IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22714 of 2009(H)
1. MOHAMMADLI,S/O.ISMAIL RAWTHER,KARIPPALI,
... Petitioner
2. SMT.NOORJAHAN,W/O.MOHAMMADALI,KARIPPALI,
Vs
1. UNION OF INDIA,REPRESENTED BY THE
... Respondent
2. STATE OF KERALA,REPRESENTED BY THE
3. NABARD,PONNIAM ROAD,P.B.NO.5613.STATUE,
4. THE TATTAMANGALAM SERVICE CO-OPERATIVE
5. THE GRIEVANCE REDRESSAL OFFICER,
6. THE PALAKKAD DSTRICT CO-OPERATIVE BANK
For Petitioner :SRI.S.EASWARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/08/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 22714 OF 2009 (H)
=====================
Dated this the 14th day of August, 2009
J U D G M E N T
Petitioners are defaulters to the 4th respondent Co-operative
Bank. Awards were passed against the petitioners in February,
2006 and recovery proceedings were initiated, which have
already been challenged by the petitioners by filing WP(C)
No.24940/07 and 25024/07 and these writ petitions are pending.
It is stated that in the meanwhile, on the introduction of Ext.P1,
the Agricultural Debt Waiver and Debt Relief Scheme, 2008, they
submitted Exts.P2 and P3 applications for the benefit of the same.
Referring to Ext.P4, it is stated that orders have not been passed
on the applications and that these applications are pending
before the 5th respondent, the Grievance Redressal Officer. In this
writ petition, what they seek is essentially a direction to the 5th
respondent to pass final orders on Exts.P2 and P3 in the light of
Ext.P1.
2. I heard the counsel appearing for the 4th respondent
also.
Having regard to the limited nature of the relief that is
WPC 22714/09
:2 :
sought for, this writ petition is disposed of directing the 5th
respondent to consider and pass orders on Exts.P2 and P3
applications made by the petitioners, if these applications are still
pending. This shall be done, as expeditiously as possible and at
any rate within 4 weeks of production of a copy of this judgment
along with a copy of this writ petition.
ANTONY DOMINIC, JUDGE
Rp