High Court Kerala High Court

K.Sajeevan vs Union Of India on 13 August, 2009

Kerala High Court
K.Sajeevan vs Union Of India on 13 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22021 of 2009(W)


1. K.SAJEEVAN, S/O.KUTTAN, PARAKALAM,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY THE
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

3. NABARD, PONNIAM ROAD,

4. THE TATTAMANGALAM SERVICE CO-OPERATIVE

5. THE GRIEVANCE REDRESSAL OFFICER,

6. THE PALAKKAD DISTRICT CO-OPERATIVE

                For Petitioner  :SRI.S.EASWARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/08/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                    W.P.(C.) No.22021 of 2009
              ---------------------------------
             Dated, this the 13th day of August, 2009

                           J U D G M E N T

The petitioner had availed of a loan from the 4th respondent.

Default was committed, and subsequently, the amount has been

paid, and the liability also has been settled. It was subsequent to

that Ext.P1, the Agricultural Debt Waiver and Debt Relief Scheme,

2008 was announced by the Government of India. Though the

liability has been settled as above, contending the liability incurred

by him comes within the parameters laid down in Ext.P1 Scheme

and therefore the petitioner is eligible for the benefit of the Scheme,

he made an application. That was rejected by Ext.P2 order passed

by the 5th respondent stating that the liability does not come within

the scope of Ext.P1. It is thereupon that this writ petition is filed

challenging Ext.P2 and seeking an order requiring the respondents

to extent him the benefit of Ext.P1.

2. It may be true that the loan availed of by the petitioner is

an agricultural or other loan provided under Ext.P1. However, the

WP(C) No.22021/2009
-2-

scheme only provides for waiver of liabilities, and for that liability

should be outstanding. In this case, as already seen, the liability

has been settled. The Scheme does not provide for reopening of

settled liability and refunding what has already been paid.

Therefore, Ext.P2 is only to be upheld and the writ petition is only to

be dismissed, and I do so.

(ANTONY DOMINIC, JUDGE)
jg