IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3083 of 2010(I)
1. MABY SEBASTIAN,D/O.K.J.SEBASTIAN,
... Petitioner
Vs
1. THE UNION OF INDIA,REPRESENTED BY ITS
... Respondent
2. THE CANARA BANK,REPRESENTED BY ITS
3. RESERVE BANK OF INDIA,REPRESENTED BY
For Petitioner :SRI.RAFFEEKH.K
For Respondent :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :24/03/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
----------------------------------------------
W.P.(C)No.3083 OF 2010
-----------------------------------------------------
DATED THIS THE 24th DAY OF MARCH, 2010
J U D G M E N T
The petitioner is seeking for the grant of educational loan and
alleging that the bank is not even receiving the application, this Writ
Petition has been filed. It is averred in the Writ Petition that the
petitioner is admitted to the B.Sc.Nursing Course.
2. The learned Standing Counsel for the Bank submitted that
the petitioner is studying for the General Nursing Course in Karnataka
and only the eligible amount can be sanctioned by the Bank. It is
further pointed out that in spite of the interim order passed by this
Court, the petitioner has not submitted the application so far.
Therefore, if the petitioner submits the application before the Bank,
the same will be duly considered and the amount of loan which can be
sanctioned as per the scheme applicable to the course undergone by
the petitioner will be sanctioned and appropriate decision will be
communicated to the petitioner, without delay.
The Writ Petition is disposed of as above.
T.R.RAMACHANDRAN NAIR,
JUDGE
dsn