High Court Madras High Court

Ganapathy vs The Branch Manager on 24 November, 2009

Madras High Court
Ganapathy vs The Branch Manager on 24 November, 2009
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 24/11/2009

CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN

W.P.(MD)No.11582 of 2009
and
M.P.No.1 of 2009

Ganapathy						.. Petitioner.

Versus

1.The Branch Manager,
State Bank of India,
Palayamkottai,
Tirunelveli District.

2.State Bank of India
represented by its Regional Manager,
Tirunelveli,
Tirunelveli District.

3.The Union of India,
represented by its Secretary,
Ministry of Finance,
New Delhi.						.. Respondents.

PRAYER

Petition filed under Article 226 of the Constitution of India, praying
for a Writ of Certiorarified Mandamus, to call for the records relating to the
proceedings of the first respondent in their letter, dated 8.10.2009, and to
quash the same and directing the first respondent to disburse the loan amount in
pursuant of the educational loan sanctioned for my son Ramanathan to pursue his
B.E. Degree course in Noorul Islam College of Engineering, Thuckalay,
Kanyakumari District.
	
!For Petitioner 	... Mr.V.Kannan
^For Respondents 	... Mr.K.M.Vijayakumar (R1 and R2)

:ORDER

Heard the learned counsel for the petitioner and the learned counsel
appearing for the respondents.

2. This writ petition has been filed praying for a Writ of Certiorarified
Mandamus to call for and quash the proceedings of the first respondent, dated
8.10.2009, and to direct the first respondent to disburse the educational loan
sanctioned in favour of the petitioner’s son. It has been stated that the
petitioner’s son, Ramanathan, is pursuing his B.E., Aeronautical Engineering
Degree course in Noorul Islam College of Engineering, Thuckalay, in Kanyakumari
District,

3. The petitioner had approached the first respondent to avail an
educational loan, in favour of his son, to pursue his B.E.Degree course. All the
required documents had been enclosed, along with the application. The petitioner
had requested for a loan of Rs.4,00,000/-. After the verification of the
documents submitted by the petitioner, the first respondent had sanctioned the
educational loan and he had further instructed the petitioner to open a savings
bank account in the State Bank of India, Palayamkottai, Tirunelveli District.

4. It has also been stated that the first respondent had sanctioned an
amount of Rs.3,06,000/- and credited a sum of Rs.59,100, in the savings bank
account of the petitioner, on 21.9.2006, towards the first instalment of the
loan. The loan amount of RS.3,06,000/- is repayable in 54 equated monthly
instalments of Rs.5,280/-, per instalment.

5. It has been further stated that a further sum of Rs.8,000/- and
Rs.49,700/-, on 5.1.2007 and 19.6.2007, respectively, had been granted by the
first respondent, to pay the college fees and the hostel tution fees. The
interest for the loan was being paid by the petitioner, regularly. Thereafter,
the petitioner had requested the first respondent, on 25.12.2007, to grant a sum
of Rs.10,000/- to remit the hostel fees for the fourth semester, which was due
to be paid, on or before 10.1.2008. However, the respondent had evaded the grant
of the loan amount stating that the petitioner’s son had failed in some
subjects, in the examinations conducted during the previous semester. The
petitioner has stated that his son has been a good student. However, since he
had fallen ill he could not perform well in the examinations conducted during
the previous semester. Medical certificates were also available to show that the
petitioner’s son was unwell. The head of the department concerned and the
Principal of the College had also certified. With regard to the conduct,
attendance and the performance of the petitioner’s son. In such circumstances,
the refusal of the first respondent to grant the amount of Rs.10,000/-, being a
part of the sanctioned educational loan amount, to the petitioner, is arbitrary
and illegal. Therefore, the petitioner has preferred the present writ petition
before this Court, under Article 226 of the Constitution of India.

6. Relying on Clause V of the terms and conditions of the agreement, the
learned counsel Mr.K.M.Vijaya Kumar, appearing on behalf of the first and the
second respondents, had submitted that the performance of the student should be
satisfactory and if the student fails in any one of the examinations conducted
by the institution, the Bank concerned would be at liberty to recall the loan
amount. Clause V of the agreement reads as follows:

“The Student is expected to take up his studies seriously and shall work
hard and try his best to maintain a good academic record and shall intimate to
the Bank the results of periodical tests/examinations conducted by the
institution. The Student shall not participate in any unlawful activity which
will debar him from prosecuting his studies and shall follow all the rules and
regulations for the time in force and maintain such dignity and decorum as is
expected of the student by the institution. If the performance of the student is
not satisfactory or if he fails in any one of the examinations conducted by the
institution or if any adverse report in respect of the progress/conduct of the
student comes to Bank’s knowledge, the Bank will be at liberty to recall the
loan amount and the Student and/or the Guardian shall be liable to repay
immediately the outstanding due together with interest and other costs.”
In such circumstances, the first respondent had refused to pay the sum of
Rs.10,000/-, as requested by the petitioner.

7. In view of the contentions raised on behalf of the parties concerned
and on a perusal of the records available, it is seen that the first respondent
had sanctioned the educational loan of Rs.3,06,000/-, in favour of the
petitioner’s son, to pursue his B.E. Degree course in Aeronautical Engineering.
Though a substantial portion of the loan amount had been disbursed, the request
of the petitioner for the grant of Rs.10,000/-, on 25.12.2007, for payment of
the hostel fees, for the fourth semester of the course, had been refused by the
first respondent. The only reason stated in the impugned communication of the
first respondent, dated 8.10.2009, is that, since the petitioner’s son,
Ramanathan, had failed in certain subjects during his engineering degree course,
the loan amount could not be paid.

8. Even though it is seen from Clause V of the agreement signed by the
petitioner, while availing the educational loan, that if the performance of the
student is not satisfactory or if he fails in any one of the examinations
conducted by the institution, the Bank will be at liberty to recall the loan
amount and the student and the guardian shall be liable to repay, immediately,
the outstanding dues, together with interest and other costs, it may not be
appropriate for the first respondent to refuse to grant the sanctioned loan
amount to the petitioner’s son to pursue his B.E. Degree course.

9. It is not in dispute that the petitioner’s son belongs to a poor family
and that he belongs to an underprivileged class of the society. As such, the
refusal of the first respondent to grant a part of the educational loan, which
had already been sanctioned by him, for the payment of hostel fees, cannot be
said to be proper or correct. Further, a reading of Clause V of the agreement
would only show that if the performance of the petitioner is not satisfactory or
if he fails, in any one of the examinations conducted by the institution, the
Bank will be at liberty to recall the loan amount. However, it is within the
discretion of the Bank concerned to do so.

10. Even though it is for the concerned Bank to use its discretion to
recall the loan amount, such discretion should be exercised taking into
consideration, the various factors, including the economic and social conditions
of the student concerned. Further, the petitioner has stated that his son could
not perform well, in certain examinations conducted by the College concerned,
due to his illness and that sufficient evidence is available in support such a
claim. Further, it has also been pointed out that both the head of the
department and the Principal of the College have also certified in favour of the
student. In such circumstances, the writ petition is allowed and the first
respondent is directed to grant the sum of Rs.10,000/-, to the petitioner, as
prayed for by him, within a period of four weeks from the date of receipt of a
copy of this order. No costs. Consequently, connected M.P. is closed.

csh

1.The Branch Manager,
State Bank of India,
Palayamkottai,
Tirunelveli District.

2.State Bank of India
represented by its Regional Manager,
Tirunelveli,
Tirunelveli District.

3.The Union of India,
represented by its Secretary,
Ministry of Finance,
New Delhi.