High Court Kerala High Court

K.K. Raman vs The Ayarkunnam Service … on 27 May, 2009

Kerala High Court
K.K. Raman vs The Ayarkunnam Service … on 27 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14457 of 2009(B)


1. K.K. RAMAN, AGED 70,
                      ...  Petitioner
2. GOPAKUMAR.A.R,
3. C.P. RAMAKURUPU,
4. P.S. VARGHESE,
5. GEETHA, AGED 48,
6. SASI.P.R,
7. A.M. MANOHARAN,
8. BINU P. THOMAS,
9. ROY P. THOMAS,
10. SANTHAMMA VARGHESE,

                        Vs



1. THE AYARKUNNAM SERVICE CO-OPERATIVE
                       ...       Respondent

2. K.K. MOHANAN,

3. THE KOTTAYAM DISTRICT CO-OPERATIVE

4. JOINT REGISTRAR (AUDIT)

5. THE REGIONAL MANAGER,

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

7. UNION OF INDIA,

                For Petitioner  :SRI.P.M.SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/05/2009

 O R D E R
                      ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 14457 OF 2009 (B)
                =====================

             Dated this the 27th day of May, 2009

                          J U D G M E N T

Petitioners have availed of agricultural loans from the 1st

respondent Bank. It is stated that amounts are in default and

while so, the Government of India announced Agricultural Debt

Waiver and Debt Relief Scheme, 2008, a copy of which is Ext.P1.

Petitioners say that they have submitted applications for the

benefit of Ext.P1. According to the petitioners, although their

cases have been recommended by the 2nd respondent, final

orders allowing the benefit has not been passed by the 1st

respondent so far. In these circumstances they have filed

Ext.P11, a joint petition before the 1st respondent and even on

that representation, there has not been any response. It is in

these circumstances, the writ petition is filed.

Thus, it is obvious that the claim of the petitioners for the

benefit of Ext.P1 waiver scheme referred to above is still pending

consideration of the respondents. In view of this, I dispose of this

writ petition directing respondents 1 and 2 to decide on Ext.P11.

WPC 14457/09
:2 :

This shall be done, as expeditiously as possible, at any rate within

6 weeks of production of a copy of this judgment along with a

copy of this writ petition.

ANTONY DOMINIC, JUDGE
Rp