High Court Kerala High Court

P.D.Mathew vs State Of Kerala Rep.By Chief … on 18 August, 2009

Kerala High Court
P.D.Mathew vs State Of Kerala Rep.By Chief … on 18 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1755 of 2009()


1. P.D.MATHEW,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY CHIEF SECRETARY
                       ...       Respondent

2. SYNDICATE BANK REP.BY THE CHAIRMAN,

3. THE BRANCH MANAGER, SUNDICATE BANK,

                For Petitioner  :SRI.SUBHASH CYRIAC

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :18/08/2009

 O R D E R
       S.R. Bannurmath, C.J. & A.K. Basheer, J.

      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     W.A.No. 1755 OF 2009
      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 18th day of August, 2009

                             JUDGMENT

S.R.Bannurmath, C.J.

Aggrieved by the order of the learned Single Judge

dated 30.01.2009 in WP(C) No.28881 of 2008, the

appellant/petitioner has approached this Court in the present

appeal.

2. The appellant/petitioner has sought for quashing of

Ext.P5, the communication received from the respondent

Bank, not excepting him so far it went against the petitioner

and also for a declaration that he is a small farmer and as

such his entire liability is entitled to be waived under the

Scheme Ext.P2. The main contention of the

appellant/petitioner before the learned Single Judge and

before this Court is that the petitioner is holding land along

with his son, no doubt he is holding land about 5.4 acres,

but as he has mortgaged an area of 2.5 acres which would

be his share after division of the family, taking into

WA No.1755/09
-:2:-

consideration sub Clause 2 of Clause 3.7 of the Scheme, if the

remaining extent is taken as a holding, he definitely falls under the

category of small farmers. By looking into Ext.P2 scheme

especially the definitions of “marginal farmers”, “small farmers” and

“other farmers”, a reading along with the Explanation it is clear that

in case of joint holdings like joint members of the family, the entire

extent of land held by such family has to be taken into

consideration. The benefit under Explanation (2) is only available

to group of farmers who pool together their holdings and in such

cases the largest holding in the pool should be taken as basis for

the purpose of classification of farmers as either marginal farmers,

small farmers or other farmers. Admittedly, this is not a case

where the petitioner and his son have pooled together their land

and on the other hand, admittedly they are joint holders of the land

and as such, no bifurcation as contended by the learned counsel for

the petitioner on the basis of Sub Clause 2 of Clause 3.7 of the

Scheme can be held in his favour. The learned Single Judge and

the respondent have rightly taken this aspect into proper

consideration and rejected the prayer of the petitioner for

WA No.1755/09
-:3:-

entitlement of waiver of entire liability under the category of small

farmer. So far as the other benefit is concerned under Ext.P5, it is

already given and as such Ext.P5 being in favour of the petitioner

need not be quashed. The writ appeal stands dismissed.

S.R. Bannurmath,
Chief Justice.

A.K. Basheer,
Judge.

ttb