High Court Madras High Court

Muthukumaran vs The District Collector on 16 December, 2010

Madras High Court
Muthukumaran vs The District Collector on 16 December, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  16-12-2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.26019 of 2010

Muthukumaran								.. Petitioner.

Versus


1.The District Collector,
Office of the Collector,
Vellore District, Vellore-9.

2. The Branch Manager,
State Bank of India,
No.1, R.S.Road,
Gudiyatham, Vellore District.						.. Respondents.


Prayer: Petition filed seeking for a Writ of Mandamus, directing the second respondent to disburse the educational loan to the petitioner by considering the fees structure of the institution after deducting the amount of Rs.54,000/-.


		For Petitioner	  : Mr.S.Arivazhagan

		For Respondents    : Mr.S.Gopinathan 
					     Additional Government Pleader (R1)

					    Mr.P.D.Audikesavalu (R2)



O R D E R

Heard the learned counsel appearing for the petitioner and the learned counsels appearing for the respondents.

2. At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the second respondent Bank had stated that the petitioner could submit a fresh application for the sanctioning of the enhanced educational loan. He had also submitted that on the petitioner submitting such an application, the same would be considered and appropriate orders would be passed, within a period of four weeks, thereafter. He had also placed before this Court a copy of the letter, dated 13.12.2010, issued by the second respondent Bank, which reads as follows:.
“With reference to your letter dated 11.12.10, we have to advise that we will consider/sanction the enhancement in the Educational Loan amount of the applicant and request the applicant to submit fresh application for the enhanced amount to consider accordingly.”

3. The learned counsel appearing on behalf of the petitioner had submitted that an application for the enhancement of the educational loan had already been submitted to the second respondent Bank, along with the necessary particulars.

4. In view of the said submissions, made by the learned counsels appearing on behalf of the parties concerned, the second respondent Bank is directed to process the application submitted by the petitioner, for the enhanced educational loan and to pass appropriate orders thereon, as expeditiously as possible, not later than four weeks from the date of receipt of a copy of this order.
The writ petition is disposed of, with the above directions. No costs.

Index:Yes/No 16-12-2010
Internet:Yes/No
csh

M.JAICHANDREN,J.

csh

To

1.The District Collector,
Office of the Collector,
Vellore District, Vellore-9.

2. The Branch Manager,
State Bank of India,
No.1, R.S.Road,
Gudiyatham, Vellore District.

Writ Petition No.26019 of 2010

16-12-2010