IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3059 of 2009(L)
1. GEORGE MATHEW, MOOLETHADATHIL,
... Petitioner
Vs
1. THE MULANTHURUTHY SERVICE
... Respondent
2. THE SENIOR INSPECTOR/SPECIAL SALE
3. THE JOINT REGISTRAR OF
4. THE NATIONAL BANK FOR AGRICULTURAL
For Petitioner :SRI.P.P.JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :29/01/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.3059 of 2009-L
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 29th day of January, 2009.
JUDGMENT
Notice to the first respondent is dispensed with
preserving its right to move for review of this
judgment, if aggrieved. Learned Government
Pleader appears for respondents 2 and 3. Notice
to the 4th respondent is dispensed with.
The petitioner challenges the enforcement of
Ext.P1 award as per Ext.P4 proceedings on the
plea that Ext.P3 is pending seeking the benefit
of Ext.P2 scheme. Ext.P2 scheme provides certain
reliefs to the agricultural sector. According to
the petitioner, the loan availed by him was for a
cow-shed, which is an agricultural purpose and it
was availed on 5-6-1997 as apparent from Ext.P1.
Under such circumstances, it is ordered that
Ext.P4 proceedings will be held back for a period
WP(C)3059/2009 -: 2 :-
of two months and the competent authority in the
first respondent will consider Ext.P3 in the
meanwhile and issue its decision to the second
respondent on the basis of which alone would
further action follow on the basis of Ext.P4. If
the request of the petitioner is ultimately
rejected, the competent authority will also state
the reasons for doing so. The writ petition is
ordered accordingly.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/100209