High Court Kerala High Court

Jancy Sebastian vs The Punnathura Service … on 27 August, 2009

Kerala High Court
Jancy Sebastian vs The Punnathura Service … on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11009 of 2009(U)


1. JANCY SEBASTIAN W/O. SEBASTIAN,
                      ...  Petitioner
2. SEBASTIAN JOSEPH S/O. JOSEPH,
3. SOPHY MATHEW W/O. MATHEW,
4. MATHEW JOSEPH S/O. JOSEPH,

                        Vs



1. THE PUNNATHURA SERVICE CO-OPERATIVE BANK
                       ...       Respondent

2. GRIEVANCE REDRESSAL OFFICER,

3. THE KOTTAYAM DISTRICT CO-OPERATIVE BANK,

4. JOINT REGISTRAR (AUDIT),

5. THE REGIONAL OFFICER,

6. THE KERALA STATE CO-OPERATIVE BANK LTD.,

7. UNION OF INDIA,

                For Petitioner  :SRI.P.M.SEBASTIAN

                For Respondent  :SRI.NAGARAJ NARAYANAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/08/2009

 O R D E R
                          ANTONY DOMINIC, J.
                    -------------------------
                      W.P.(C.) Nos.11009 of 2009
              ---------------------------------
              Dated, this the 27th day of August, 2009

                             J U D G M E N T

The petitioners in this writ petition are the members of the 1st

respondent, a Co-operative Bank. According to the petitioners, they

have availed of loans, which are eligible for waiver in terms of the

Agricultural Debt Waiver and Debt Relief Scheme, 2008. Since they

were not extended to the benefit of the Scheme referred to above,

they have represented to the 2nd respondent, and that orders on

these applications are also not passed. It is in these circumstances

this writ petition is filed, praying for a direction to the 2nd respondent

to consider and pass orders on the representation made by the

petitioners, a copy of which is produced as Ext.P3 in the writ petition.

2. Having regard to the above, without expressing anything

on the merits, this writ petition is disposed of directing the 2nd

respondent to consider and pass orders on the representation,

referred to as above. This shall be done as expeditiously as possible,

at any rate, within four weeks of production of a copy of this

judgment.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg