High Court Kerala High Court

P.Premlal vs Banking Ombudsman on 25 March, 2009

Kerala High Court
P.Premlal vs Banking Ombudsman on 25 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32541 of 2008(Y)


1. P.PREMLAL, ASARIPARAMBU,
                      ...  Petitioner

                        Vs



1. BANKING OMBUDSMAN, (KERALA & LAKSHADWEEP
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  :SRI.P.JACOB VARGHESE (SR.)

The Hon'ble MR. Justice V.GIRI

 Dated :25/03/2009

 O R D E R
                    V.GIRI, J
                  -------------------
              W.P.(C).32541/2008
                 --------------------
     Dated this the 25th day of March, 2009

                  JUDGMENT

Petitioner applied for an educational

loan for the benefit of his son who had

secured admission to the Aircraft

Maintenance Engineering Course (AME) in the

July 2008 session. Course is a three year

‘Professional Licence Course stated to be

approved by the Director General of Civil

Aviation. The total expenses for

prosecuting the course, would be more than

6 Lakhs, as is evidenced by Ext.P2 series.

Petitioner who is a driver of a stage

carriage therefore had to seek assistance

by way of an educational loan and according

to him, he submitted an application before

the Federal Bank, Vandanam Branch,State Bank

of Travancore Vandanam Branch & The

Punjab National Bank, Alappuzha, the first

and second among them are stated to be

situated within 200 meteres from the

W.P.(C).32541/2008
2

permanent residence of the petitioner. It

seems that the petitioner was asked by

these three Banks for details and it also

seems that he approached the Bank authorities

on more than one occasion. But the loan was

not sanctioned. In these circumstances,

petitioner approached the respondent, Banking

Ombudsman with Ext.P4 complaint.

Complaint was taken on file. But ultimately

by Ext.P6, it was rejected stating that two

among the Banks are not situated near the

residence of the petitioner and the third

Bank informed the Banking Ombudsman that

since the course in relation to which

educational loan was sought for, was not a

Regular Degree/Diploma course, existing

guidelines did not permit the sanctioning

of the educational loan. Ext.P6 contains a

further statement to the effect that non

sanctioning of the loan is not a matter which

is otherwise cognizable by the Banking

Ombudsman under the Banking Ombudsman

Scheme, 2006. Ext.P6 has been challenged in

this writ petition.

W.P.(C).32541/2008
3

2. Respondent has entered appearance.

I heard learned counsel for the petitioner

and learned counsel for the respondent. I

have perused the Banking Ombudsman Scheme of

2006.

3. One of the aspects which forms the

subject the matter of a complaint in terms

of clause 8(2)(c) of the scheme is the

“non-acceptance of application for loans

without furnishing valid reasons to the

applicant”. A reading of Ext.P4 complaint

in its entirety, would show that the

substratum of the allegation raised by the

petitioner is the unjustified denial of

loan sought for by the petitioner. If the

denial of such facility was with valid

reasons, the same must be furnished to the

applicant and if reasons are not afforded

to the applicant, same affords adequate

reasons to invoke the jurisdiction of the

Banking Ombudsman. In these circumstances,

I am of the view that a reconsideration of

W.P.(C).32541/2008
4

Ext.P4 at the hands of the respondent is

necessary.

4. Accordingly, Ext.P6 is set aside.

Respondent is directed to consider Ext.P4

complaint afresh. Petitioner or his

authorized representative may be heard

before orders are passed and it shall be

passed within three months from the date of

receipt of a copy of this judgment. If the

concerned Banks give any explanation to

the Banking Ombudsman, it would only be in

conformity with the principles of natural

justice that copies of such replies be given

to the applicant and he be heard on the same

before final orders are passed.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs