he was not put on notice about the

reduction in the limit and that the conversion of Rs.42,820/- was

also without notice to him.

11. Admittedly, but for the fact that the conversions

referred to above have been ordered and implemented by the

Bank, the loans would have been overdue as on 31/12/2007. The

petitioners specific contention is that the conversion was effected

without notice to them and the conversion was without even an

WPC 32308 OF 2008
& 4519 /09
:6 :

application made by them. Bank has no case in the counter

affidavit filed in WP(C) No.32308/08 that petitioners had made

any applications for conversion of the loan as done by them. On

the other hand, in WP(C) No.32308/08, the Bank only says that

they had issued Exts.R4(a) to (e) notices and that it was because

there was no response from the petitioners that they had ordered

conversion of the loans.

12. In my view, if the loan is to be converted and the

obligations of the loanee are to be altered, that necessarily has to

be based on an agreement between the parties, which atleast

requires an application by the loanee concerned. On the other

hand, if for some reason the loan was granted to an ineligible

person or inadmissible amounts has been granted, it may be

possible for the Bank to reduce, cancel or recall the loan and as a

consequence thereof, the loanee may become a defaulter. In

such a situation the remedy available to the Bank is to take

recourse to the procedure available for recovery of the amount

due. In this case, but for the fact that the loans were converted,

the loanees would have been defaulters and the Bank’s remedy

WPC 32308 OF 2008
& 4519 /09
:7 :

would have been to take recovery steps against such defaulters.

Instead of doing that, what the Bank has done is that they have

taken unilateral action for conversion of the loans by sanctioning

other loans and that too, without even an application in this

behalf. This, in my view, is impermissible.

13. True the Bank has a case that it has issued notices to

the petitioners in WP(C) No.32308/08 and also to the petitioner in

WP(C) No.4519/09 and that there was no response. It is the

specific case of the petitioners that they have not received any

such notice or intimation from the Bank and the Bank has not

placed anything on record to prove service of these notices on the

respective petitioners. In such a case, I cannot go by the mere

assertion of the Bank, which has been disputed in the reply filed

by the petitioners.

14. Therefore, I must accept the case of the petitioners

that the loans were converted without even applications made by

them and hence such unilateral conversion is illegal. In my view,

the case of the petitioners deserves to be reconsidered ignoring

the alleged conversion that has been relied on by the Bank to

WPC 32308 OF 2008
& 4519 /09
:8 :

deny the benefit to the petitioners.

15. Although in so far as WP(C) No.4519/09, the loan was

for Rs.2 lakhs, however, the 2nd respondent Bank on examination

found that the petitioner’s eligibility for loan was only for

Rs.1,25,000/-. Though the petitioner is challenging this

reduction,having regard to the fact that it was based on the

assessment of the eligibility of the petitioner that such reduction

was ordered by the 2nd respondent and carried out by the 4th

respondent, I do not find anything irregular in such action of the

Bank warranting interference. Similarly, the remittance of

Rs.54,007/-, from the fixed deposit also was on the consent of the

petitioner and therefore cannot be faulted.

16. Therefore, I dispose of these writ petitions with the

following directions.

17. That the 4th respondent Bank shall reconsider the case

of the petitioners for extending them the benefit of Agricultural

Debt Waiver and Debt Relief Scheme, 2008, ignoring the

conversion of the loan that is relied on against them. Orders

thereon shall be passed, as expeditiously as possible, at any rate

WPC 32308 OF 2008
& 4519 /09
:9 :

within 4 weeks of production of a copy of this judgment.

Needles to say that on such examination, if the petitioners

are found eligible for the benefit the scheme, the same will be

extended to them and if the liability is thus discharged, the

documents of title deposited by the petitioners will be released to

them.

ANTONY DOMINIC, JUDGE
Rp